:_.FTinan,cc ,
IN THE men coum" or KARNATAKA AT BA'{§3s§kii;Cj3f§E,.
cmao 11415 THE 29"' may 0? JULY} K
aemrzgtz
THE HON'BLE MRJUSTICE .A_.AOl-lAI5's!~_~:l 'SHAN'*f.%§§I)§(§O§?i$A$i:"» *'
CEAL. no.21c22oo7
H W: . %
M15 Sh1'achiIn;E£ast1'uctai1'e i;w?.%.V-' 2: A '
(Earlier known as Sm, '
and Services] L_td,_,)' "
199.105, Meta c1:,.amher:.VTAf._ Y; ' "
10/1, Cunningham Road _ '
Bangalore, Rep byflits
Ravi Todi. ~ ..
Through his (}.PA..:H<3lde1".. _ V
.....
Legamficcr
M] s. Shrachi
T’ ..Pctitionm:
(‘g§”Sfi_sumsia Ba;su.t<; Adv.,)
' Layout Police.
. Jfimuna V. Rae
” Venkatesh Rao
Aged about 37 years
‘ R/a No.36, 100 feet Read
Banashankari, Bangalore.
3. Smt. Gectha Ravikumar
Wjo Ravikumar
Aged about 33 ymrs
R /a No.54] 1
Water Tank Road V
Bangalore Smith Taluk. ‘
4. G. Prabhakar _
S/0 late D. Gopal ”
Aged about58 years” ._ V r .
Rla No.658′, Maiiifieagd .
40th CI'(»SS,”j3F'” Blbcki A ‘
Jayaxmagax, :82 . ..Rcspondcnt.s
–.§§.~m;_. SF’_P., for State)
«’1’*h’is* Cr} £a1′..”?.t$fiV.t:ic>11 is filed under Section.482
C.r_.P.C. aside the order passed by the 5*”
ASMM-, Béngalom in C.C.No.1146f2/2004 on 20-10-2005
..aside”fl:e——arder passed by the Add}. SJ., and 190.,
V’ «._;«*:’c4′;V,_ Bangalore in Cr’.LRP No.712/2005 on 8–6«2006
flgjhelding xthe order of the 5″‘ ACMM., Bangalore in CC
. ‘No. i~3.:4’.Ey2/.f2{}£)4 on 20-10-2005 and to allow this petition by
U g2antinigj’§mé=: interim custody of the vehicle Tata Indica car
. V 4- Registration No. KA-05} Z-3920 under
P. i”‘…NQ.27[2(}04.
This Criminal Petition coming on for admiasion this
” ‘dafir, the Court made the following :
ORDER.
By the impugned order, the
rejected the application filed by..th_:: _
custody of the vehicle. The ”
the Sessions Court.
2. The is the
Financier for the jflie accident. The
V<"-'hifilfi. ti; released in favtmr of
I'6S}V§0I1€3§§IitV "the Registration Certificate
holder? ~f$r{_1;é1'._V by the Sessicms Court.
does not find any error in the
.A'.T'Vv-girder, inasmuch as the Registration
Afiérfificafgé noisier igtfzntifled for custody of the vehizrle.
.. The. 'F§,nancier has gggmdependent right to proceed
A' the Registration Certfiiicate holder, if he/she
' defatfits in payment of money to the fmamzicr.
\/5
dismissed
*ck/ –
Hencc, the mtition fails and 4′