High Court Karnataka High Court

M/S Sri Ramadas Motors Transport … vs The Authorised Officer And Deputy … on 31 March, 2008

Karnataka High Court
M/S Sri Ramadas Motors Transport … vs The Authorised Officer And Deputy … on 31 March, 2008
Author: Dr.K.Bhakthavatsala


-mu I-IOIPELII nz-.aus’r1cx ac.

cnmxmn mwrxou uo.1a1;2oofi ~

3′!’ EH’

—- –.–..–£

1’6} X TIVO TU If

‘i’RhNSlPDR’.l’ LTD

1 an an nn_a_g.n_y_n_g gggl-gun

1:-nv-I-nan:

l’V”I..l\.l.l’IJ”‘I-HI”!

manna. rfianzsr-I . _
ii? 3? ITS Taz*»:sa’;!i%:3a%%%TV’* *
SM 1: snmmv. ” j
‘ 2′:-.¢rs~1on3n
any sri 1r rq

1 .-.i..-an
DEPOT’! Canaan’-Jrmn—‘._¢F ”
rcaas?s,V . ;”,!

‘*2 “van RANGE ronzsw orrzcsn
% mas:

‘.,$fi:EA3Irunap
‘.: ‘«*» =;’ … nxsvoununws

V .V (Hy nun-n-rt, mar (pr):

‘FE:”‘a’.S cam:-‘ IS FILES ‘u’r’E.-€32 CR.1’.€..” 5″! 1’35

Amman FOR THE pnwrxounn pnnvxus ‘1’!-IN!’ a

‘i~-.._”Hni«i?Et.r: |.T|€>iffi’T’ SE ininsifi ‘T’fi Si’? Asia: 5′ T
T gcmtalsn n’r.2a.9.2oo1 933350 BY THE: 9131′. 5-. 3.3.,

SH1HOI’3Pa IN CRL.NlIS.A.NO.3§f05 FOR HIFEIJLT fiiifi

R “”DIR£CT THE DIST. E 8.3., BHIHOGfi T0 RESTORE THE

APPEAL ON THE F1 [:3 AND TO DISPOSE OF THE APPEAL
ON MERITS.

“apféaocution.

The patitioncr/appellant in Crl.M§$¢{App§§i”w ‘
No.35.-‘zoo: on the £11.: at tn “sissiqnp a:;i;c’~%V:at%«v

gh1m-gg Lg bggogg thig court grSyi$qn£ob”guash1n§z

3. %%%% ;;.e Am. of an
pat1t1ong:;g;§;s£;mjs+:% t:!§ét,___ho_’ ma 111.06 the app”;
under saét;én 71jhf=§s[£hh Karnataka rarest Act

as aqginst £ha ¢rdoE*fiS£ed 6.8.2005 conriscatinq

Aim-_ bgarii§§V”””H§:.cAs.1633 to state by the

§fith§éia§flQ dI§icer and Deputy Conuarvatur or

‘v’= Eg:§afib,Vsi§g£. ant, on 1a.a.2na7, counsel to:

‘I’.

“a, tpe neti:ien;gI;g9;;;ant gauld not be praaant

6. The ..s::’s.!.s ups: Cease has hey; than. the
criminal “‘-seals cams: be dismissed £s.-: 129::

case on merits. if the impugned order *’

rirst appellate Court is notf._set _.~as’:’i.:.§i§q6’£’:,.h1:~_ 6′

I’-Intitianur would be put to irfppugsaiils’..i’os$”‘a;asjMv:v_AA

injury.

5. In flaw of al:_ss;r:_¢:A,v6′:’:.._fu:\1′::Aa~–..patifisn is
allwod and the V -ardufww’ made in
C:l.Hisc.Hppoal'”fl§;3fl2206$7 a§f7tn§6fri1o or the

sgssmns Juidéaji-“”V§E7-shi§im_j’:a~.. 615 quashed and tho

potitianerféi§§:’u11an’cA:_” is’ permittad to swear

v!:;:£o.:i§s~’.,tt:1__i :irs{:”~Vappgiiato Eourt: on 66.5.2666 fer

°.£_u:;tm: Qtocssding without nctico.

6 fsnufi?

sa/1;

Iu&ge