EN THE HIGH COURT 0? KARNATAKA I
CIRQUIT BENCH AT DHARWAD'-« _ ' _ ' 1'
DATED: THIS THE 5TH E)AY.,{3»E7_g}A?¢§f.P§RY:%3{}V'0°é' _
BEFORE-_v *
THE HCWBLE MR. Jzgsrics'v. ;:AGAr§NA*mAN'a "
CRL. PET1Tg'Q:N~..;~;o.?.36.1i296$
BETWEEN: '
P. Thangavct}.
S/0 Palaui
31 years, Lerxy driver H V ._ u « 1., =
R] 0 Gopa1an0Qr C_hinn'a Go ~
S33:1kar:i'I'a1ui{, f5;a1um"Dist1'ik:t _
Tamflnadu «Statefi " ' .
P. O .13. Hcklsgitiéxi. of Manikand an V
Sfo K. Pa1afiisva1:1;y¥_ _ --
C/9 Samfieep Mcfcxjs §?'vt.-__I)td.,"
Bhfiwam, Jaipigxf Z}-istzict,
Ra;iastha::1..._' % ' I
" r {..PETITI€:)NER
(B?j;<'f-f31"i." J. Basairsaxaj, _§\£?.v.}
1" ~'.I'V}.'*Tfi:.VA 'pf E~%I.£1i;"aatz3}<a
V. Ci1jcuit"Bench, Dhaxwad.
S~3CtiOI1_FG1'*$3f€I', Kudithini Section
Be§}:=1Iy-- Raiige
R/by" Pmsecuter
RESPDNBENT
{§By Sr)". P.H.Goi:£<i1iadi, ECG?)
This criminal petitiozz is filfid 21/3 482' of Cr.P,{f.'3.
praying to call for the iower court records in
iv-.2
Cr.R.P.N0. 36/08 on thr: file sf acne §§on'bk: Mamba; 5? 1,
Beflary arid m }3'.O.{Zr.Ne.1§/2(}G8~{}9 on the-'jiiev 4_
Acidl. Civil éuiigc {Jr.E}::1.) 8:, g11aw_:.'m:s*a
petition and set aside the eii$23':iifs$a},'g§:fdii::
learned Mamba of Fast 51'1'ackV".__C¥31_1.1"t--I,
Cr.R.P.No.126/08 dated 22;9,VG?g" 311$"-sag kgvdigmissai. '
passeé by the learned 3" A<:§xd«1, Cjvfl 'Jucigé (Ji§.Dn.) and
JMz~?c., Beuaxy in §r'.s:':'yC3;rj.No;'Ai§fVAi2K}Q?§.?'O9 datrfi 2?.8.08 and
ffflfiasé 6:16: iorry GA 3309 to the
interim c:1131:ody- of " éispasal of R0.
C:r.No.19/20g)s';§;;9..'_V
an for afimission this
day, {:16 (;01ii*{"fI;1.a§i'i:< f<;.l_1__0Wé'31g:
:. -- .. 'é§£lf3V}.i'S.'<"£!~I'I3{fi*€i;",'.()11Z;¥.S€i,§ for 'ihf: part.i€:ss.T
§¢§:%i:i0ne§ is aggrtievtzé by the courts beiaw
H 'zfi§C.Ei':1v3v".1V1g f"i;9 VAir£l;§:ase the Vehicic bearing NQRJ 06 GA 3'?'(}9
égfiéfiance is that, in respect of the itzcident alliagcd to
" "image taken place on 19.8398, severai lorries were seized as
W31? fmmd catxyéng girim {mas ifiiegaily aagd though the
' VV "ézpplicatiens fikzfi by? ether may owners came to be
:1
aliowed by the trig} court by order dated 16.8.03» and
18.8.08
, yet the application filed by the presegtr
was reje<:te<:¥..
3. Learned counsel
the above facts, submitted fzhat tlieeeurts éotilefnei
have declinesri te pass an favéjur°cf7 petitioner
when the other vehieie’r3..«_i11v§3V1ved Vihe very “saijie ineiéent
were Ieleased t0 the respeefi1fe’Vapp}iee1ii$ and therefore, on
the ground 50:’ .V _’it)ef£oVw ought to have
enterfaineei of petitioner as well.
4; ».%*Iaving” E0 the above submission made
an;§L’£me..a ef the order passed. by the eourts below in
“”€J,’_1€i other vehicles, I am 0:” the View that the
I ‘V V .-the petitioner herein aise eheuld have been
e{;11sie{_eredn.}3A:1 par with the other petitioners and as such, the
Ae.ppI:écza.’i«:i0:1 fiieci iay him might net to have been Iejeeteek and
fifiieii I pass the foiiewing erfier.
%’
T113 petition is allowed and the order p;’x.s3fc;gi.’_
courts belcaw are set asifié: and the vehicle siaallg b
be released :9 the petitioncr suhjéct sarmf c<;n_€1i§:;§01i3$
as imposati by the cauris below'7i:i resp€<§t".; tff' f;¥::.ti='1-4£§*i;,¥1'é:r'..L
vehicles which W636 re1eased. =., '
_ Judge
EJVI":