High Court Karnataka High Court

Dhananjaya S/O Adappa vs The State Of Karnataka on 20 January, 2009

Karnataka High Court
Dhananjaya S/O Adappa vs The State Of Karnataka on 20 January, 2009
Author: V.Jagannathan
IN THE HEGE COURT QF' KARNATAKA
CIRCUIT BENCH AT DHARWAS

DATED: THIS THE 20TH DAY 01:' JAN£IAR§i.2%Q:§§§LC'v%;%« 

BEFORE

'SHE HOWBLE MR. JUs':'1<:E_v. ;JAGAN'N"15;'i'jI{25;§~I"".VV   A

CRL. PETITION No.7é3?41%2§0sLT,% "   A 

BETWEEN:

Bhananfiaya

S I 0 Aciappa 

26 years   _ 

R / 0f Veniveerapura village V V

Taluk and Dist:ABe}iaI'y"'   . .V
C/0 Excise Con'{:;ai2tor€._Offi3é    .. ____ H
Sankeshwar  44 ?1j_ 'V '  " '

. PETITIONER

{By same s<gga:§3:;;Tiw;  %

AN'§3__

 '~  Sta,téi~0f ..... .. <

:B;s_Y'a1:i'akar1amaréi RS.

;§évocate"'C;en¢r211 Office

 _ Dhslzwazd 530 008.

 C0';1§'3.; 'flrifilding Circuit Bfifflfih

.... . RESPONDENT

“~ (1;”3YuS1’i, RH. Gotkhinzii, HCGP}

This petition fiiesd 21/ :3 4812 sf C:*.P.C;. gtxmyigag ta

V’ anew the abave petition and thsreby direzcticn may

E»-3

kindly be oréered to the court ef the learned _;’:’=:§_ss iGns

Judge, Beigaum, in S,C.N0.72/2008, to obqg-~pria;t:jxQi*c§.éfs:

whichever deems fit to this-._I*im1V’b1_e”‘ (30t;::”t”%’ this

facts and circumstances of Elite

This petition coming ‘0:_1f’;–.f<}ar 'e.1:_x*.1¢1'=sV this day, the
caurt made the fofiawfixzgzv. . j ' ' K " V "

" A

gem: bg:<h

2. ;hi’s_ flied for grant of bafi, it i$

praytgfifitizat, iii ‘vié§§§?_”qf=the order passed by this court in

2808 ciirecting the frial Court :0 $311:

‘ta £i1(§.”;pet;??:i§)ner, in the evant 01’ triai being 110%: over

g Withfiy rmmths, the trial court did not gain baii

“..jL;:f1dt1f;erief0;*e 3 d.ire<::t:i01': is aought to the triai saw': to

{.116 order in respect: of the baéi appiicatgian filed.

}~

__ o

3. L€{:i.’!Z’1’1€d counsel fer the petitioner aiso £3356
I.A.I/{)9 amending the prayer seeking quashing =:f:f’–.t;21:::

entire procaadings in S. C.NQ. “F2 / G8.

4. On the other hanci, ‘

Aévacate -sabmiited that against}__ tI1e..4T£;;i~d4::r’:

passed in S.C.N@*152/G1, .»3_;1_peaiV” ‘:;t.1::<%:

State and it is pending bef0r$L'VV'co1j:*é; therefore
question of qilashirzg ;3A:'L:";c€;_c':c;i'.i":'";.g;;:: not arise. As

far as gam: of baii is is at lfiarty

ta pass nec1é's:éaI§;V <§rd<:~:fS;. _ —

5. Hawirig f10th sides and {E113 mart:

havir;§¢g”givenVdi;?§§§éf§s3r§:in the éifdfif passed on 1′?.6.28{)8

/{)8 ihat, in the eveni: if {rial is net

fiwes months from the date of 1:119 said

V -V erde}, . “§eti¥37an€;:* be released on baié subject :9

V “;~Cé;::é§.§:i0i§s.

6. ii: is rm: in disguia that more ihan three

mamihs have eiagjseé since the ordezr of this caurt, 031

T?

};’?26;Z{}£;)8 and ‘£:haref0’re the ma} Cami”: has 33:;

aliszflative than £0 reiease the gsstitiener .g>’i’1 ‘

thé-‘zrsfare 1 {§ir<::C3; file Erfiiai Cc2':3.:::'t-._ :9} cvéii-fiidér .j?:hi:.

ag3pEica.i;ior; filed by {ha petitioéier Jt.h:é" , ._

arder pasged bf; {his csuré %§:::.._ ' ''£''hse ''

petition $118.11 be aispgsca GfT..1')35"§f1'n':t'fL€*;I';c'.';3.} 953:-z wmir; :5

days.