High Court Karnataka High Court

Smt J Sujatha vs The State Of Karnataka on 13 November, 2008

Karnataka High Court
Smt J Sujatha vs The State Of Karnataka on 13 November, 2008
Author: A.S.Pachhapure
IN THE HIGH COURT OF KARNATAKA RT BANGALORE"
DATED THIS THE 13"' Emy OF NGVEMBER 20OeIO:OI
BEFORE _ r ' 3A

THE HON'BLE MR. JUSEICE A E EAcHEEEOEEI7T'

CRIMINAL REVISION PETITION EO.I14I4OE72OO3fa_=;7

BETWEEN:

SMT J SUJETHA
W/O K.NARAYANA

AGE: MAJOR

R/AT MANICKIANAHALLI

PANOAVAPUEA TALUK

MANDYA DISTRICT : ,,~ 2 g ~
REPRESENTED BY O.P,E;OHO;EER4;_*_
SR1 NARAYANA i =k  *~.'w*u'
SON OF KRISHNAPPA _

AGED ABOUT 26 IEARs,]; .

R/AT. EELLALE VILLAGE*{E,"
PANDAVAPURA TALsK" '

MANOIA DISTRICT ' '

a_ . ._*O -O I PETITIGNER
(SR1 v E MAOAVA EEDOY &'KENCHEGOWDA ADVS.,)

AND

1. THE STATE OE K§R$ETAKA
Irv FOREST DEPARTMENT'~ RFG
'g;CHAMARAJANAGAR3'

2,_=,IEE_Oy. CONSERVATOR OF FORESTS
" "=w:LD.LIEE DIVISION
«§«OEAMAEAJENAGAR
agO'- *_ ;'-_s M RESPONDENTS

‘- ,(sRI E RAJA SOEEAEMANIA BHAT HCGP)

. °1-_ CEEIEP FILED U/3.397 CR.P.C. ANO R/W ?1–D OF KF ACT
“1963 Ex THE ADVOCATE FOR THE PETITIONER ?RAYING THAT THIS

HCN’fiLE COURT MAY BE PLEASED TO DIRECT TO RELEASE OF THE
VEHICLE BEARING NO. CAS.3447 TO THE PETITIGNER, WITH SUCH
TERMS AND CONDITIGNS BY SETTING ASIDE THE ORDER DT.25.8.08

BN3.

IN NO.FOC/GL/142f08-09 OF THE DEPUTY CONSERVATOR OF FOREST
AND THE ORDER DATED 10/10/2008 PASSED BY THE DIST.; E S.J.
CHAMARAJANAGAR IN CRL.A NO.32f08. nx Wu¥

Criminal Revision Petition is coming on “ac1:t:’i._$S:3._on

this day, the Court made the following:

0 R B E R

The counsel for the petitioner fiieea

for permission to withdraw the of the
memo filed, the petition iis~..V_fldi3mi–e’ee;ci The
documents which have been fiiin petition to
be returned to the within one

week .