IN THE HIE-I CGTJRT OF KARNATAIGX AT BANGALORE
DATED THIS THE 26" DAY OF MARCH 2096
BEFORE
ram HGN'ELE MR.JUETICE N. axmunn
CRL.P. N0. 45a4 /2oQg__
BETWEEIV :
1
His vassmwa HEDICALS . -,
Ne.9-B BLDCK, KHAJA nAeARI,jz_
VIKRAH KUNTA, K 3 N HBSPITA$a_ ,
cquynmx, srarxou noapiy ""-"
GULBARGA »,f '. ;»'»3.*g
nmpnnsxnwmn as nAnmcHANaER»HHLxARfi1'»
SfO.9UNDURAO KULKARNI~~H'V"' '"' "F"
63 YEARS, BUSINESS, : :?/ ,*~«_ >
R!o.sTAm:oN 3fl&m%{,,*.', _.»v'"~*
GnLaAnG£,
RAHAcHmNflE£ KU$KEfifiI:'£ £
sfa.snNnunAo.xnLK3RmI*u
AG£.6BfYEARS,'0¢C;BUEINESS
,"R!Q.£ifiT$QH,RGAfiy"-V %%%%%
gsuLaaa£A'_ _2
sfiIfiA3:Hfgg;£gaaI
s!G;RAKcHAfiuEa KULKAENI
'MAJflE; BQEIEESS
°¢ 4a1c.sTEmIQN RQAB
.. . . PETITIGHERS
"iayffixi; PRASAHNA Kunma, ADV. FDR $21 c H annanv;
AND :
1 STATE 03' EEAREIATAICA
BY Assxsrmsr IJRIIGS CQNTEDLLER
eammfig CIRELE, CHILLARSI u «
BUILDI1'-'%'G, 3 B CGLLEGE man, VIDHYANAGAE, " "
GULBAREA-O3,
mzmagssmmn BY THE
STATE PUBLIC Enosacnma, I-{I3-IV=.'_CCJEJVI%.';fiv '
BUILBIHG, B?5Z'fGu?kLGRE-01 -. ~.
. . 'R_E;'§B0ks'].':E2'§T__v
{By 5:1: H. 3A9?A, )
CELL? FILE!) Um 432 23]" FOR
mm mzrxwzmnca pmyme mm $10-Hv*'ELE__'_'COURT my
BB PLEASEEZI TD QIJ3X_E:"§ -1-._ :fi*;r;'13;E"'1..12nc:cEEnINGs IR'
c.c.No.615;'03' "" "'s:¢r_f}; 'mm Pm..;rm'c,
TI-IIS =:*.*::§.:;..Ja?:T...r.=3::<::1V~rV._ or: rap. FIHAL mums
..m1,' " EGLDGWING:
?i#tii;Ti;aI1fiV4VuB&»1%J;"{a3'ed as accused nos. 1 ta 3 in
. 61$/finending tzzial for ccantnaverxt icnn
.."~2)'f'..:jv"f.;-'<'.'!__.VZl'C'."«!lAA 3.6 "::gf*.' Dzzuga Emricea Central} order 1995
"'--. giz:{i'ais;éx;'2._e section '!'[1][a1 [ii] of Essential
Act, have aought for quashing of the
N- C'Q'\4-.@"""fi3'"~. -
proceedings ganding therein.
2. I have haazcd learned ¢:ouzr:sa;«'.'1,::' K
petitieaneza and learned Governmes'fiE
respondent. V
3. The learned couna’a_l’ for» ;,2et:’itV3.’3:»z1eVr”s
xsafaarzzing to a letter gent zfifiinzxfifiacfiurer
Wifalild cantzend that pri-c*e”«V: :.f:I1ér::»c_:;.se»g:1″”‘–:E§gy:A’petitioners
includes local taziesas.’-. at 100
ml Zevit “VL.j’;g¢a.53;:? Vwplua lczcal tax.
Therefore p4ét;§.ti;:n«aVf;e§:.J:.’ collected Ra . 39-50 .
There is :2-;~;..a,wt2’e::”4″c:l§a:::§’in¥iig tha price.
§’-?h.et::_1A1e.rV; ;i::i.c_:_g__v cfmrged by petitionazs
inaclixzzfaaafiv..lcw;;a3.*., ‘i:ax in terms at the latter
:{ar3dvraaaa’r1.”-.by’V’zéghiafacturer to comgalainant, is a
05-.
matte’; 3 t:/”,é~uti§i4§nce. Therefore, relying on this
d=:.:’cV1V14’1::{I.aj-L2: E ‘T péi: it ir:>1’:,m::$ cmmot cont and that
are liable ta be quashed. In these
.T;:::i,A;:zé1::V;zé’1″:an;.*:e~s, E dz: mat fiind any grounds ta quash
N. ‘c4g\.\,, s\.,.,\,gflf’_7
tha procaedings. In the result, petition $3
diamisaed. All othar cantentions are left open.~tflt¥t
93f-