High Court Karnataka High Court

Sri Shankara Sharma vs State By City Police on 17 October, 2011

Karnataka High Court
Sri Shankara Sharma vs State By City Police on 17 October, 2011
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKEL AT BANGALORE
DATED THIS THE 17?-'"1 DAY OF OCTOBER 201 1
BEFORE O

THE HONBLEEZ  JUSTICE H'ULUvA1_)1i'_}:'.' 

CRIMINAL PETITION...Nq.56-4V1'/'iQV1Oi":  'V

BEIWVEEN:

1. SR1. SHANKARA SHARMA',-...V

S/O 1VI.N.SHARMA,  

AGED ABOUT 51   ' 
REZTERED DEPUTY"i'JIA?.JAGE"?., 
STATE BANK 012' uxszm;  ' jj   %
R/O NQ421. I MA1N»%1v..C:Ro:3s--',"*--, ;% O. 
BHCS LAYOUT, 1§TFARAIj1ALI,_I, ~  '

 5e{Q'--Q'6': ';  V   

2. SR1, GURURESM MALI,1,.
S/OSRJ. K;VH;'RAQ';«-.._ 
AGED"~ABOU"§' 61 Y3E;ARS.

-§Rh'7E'IREI'} DIE'-IPU'1"¥' MANAGER.
 Ems'  ~~~~~  INDEA.

N1o,22:'5,.._4'm 'B' CROSS, 2% A MAEN?

A ' A Ks'as*mR_1 1*-{AGAR5

'*'.-_«B;2>,~?sé:'_m.:;i::éR£«: 560 843.

3? 325:. K7§E§LANNA ':'ATAGE§?;§...
f$&;Ms";; $93. SA§}ASHF'JAg

 "  A€gE::> AEEQE?' :38 "'<;mRs§
=. _rw@§s;Kn~»s{2 AS i}E?E}"§'3;' ?;§;§@As'&:§:%

ST_?fi'E. BANK OF' E§\€E}E.§L.

?.'§O.EQG$ ii CROSS, BSK HE SERGE?

5'?" BLOCK, NEAR  THEATRE?

BANGALORE -- 580 085. . . . PETITEONERS

(BY SR? Cr.R,PRAKASH ANS
S,"E'ER}ASH'\k"AN3 . yA;{}'JS')

"a§»_:»//



AND:

S'I'A"FE. BY CITY POLICE, 
HASSAN. . . . 

(BY SR1. CHANDRAMOULI, SPF)

THIS CRLP. IS FILED UNDER S}:3C"3"I{:."Nv 'O}7'_:CR. 15'.~--C

BY THE ADVOCATE FOR THE:'JPETIT}C3NER FF';f§YEVNG*;'F
THIS HONBLE COURT MAY BE3,PL7i2A.'3ED TO' RELEASE 'I'HE---

PEIITIOENRS ON BAIL IN THE EVEN'? 0F_:rHE1iR;xRRE.$T EN
CRIME NO.24-4:/2005 OF"'Efif\SSAE€..  FOR THE
QFFENCTEZS P/U/S 408 OF 1'12(:%--; '     %

THIS CRL.P. IS 'c1oM:1?§G%'F1-1-TOR f5RD'ERS THIS DAY,
THE COURT MADE =*mE-- FQ:,L:j3w'1:§Q;:  M

:< (,"r<3_§..r.e3n'f1':f::7§r:_1'V1"'£*,.MP1e;éid.§tr is directed to take notice.

_ _v 2. = Tl1e_pe;€i:»'ic§n:érs are: before this Court in. 1'€Sp€Ct of

   €;f§eI1cé$"'u1'£d€'r Section 408 of EPC in connection with

 2805 sf Hassan, Poiéce Stai:i.011, Hasaan.

 'V  Eiearfi Eearzzed Caunseé fer bcfih the siciea

4., '§'%:@ aE§$g22E.i0':§_ a§;:z§.i:f;és'i', §§'§.€', pe£:i%;;:.:n{%r;<s Es §.h8.'§§ Eéza-3

 Chief EX/Eamaggez" sf State Bank sf india an 9.32.2005 has

ledged :31 complaint. with the reSp0n<:ient paiice stating that

a.C:<:us;ed Nzési zmé 2 age the gaim c2,,:;stQ<§.§an {}fC¥.iEZE'1'€i'iC§?' {the-Est



3

and during the peri()dite$vV.VV_§':_>1fE_:»'RS600/~
deneminatiens ameunting €10 T-:se{,t:iens
of each section c0r1taining;"__.....1._OQ 

derzomiinations amounting to ';'.~ ," 

E3. Alleging the 0ffe§:i(:e'A'ue:1dei9  of IPC and
misappropriation  n ease has
been registered againet,:fhe giiid others.

   C,e'ur_1e-e1_' for petitioners sxibrnit. that the
am0um%._ha.s z11readj;_ea:'e'1 "Eve haee been reimbursed. Hewever,

b}r§i§i1;3esi;*:g' eeé"'€,air:' s5tr§;r:gen.1;. e:::r1d'itier1 ease of the pe'e;tien.ers

. ' 'are eeneide.:ed for g.§1"a:1E; of 'eaii.

  ievizig regard Ea ézhe faei:-5 and eife1,:n1s§,aneee G? the

 eeee,,V_%§fs,§s-2 p€i§tO}:'§  eflievsegi,

E} '32:: pe£'i¥:iene:re ehzfii fa;;g_3§3ea:* befere ihe reepenéem
poiiee *»vi'{hé:3 ene weeié frame: the éaée of "reeeipi 0?

this erfierx


'§ v



4

OI} their appearance. respondent, W pgiice shah

arrezst and release them on baii <}I1".€i:;xéi_i1.T.V'c=.f them

exeCut.ing at persona} bond %Lx.;m;

one surety for the iilieétam '-to .;'t.h;§ s_ai;isfacti0n§ of;

the triai Court. _

iii] The petiitionerga.V-shalt} . "béfore the
Investigaiiflg Offiéer :iI1_c}. whéfr iéquired.

iv)

Petif.i0nersH_v_é3hai1 :fj10t”~.vt,a.3finpi~:r er f;erro1*ise the

1i3r0é§jeCL1ti’on i2vi’:néSs_és”ir:…::¢ny manner.