High Court Karnataka High Court

Sri Saifulla S/O Peer Ghouse, vs State Of Karnataka on 26 May, 2011

Karnataka High Court
Sri Saifulla S/O Peer Ghouse, vs State Of Karnataka on 26 May, 2011
Author: Mohan Shantanagoudar
M1-

IN THE HIGH COURT OF KARNATAKA AT BANGALGRE

DATED THIS THE 26"' DAY or-' MAY 2011 

BEFORE :

THE HON'BLE MRJUSTICE MO}-IAN sHANTANA:;§oz;'_nAR) ' "
wan PETITION No.33991/2{31'G'{G__B-_1fi_EQ§iiiE;_} "  

Betwggn :

Saifulia

S/0 Peer Gheuse

Aged about 54 years
R/a No.285, 7"' Cross
Byrasandra, Jayanagar _   -.
I Bieck, Banga!ore~:}.1V.   .. *'..Petit:ioner

(83% M/s( Amar Co£V"r'e'é3'j1v[€'3:¥::4;soc:;§.5tesg"likdihzj  ~» 
And : . " 'V . ' V

1. State of'Ké':2-wgfbgka "T1:  A
Rep by'.i:he_ <f?hief."Secf'eta':'.y 
Governrherst of KaVr'~nVataka  "
Vidhana Squdha ._ 
Bangatore-560 OO1.._ A

_.. .2. The Eiyirecitrar Ge'ne:"aVIv_of Ponce

 ..Sta'te '0f..."rattjun.ga< Road
 _ S'am"pan'g:jram' Nagar
"8'a"a"3gai<§%x:s?56€3.§27.

_ Bafi'ga§o.;fé'C.it'§, afféce of the
, Cc3mmissi:_)ner sf Peiice

 '  V Infantrx/xR'oad

 3;' ,'f%"'i'2$ jfiommissésner of Peiéce

Eangafere City; Qfféce of the

VA   Qigmméssésner sf Potice



in

Infantry Road
Bahgaiere--S6{} 052.

4. H. Mahjunath Babu
The inspector" ef Poiice
viveknagar Pence Statien   ._

BangaIere~S6O Q47.      

(By Sm: MC. Nagashree! HCGP, fer R1 

This Writ Petition ,i:§~.filed."t'mder; I'-f{'r%..'i_<:ies 2268: 227 of
the Constitution of Inciia"'--;3i"a.yin9 {to Cf'Ll:8Si"i'--,th€ order in CC
No.22766/10 dated 16.7.2010 at'A:inex'ure.+A_'_.passed by the
X Add! Chief Met.ropoiiVtAar.v».ii-1agi.s':rate'_, evfiahgaiore taking
cognizance of the*Qf'_fenCes :.pu.hishé3bi_e._;infder Sections 379,
465,468,471h472;4?2,42OJPCWjp '"

This Wri1:..VPi~:--i:i¥'Vi;:_ig)n'§ e_d-rhAi'hg'~   preliminary hearing in
'B' groupVvth%i§ 'd.a§,;g, the; 'Codi?-made't'he foiiowing :
'h7@feR§ER

'P;e'titiioner haswivsouight for quashing the investigation

".,¢§ga;rnéé_byathe pofice in C;C.No.27766/2010 eendfixg

be'fdr*e.__thé' Court; Bangalore. The pdiice after

V _inves€'é'gat§v'<:i:ihave iaid the charge sheet for the offences

i""e"pgneegexe"ender Secfiens 3?9, 465, 468, 47:, 4?2, 4?3,

'_'_f§2O.Ve'f"iPC, Petitioner has aise sought for cempensation te

vijefheiiune ef 35 Eakhs + 31 Se iakhs + esefeee/~ fake the

e/?

S



DJ

respondents for fiiing fatse charge sheet and for keepihg.__the

seized car witheet authority of iaw and fer creati”r.i§-tffiaise

records against the petitéoher.

2:. Copy of the charge sheetfis

Court. The charge sheet prim’a–4__.facie”teveatse.»thet’:4_eect;;sed

N053: and 2 \:iz., Liyakat AH endV”R-éttesetheii Khan
allegediy committed theftflef’ ihletttvding the
tipper lorries, cars etc., in §§frade’sAhV.}j,’V-Cfhattisgarh and
Rajasthan States hche;-r;g€ed”‘:th:_e numbers, engine
numbers andi. and thereafter said
such to ‘h-Qeheeused Nos.3 to 9, The
ailegationeatte effect that accused Nos.3 to

9 have5eeEi_udeii1 x§\{ith.”‘ac§i:1sed Nos.1 and 2 in purchasing the

~}?eh«i§:l’esV. Ef’§’fi’£;Li”e$tiOF’i.Vflmfltle petitioner is the accused No.4 in

purchased a Hundai Getz car bearing

regist*:rtet§oV_r’:~fi£i:>§T UP 88 AX 0984. The certificate of

“”3–:i,”V'”–té’§iAstretieve«:’stands in the name at accused No.1. The

A é§’§Vf3g3_§h§fl is that the registration f’E3COFdS are aise tanipered

v§}’y’_a%CCL§$ed Noel and 2 and thereafter, the vehieies are seie.

During the course of investigation. the vehicie bearing

registration No. UP 88 AX 0984 was seized

of the petitioner. Since prima facie materiai re_Eat.i:rigf_texi’the§t:

of vehicies and purchase of such vehiciesare aavai

1a4bie7’r}ror}:.

the charge sheet, this Court cities

charge sheet. It is aiways epe’h,r:feir the petititiitie«r;:te”‘asrgue it

for his discharge beforéfihe ,t’ria~i.”c_:’Cat:r.rt. flit”-any; further
observation is made on regarding the
compiicity er richéeamifiiiciityii;’Vi-petitiioner or other
accused, the §sar;r*e t’hev_vt’ria:lEourt.

. ‘.€s5’g1g”,*’::2I’m.i’Efiz:1 ‘fats rnrnnaanczafinn nlcn rannnt
5 Y I’ »,\s>.;I\¢lgrAIlI:} av uvsulfixgrruuuxusl wuuu \..; IIl!\.l\.

-i
3.3″

. m
‘r;

W

:3:

be censidered at ttiisks.tage’_,~ inasmuch as; such prayers can

be coensiderred eriir,<._Vafterfinai decision in the matter is takers.

t'h.eVi"pe_titieher_Vis acquitted and if the triai Court comes to

th'e_C-i§rs.cE'esi*oVeh the petitioner is an innocent purchaser of

the e":=ape_;*t3z'~,n«then; the petitioner may pursue his remedies

K'""–._téir_c:ia§nrii'r1.§ Compensation. Tiii such time, the petitiener wiii

_haAve..i:_::}5 wait,

WWW

with these observations}, the writ petition is disposed

of. It is open fer the petitioner to argue for his dis:i.i'i"asrge

before the triai Court in C.C.No.22766/20:9;I'__'__:;¥7i}:Vé..é

observations made during the course of this nf}_aifte.r':§f_ifiai4i 5o~:%i

prejudice the triai Court whiie decidirfi i'.i"_t:AE43'i*11i?3IZf€'f."' V V'

" "