-1."
IN THE men cook': or KARNATAKA AT BANGALORE
DATED THIS THE 10TH my OF SEPTEMBER, 2009
BEFORE ' "
THE HONBLE MRJUSTICE SUBI-{ASH B.A&DI--.'f "
CRIMINAL PETITION NO.876/2009
CRIMINAL REVISION PE"{'ITI0N::1\¥O,243;§:1";2_Q_(;f_Q 4' A - I
IN CRL.P N0.876/2009
BETWEEN:
Srilssac John,
S/o. Sri. K.C.John, .
No.7, 931 Cross, _ '
Vishwantahanagar;ahal--!.y, V
New Layout, Ward3._N0;196, . E'
Hebbai, BaI1ga1fJ1'e." V ....PETITIONER
V_..y-«Stiy;Ji_1rié¥Cr)n3;i}t_--' Arr1ar..A:Correa, Acix/S.)
AND:
State by CB1.
Represented by
The Special Public Pfos_eoi1tor';
QCBI, Bar;_g"a1Q_re. """ " ... RESPONDENT
E " _ $11.Ashok Haranahalli, AG}
Q cR3..fRP.z$io;2E3o/2009
""":".':I3w-~E;.?f"Kf*'I;:*'E\¥_:.'
S1i';i'_e:1*i_r1?'cE:*_t1dent of Poiiee
C'e_nt;faEBureau of Investigation, ACB
H -.._Cgang2f=.nagar, Bellary Road,
-Byétngaiore. . . .PE'1'ITiONER
(By Sri.Ashok Haranahaiii Associates}
AND:
Sri.Issac John,
S/o. Sri.
K.C.John,
No., Qth Cross,
Viswantahanganahalli,
New Layout, Hebbal,
Bangalore.
CRL.P.N0.876/2009 filed if/.s.4s"2 c:R,:P._C';"~fV"t'by the "
[By Sri. Arnar.A.Correa,
advocate for the petitioner praying__t_h'at__t;1r1Vi_Vs Hon'«ble may
be pleased to direct the folzlouringftixed ~de.;§'osit receipts (Under
Capital Gain) '
a}
b}
E
Deposit i:ece}ip't__.bearirlg'V/Cord'/MPL/J 070219 to
an extent-...{inc.j1uding accrued interest]
oepessite. Ne",'AB/'coM/MPL/J 070220 to
arjextent i9__'(inc1uding Accrued Interest)
Deposits rece-ipt' bearing No.AB/Com/MPL/J 070221 to
an e2'fter1t'-of ht'-Rs.:6,37,078/~« (Including Accrued
t''%°1n,térest) "
_ D_epos.it"receipt bearing No.AB/COM/MPL/I-I 563746
:_§X"t.ent of Rs.10,32,7'64/- [Including accrued
Ieteieeie"
h} '
Deposit Receipt bearing No. AB/COM/MPL/H 563742
at to" an extent of Rs.4,34,035/-- (Including Accrued
ffflnterest) on the fiie of the XXI Addl. City Civii and S.J.,
and Spl. Judge for CB1 Cases Bangalore (CCHMLI in
Sp1.C.C.No.3.05/O8 for the offences P/U/S. 13(2) R/W
13{1)(e) of Prevention of Corruption Act, be released to
the custody of the petitioner.
" J
.1=gs.30,0r3;f3o0o_/--.
-3-
CRLRP. 230/2009 filed U/S.40i R/W 397 CR.P.C by the
advocate for the petitioner praying that this I-Ion'b1e Court may
be pleased to set aside the order dated 23.12.08 passed by the
XXI ADDL. City Civil Judge/Sessions Judge and Specialtdiudge
for car Cases, Bangalore, in Sp1.C.C.NO.105/08. J
These petitions coming on for 'HEi{iRING~I_;A:" 'day; the " 2
Court made the following:
ORDER
Petitioner in Criminal Peuu’o~ng Nc$.”er.7__6/2ovo9’~._;has sjfiled ” C
Misc.Cr1.3609/2009 for interim cust.ody-_of–~t_he F’iXed..AADVeposit.
2. It is submitted that,A,_ was filed on
2 i. 1 1.2008 under S?3gct’ions=_’ 45i§:1n’d 01405.71 :fCr.P.C. for interim
custody ovf.._’tI’1–e’ CB1 during the course of
investigation hashiseirliedlilthe account containing deposit of
counsel for the petitioner submitted that, this
q.,vamourn,t°is involved in the alleged crime, nor it is
‘3,._y_gdlspropolrtionatefi to the known source of income and submitted
~ was an amount derived out of a sale
of one of the property which is also subject matter of
and for which there is clear account shown in the
statement and on account of appreciation of the value of the
property, the property was sold at higher price and it cannot
r$9e*’~3
-4-
become either disproportionate or can be treated as an amount
involved in the crime.
4. The Trial Court considering the application
the release of the said amount subject to petitioner.’ ,
security, however. against the said {order Ci*i_m3.i[r1’al_
Petition No.23O / 2009 has been filed by th¢:’L’.BI.
5. During the pendency of petition’ivlisctillaneous
Application has been filed “iriiera;l_ia custody of
the said amount. Now CBZI-b.a,s::’Vfi1edpiqa tnteralia stating
that. it has no subject to the
petitioner furnish’iri,«’;’,t;the. No.1 property [Property
No.33 and<Y_34._. Puram E-Iobli, Ramamurthy
Nagar, Bangalore, 60').
same, Misc.Crl.No.3809/2009 is
al1oWed’.».’l’i1eV”ir1t.ei’*im custody of the amount in deposit has
Vpordere.d”‘*in V Ai”aVi2ourl of the petitioner subject to petitioner
furnishing.’ of the property bearing No.33 and 34,
VK’o:wdxena.haIli, K.R.Pu:ram Hobli, Ramamurthy Nagar, Bangalore,
mi¢as;;i–n4;g 40′ x 60′).
7. in View of this, the order of the Trial Court stands
modified.