High Court Karnataka High Court

Mr Manjunatha vs State By Excise Inspector on 17 March, 2009

Karnataka High Court
Mr Manjunatha vs State By Excise Inspector on 17 March, 2009
Author: K.Ramanna


u wwvwvm cc

Wns”N-n°’\,p-ugm Wu ¥Ynfl”‘fiH\§Vtl°”|l££””9\%W.#”‘\ HHW.;I’€! WW E\Htmi’$:£”&I:P”§H\.I-“fix l”‘lHa.#!f’9 ‘$..»’9a.r’KJK5 V»-J!” E\:F’l2’HV}”\!.¥&i\f’i\ Wit??? ‘&..uL&’$.3K5 U? %’§K¥%fi%%flWM WIKWW §..J-..a¥l.¢?M§ RWY” €\fi@?€!WMiMfiM &””i¥WJi’1 3.

IN THE HIGH CGLIRT or KAPLHATAKA AT E.7’e.NGAL0RE: “-,

saws THIS was 1*?” mm as mam 2n0_9.. ‘. ~j’=;.

BEFORE

THE HON’ 31.3 1sta.aus’r::c:z§:”§€.’a.a1~;p;uNg.. ” V. V

caIuIHAL nxvzsxon PETI?i§H£$b}9iEf2§GéiV

3$’!’i’EEN:

11 M.r.Z4AXJUNA’¥’Hfi axe g4uauvaz.=sxfV«_
AGED ABOUT 24 YEAR$ ‘ ~ V ‘
are xo.52,4′”‘ swAGE;–z:mcuy.gs:. j.
msoas: ‘- V 1

2} Ft1’.B.fiJ«|’GA 5;'<}"!i{ARIY§:eEEk–.»~':
AGEI9AB<3U'1'..2.r! $;Eaa3.'« V-_ ._
an-r o.x%:%.&_,4*,V "~i'."'«;"__ '

?E'1'ITIONER3

(av sari ,na_-::s5a:»i*aea;;;3'«1ALnrtr_;"*~.)__ . '
mm %

aura 322* midis: 'I»l§'3P E2C'f§a

~ ,VI §'Y£a5?@.NYk?URA!{ EIVIEION
rarsscas "

abzseomjslsrr
ta? 5&1 g,s'”:-§;.;.sais:sL:s+uw.A, }{.C.G.E’.}

‘1″.FEfi’§j_ CfiIl*{INhL REVISIOK PETITION IS 9″I1.:£I£.’J

V~iJ?5£:E:ti”~.’sEcTzora 397 mi 431 .r::. 5? THE Anvocxrs
€42-IE PETITIONER eaavxx-3 mnsr THIS scum’ as
“f:é’L’S;AsEm T0 am’ AS11353 THE auoenrmrr AH!) (mama as

OOHFIRIIATIQN (317 THE PRL..SE3SSIGN5 JU%E,MYStI.’)R$

PRESS!) SN 13.1.2833 IN CRL.A.R¢23.249/2835 AND ALSG

THE. JUD¢’.§1’dEi’I’P AND CDNVICTION OWDER PASSED 3? THE

“WWI – WT-a__\n4’V’n’-wI\v wt mmmlflmmmnm wzwn MXJUKI Kl!” hflflmfififlhfifi WJWH KUUKQ £3?’ KAKNWEIRKR I-‘RG3-E CQUQQT Q? C

charge sheet alum; with 1360.1 being unab3,¢1 ‘t;>

identify it. Therafore the Cozxrt5~ha:l.:ar_A’ :.__§i¥ja:
right in convicting the patitianarg “~.§c>rj_T ~.
offance punishable under 3ect§i>§n’S’«34«._ aizci”

the Karnataka Excise Act. xfigftafi, »fi2;f.af5r»eé ”

dismiss the ravision.

5. I-Iaviag haard’ “.:tt;:a both side,
zzcw I gnracaad t_:.»* g_:aa:y””” V ‘

“%’h§j;hez: :-‘:”,Iig:”v ware justified in
c:mvic:t:ing_ anti 2 far the afarazsaid
czharg as ‘:’L’-Q-‘Jain .1,lassd._ a.§.§li.’.3. ‘ ‘them? ”

1,5 tiiéwéase of prosecution that an

“3L.1;’:L«:2″.’2zj_’z’3.f;jé% §”c. ‘gbout 2 1m, 93.5 w.s.Ram«e:sh, the

théz:,__”VEx~:;i,.s1= e”?–__ ‘lfnapectwr, Hyscsre zreceivad aredihle

Vu..__ vj._’pIormat%i-.:xnV that at the road near Devalapura
i~i.kin1,V1:ig’a,V”s:>ma parsans wars: illegally transpnrting

teddy. Then himself and him fitaff 03.3
C§f.é viaited tha spot. At that time they am:

the petitivnars ccrnirzg an a mctarbike bearing

aag.3m.CA1~I 2032 with a plastic: can of 35 litzras

size am it was atappad and may quastianad the

Ir}
” ,/ “””” M

1 /””

4r mawvu

” “”‘i.-“”””‘,_””””””‘”‘ “”””” “”””””‘*””””‘”””W”-4″””” WWMWW MWMWI WP RAKEVMEMRM nmm LUUN! Edi?’ ?’iMKfi’%fli.fii”€.:F% NEW” RUUKE £2?” Kflflwflfifififl ¥”H§.’§IH L

finding re¢orded by the trial cvurt in canvicting

the petitioners far the said affancas.

7. as far as sentence Ji§””c9nce£na§,__tfie 5

trial cuurt sentenced tn; petitt9fier§”ttb. uddfirfl”

Simple imprisunment .for V$i#*,menth$.Va#§ xt6″”§§y
fine ax’ Rs.10G9!- aacljx. zxyt—–.«é§.:_r–.aL:1;; 5£”paym£nt of
fina, to undargc zurtfitx.h§$§1;ti@§ri§¢nmant far
three manta: {ark the””fiff§$c§gJWfifi#té&ab1a under
Sec.34 and 3§§aii§ht§§tfi%a,t$tt$§ Act, which is
just an§m:P£§§€t_i@gfitPfi¢t§r tat call for any

intarfaren¢9{t¥

8..Eafitth§*$orég#ing raasana, this criminal

4ttraviéibnfpetttioéHiétdismissed.

sal-

Judge