IN THE HIGH comm' 0FJKAR'NA1?AI§§fV::' V'
CIRCUXT BENCH AT 1§'i~{,éi2$é;?Ar:} w «. "
DATED THIS THE. 24?? 01$
V _.iV3EF('}Rfi. -- .
THE HOIWBLE MR JUSi'§Cfi}};§»;::'N;fi§§§§{§A?e4OHAN DAS
_ _ CRL.3 1' '
S11I'CSh,,SfVO.AI Shwaiigeiuda. Ningangaudar,
Age: 46 years; kficcui lTeacht:_r, --
R/0: Baiambecd,' '
Fresently' 'W0'£'kiI1'fi_€{'S ..T:°.ach_éT. Govt.
Primary at 'i~ialago:;dj,V
Tq: Hiztkerllfg iL_)ist.:.Ir'Iavi:!'i. ..PE'I'I'I'I()NER
. ,£By Sguresh N.:§iava2gund, Advocate)
T1.ie.State_{5i;L:Kainataka by Hirekerur fbiice,
By Siaatev-._'Pubiic Prosecutor,
7._High Court Building, Circuit Bench,
'LA: Ifghmwad. ..RESPONDEN'I'
T. (3'y--$fi Anand Knavalgimath, HCGP)
This criminal pefition is fiicé under Section 438 of
u WC'§r.P.C. praying to allow the petition and grant anticipatory
bail to the petitioner directing Hirckerur Police to enlarge the
petitioner on bail in the event of his arrest in connection with
Hi;1:'t3':k€I"€1.'£' RS. Crime No.3] 2009.
This criminal petitizm coming on for 0113613 this day,
the Court made the following:
aivv
ORDER
This is a petitiozx under Section jj.C3t,§5[C.’–.for.
of anticipatory oail in cr.imeV,rN_o.3/ C)n1ȎV;?
lodged by Co-operative Deveiofioaeat
against the petitioner ‘: i2ereij£1.,W_ Police
registered a case in the offences
punishable ux1g:’;s:::;..£V$ectj£3Ay_AI1s§b?iC38;’«.;fi§’£i,.V 455, 467, 471,
477-A and
In it aiieged that a sum of
Rs.1,4f},9’*&4′;5}?f5/V; the Co–operative Society is
defl*.;:;d’ed. bf} vémd falsifioafion of accounts. The
firlatfer i-so ililflfii’ investigation. For identical relief, the
-:”pet:Aitio11 under Section 438 Gr.P.C. before
the “3es$_io’n.o.3J’udge at Haveri in Cr1.Mise.No.30/ 21309 and
‘”::he saoz:e.. teams to be éisraisseci vide order dated 3.3.2009.
:”:~.;ow fine petitioner is before. this Court for the same relief
% _H1_1.__r.ider the same provision of law.
diam
3. Having regard to the gravity of charge .
matter is under investigation, £ aIn_,of .1316 3:Vi:u.:§
petitioner is not cnfitled for an£:ici;5z3AtoI._j_%hfé1i1′[[%.1z1d:éi:’
438 of Czxi-“‘.C.
However, liberty {S –t1_}e move
the Court afier compV1e<€;.i§$I;A and filing of
chargfi sheet. i ' "
With phéé . :<3§)s§:;f§rat_i:O11, "'?I1t"""pefition is hereby
di$missed;;"' –. _ Q 1-'
Sd/-~
Iudge