High Court Karnataka High Court

Kiran Kumar vs State By Sullia P S I on 25 November, 2009

Karnataka High Court
Kiran Kumar vs State By Sullia P S I on 25 November, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 25" day of November, 2009

Before

THE H()N'Bl,.E MR JUSTICE HULUVADI G f ;_. 4 

Crirnirtal Petition 5849 / 2009  . 

Between:

1

Kiran Kuxnar, 36 yrs

S/0 Szmkappa Ciowda
Neerpady House, Sullia Kasba
Village, Near Junior College
Sullia Taiuk, D K "

Pradeep S/0 Thimmappa,  -,_-rs "    .  A
Devasya House, Suflia Kaisim 'V'-iliuge  " 
Su1§iaTC1\D   '   

 S/0    
Adké,rH--:3use,}a£§(;Q1*é'.[iIi21ge'".. ' '
Su}iia'Tq,'--D K' _ " L' "  °

CVha_ndras§i'€el<_;11*z1S/is SO';11z1p'fi21

 yrs; Near Jilnior Coilvcrgc
 v-.fSiilii2:;1-% Villagé "" 
A , Su3I_ia .irg._I;~.K

Petitioners

  Adv.)

 And.' V

. 35 by S'a1--ifiz1 PSI

Respondent

   V Rz1maE<rishs1a, G-P)

EV"



" ~ .1'  N-».'»:1rayan.a Govisdet. 

IQ

This Criminal Petition is filed under S.-$82 of the CLPC praying to set
aside the order dg3.ii1S[ the petitioners; in CC. 1024/2009 before the_,J_'MFC,
Suilia. V i

This Crimiitai Petition coming on for Actmission this; day,.,th'e-"C0_:ii: V'

made the foilowingz

ORDER

Government Pieader to take r10tice’.V”»

Charge sheet has been zige.i_ihsEi- the”.pe»tVitioners under S.87 of the
Karnataka Poiiee Act.

Heard the1:0miss}..rep.re$ertti;1g theparties.

“fgherontents theiicorriplziint do not attract the ingredients of offence

§>ai1’11is’hv£ii’t31e :iAhi£er’i’S,87 of tiieiiiifiarntitaka Police Act. Further, according to the

pietitioi_ner’1~;.,_eoi1i1::eI;~_vthese petitioners were not playing in a public piace.

Ratheriuas pe;’.th’e,zi11egatit)n in the charge sheet, it was in the house of one

DJ

In the circ.unas£a111ee:~;, petition is aflowed. impugned charge sheet fiked

agairzst the petitioners; is quashed. Amount seized be confiscated to the.*S’£i1;e.

Government P}e.:,1der to file memo of appearance \R{€\{:V§.1′:I::-1′:§1(V).’:¥E”vgétkgn

An