High Court Karnataka High Court

Dinesh S/O Puttaswamy vs State By Range Forest Officer on 20 October, 2009

Karnataka High Court
Dinesh S/O Puttaswamy vs State By Range Forest Officer on 20 October, 2009
Author: Huluvadi G.Ramesh


3

nmvwwww


%
.9
t

Wmhewuwiamrs mm}; $fe(.AW$:.arm.m%1In*”‘n1m”%hifi’€o.é”°°£$ ffltbm-:§£’?W”&> ‘Rmr’*eafl’%oo53Wmfl ¥adNi(‘” 3l’%&””§s$*§o9W.a?M>.¥%%#\v.$5″§t l:””¥$%W?”§ ‘5wW»3’%u:5W.§ WWW m¥%§§&M%fiW WWWW

Ilififilfifii C3131’ OF HRRNEAKRAI

DATEE ms am 20″‘ my on” ocmsnn,

BEFORE

rm mmm muavsrzm

cnnmrar. wrrrmu séeb/26¢:-_§ ~ 1 ”

warm

1 DINESH 5/0
amn anew 32%man1s, A
nxor GANGAVAPJA kmmm,
mnmwxxgsrg =

2 fl”‘A2P&WI”‘V’
we .;c;z~:«:rs
Am: % w_

2./er a msr,
KOnfi¥GU.BI3T;!._ ‘

3. .5, s a.

SI. «V.AYImmE
I: M 298?.

4 mmw “Dist. . . . I?R’I’I’3.’IGN’ERS

“.$::i’ :…’?ENERE8i!!k mm smvasam, Amrs )

JWWE W? WRKKWMEMWM mzww %WW%¥ §.fi,5°’*<[Wm&"5W!£%fi9%f£i5b'hW§:.#3k maww mwwmfi WW mmmwmswvwwm mrewm MWWWE WW WMMNMEMWM mwww mwwma WW" mmwmwsmmm mMw!uE"'£é mmrwzsmm m

A2413:

STFEE 3″!’ 38%! E0831′ W1!’ ICER
RN%,
REP 31′ HIEIC IPRNECUTOR

H163 comer ormnmram A

(By S.’£i:I-IOMWREA, HCQ }

cn:..p H-11.21:: UlS.I’ $.V”:’ .c%:1=..”y-.r: ” mt; ‘1’:-I3:
mvocmx mam ’11-as
mm: coma’ mt n’5%2°3;:isg:miA[T%%A?:=£3Lmke1.ansx -rm
rams. ca: am-V, ‘<33: 'aiimn mazstr
1:1»: ronz:s§1€%[V 4;6i{i"8~~~09 (rm no.

57’Ii2oo8: orrxczn,
ormwcn P/’0’/8 62,
ac. 1oé(A) 127w or xammtcam

comes an my. onnaas ms

.% jmi. mm mm mmw:

03.933.

x potitionnrs have sought: for grant at

A’ ‘A-V_V§m=”icipntazy bail in connaction with latest

= !%’o.46/Ga–09 to: 1:118 alleged. oifltencaa

3%”

3

mmmwm Ilualunavtreza vamvncrmwimlt Wm

.§@mmmmmamtw% waw°w vmwwnms mm” mmwmmmmmm mwnw mwwm wt” mmwfimmm l”lfi.§’#”°$ Lmwm WE” mwmfiémm Wfififl a.;:wmM’

puniahahlo under Sacztiona 62, 80, 104$}-___ x:/w

Section 1271A) of Xarnataka Forest

2. Heard the learnedI-“”k:ou:;a’.§1’_ ‘ ‘ fthg: x

roapaetiva parties .

3. The allaqatim; f:h_§ §§t’iAtiv;ners is
that the pat1tior:#§:;§’ :3-that accused
am: to hgveéi; gm wand true
which um?’ Healamma in
sy .1333; ; * ‘ V ;,-fititionera have been

for the potitionars
Iwcusod Nml has already been

Ag§ant§¢i”h§i%i .

V in czmim ratieim H¢.100?/33009 this
.;*:mirt has directed the wanted to appear

Whnafora the learned Haqiytrate with a diructian

WJ

WMWK ‘MW’ mmmawmwmhm NQWW Ku§J’HFl’€§ t.N'” %MKWfiwM.i%.fi& Wififlw Mkiwfifi WW flfiflfiwfiiflmfifi WQWW %s”5a.aWJW§ WW flflfllflflfiflflfi WEWW MWWNE WW tmmflwawsmmm Wsawm %WW%%. I!

to Kagistrnte to dispose of the

application of the petitionor-nccuacg§_”f£s:§pi2yg

in View soctian 104-D of tha Karnaiifika

Act. ;*”~-

5. In mg or %%m is’

diapoaed csf with nbczty t-he p§5t’iAti~<$na:a to

appear butane lifiéifitzgto and soak

.x

'-<"';,.»~!£f._c~'~€~
/J4./K tjzhg cf the bail

app1icat'i¢§&b;.._ViA::~-59; "~"V§5s§tj.tionsrs by the

bail.

1«’£UHi¥iI¥i’=’1’*~”»’*’=;/ifihg Suction 104–D of
thm xg:pa:§£§ iw§r§§; “act, thn petitioners
shall :{o~:: bakkaypxoaenaea.

sex!”

36985