High Court Karnataka High Court

Central Bureau Of Investigation vs Sanjay Sharma @ Sanjay Shankar … on 9 October, 2009

Karnataka High Court
Central Bureau Of Investigation vs Sanjay Sharma @ Sanjay Shankar … on 9 October, 2009
Author: Arali Nagaraj
IN THE HIGH CQURT CF KARNATAKA, aANGALaa£f fz 
DATEfl THIS on THE §" BAX or ocTa3nR_géo§fjT*n°
among   
THE HON'BLE MR. JUSTICE #3A£:'§AéA?3§n'F "u"A

CRIMIAL APPEAL Hfiwglc $3 é9o9* “;»W

1 CENTRAL BfiREA$ or Ixvaswraarxdng ,.V _
{AN xnvasrzaamxus ASENCY csfismzruwan-;=_~
flRDER THE EELHI s?EcIAL”PGL:cEafi, ‘ *
ESEABLISHMNT A£T; i945){ v’ V “.’«wv
329.33 ITS SUPERIfiTEHB3H$=QF.§fiLICE
GANGA§AEAR, ” “»V”*.» %b.’»\. 3 –

3AHGAL9RE–563a32«&_

…APPELLANT

{By Sri: MJS:A$E@K’H$$§E§EAi£iT§s$0,ADVS.,FOR APPELLANT)

1 ‘$3333: saaxma Q SANJAY SHARKAR SHAMA @
s§§Jzx”aHA§xAR @ 53032133 KUMAR
sxohskz, fi€EAL<$HAflKAR

'._F§aT 39; 1Q2;;g;I.E.c.o

;. gaxwesn AEAR?ENT

_*,_§AL RQAD; Mynaggsaggnzg
=.5Am@ALo2g*~ 5

RESPONDEHT

"C$L.§ FILED Uffl 37?(2} CR.?.C BY THE CENTRAL

_T"""c«QvT.««3@.arzhxNG C';0'iJNSII«/STATE PRAYINQ 'ram 3:313 HOE?' BLE cam?
'2_§x§A3g5 To Eflfihflfifi 23$ sxxwaxsm PASSEQ BY THE xvxrrn
'A3bL.cM,BAH&ALoRE IR c.c.s9.2013eX95 DAQB 3.8.2896 ~

céfivicwlns wan R£$99NDEfiT ASCUSEB FOR THE 0FFEfiCE 9XUjs
41?,42a,455,45a & 471 9? 19¢ Aflfl SENTEHEEIRG

RESPORDENTXASCUSEE Tfi BAX A FIRE GE RS.2,099f* FOR THE
GFFEECE$ §fUfS 4}? EEC Afifi IR DEEAfl£? 3? ?A¥MERT G? ?IHE G?

W62»

RS.2,000/m, Accsaa SHALL UNDEEGG 5.2. FOR THREE MbHTfiS.AHD
agsycunamwxgccuszn IS SEN?EfiCEfi we pay A FIRE Q? Rs.2,ooo/–
Aug SEAL UNDERGO S,I.FGR ONE 93$ 1,e,gTILL RISING OF THE
coca? EGR THE DEFENCE P/U/S 420 IPC Ana IN DEFAHLT or
?AXMENT or FINE or Rs.2,eo0/wancusn SHALL UNnEReOas,i,EoR
THREE unuwas. Ann Rzsponnanm/Accvsfla IS sEnwsNqEa;¢QV2a£ A
FXNE my R$.2,00D/-FOR THE fiFFENCE 9/U/s 465″=IPC”;fiRE* mu

EEFABLT OF PAXMEHT es FIHE OF RS.2,000[:AECUSED’ SHALL;
UNEERGO s.x. FOR THREE MBN?HS.AND_mRESPGfiDENTfACCUSEDg is’
smnwancan we 93: A FINE GF RS,2,GDGf& ARD’SHALL-SHEERGO s}x;_
FOR mun may i.e., TILL RISING or THE caflgm FOR Tfikfeffinnca

P/U/S 458 IPC Ann IH DEEAULT OF7,PAXMENTj OF ‘FIRE “0?
RS.2,999/-ACCUSED SHALL UNERGO 3,3, FOR mHREEfiMn§2Hs,»

EEIRTHER Rsspobmzm/ACCUSED IS saumncan :r’o._pAy fa FINE on’
Rs.2,oeo/» ARE SHALL UHDERGO s;x;– FOR, aux ‘BAI i.e.,TILL
RISINQ or THE COSRT FoR’urHE -oEEaNC&a_P;U/S 4?: IPC AND
AQCUSED SHALL unngaaa $.x. 393 $3333 mmmyfls IN DEFAULT or
PAXMENT 0? FIRE es’ as.2,9G9/u:m£o$En*QsaAIHsw HIM.TH8S
ACCUSEE SHALL gay A wcman FINE Q? E$.10}$Q0/” EOR ALL THE

ABOVE 5313 oEEEcasg’ Q. . .V ‘-m

How EVER EHE,’ SiMrLE %:fi2RI$axM§T IMQSHD AQAIHST
RESPGNDENT/ASCUSED i.e;;QxE pay TILL RISING or was covam FGR
ALL QFFE2*ICES ‘=’.QUHV”‘CGHACi3RREN’}.’LY.

THE ssgwaag sévmgflfinxi smmnnxxs COBESIL PRAYS wxar THE
ABDVE”QRDER $F_QG§VICTIC§m¥fiY BE ENEAHCED SUITABLY’

V§3:s t3L;A’I$afiaM1u@ an FOR QRDERS, THIS BAX, was cofinm

Zgassgn THE3FQL§§§IN§:y

{)R.I)ER

~ s«ree}§.;.s __ 3~ time is granted as last chance, at the
:’;zre:;’;z:e s*2i_”‘ :::>’ £” the learned ctouxzsel. for the appellant fer
éérzgith the office objeczticns. Failing which, appeal

_H<_:3;.,isr:zissec1 for ;:o:::-proseczition without: reference ta

SEX –J{3£%GE.