Karnataka High Court
Mr V K Bhandari vs The Central Bureau Of … on 8 September, 2008
M '
53:; Sf? Hsaayagmgnm KL:
EH TEE PEQH CQURT SF KfifiA'%'.&Im 1%? 32%}? (}1_'LL{f.3RE
Efi&T';Ei;B ms TEE W my my SEE-"PE§&ER
BEFGRE _ Z
'ma H$§'ELE zm.._:§3s*n:cE%%»1~:.1a;1¢.¢&::1§;k%k;%4 =
cafiamaa Pmrmn 2;{'2;i24;'?s3a4%%m>é%% if %
EEEWE-EN:
rgr.v.§LBhamm~i 3
&ga1a%u'£.fi4-yaafi 'A
3;a,$1+u~i§«ganc.hmd "
Fgyrmmfijg General kmflar _ '
fifmiral Ema}: csfizzdéa " I '
fifamiml ifkficci.
P§'mntE5r »
Wallam. '
Slaatm Rmrasfi " V'
.4 _ --
my.' - 'jg V ~ %_ % .,,PE'1"I'I"1G}.'*§ER
{By B'."v'.«1§;=:,2&a.€§,=;a g; ,% 3
1 , ' -. ~.
_ a.-'quanta-anon V ~ . . - - - ~
figfifiwi :>f£21'imtiga%n
' Tam; Bf.'=«f5'£:;," ajeilary Rsaaacé
1: aflndia
';%};*a:s«c?é3r €:;::rpm*ata m3:%'t%$2:eteé
A rim -as: '.,'Z';::em§a@%
:5..-
A _ iiiixgziisiaiisn and Tramsar 55 I.Tndc
fi.--€:;'.%:; §%Ef3, iavitg figs émazi 353$ ai
.1;'.."§§:a.2z°§§m'mu.1%i§ H ?mi:::;
~;--4% 523. wR§3%HE'I'S
, £c:1'%:,,}
WHIHKIWHU .lI\ run-tn--- v--- - -
This petition coming on for admis'sion"&isiday~, ii A
Court made the following;
Q._R_D_1£_R
Heard Sri B.V.AchaIya;.' Qounsel
appearing for petitionen
2. The. that the
observations 17 of the
order in 5.2.2008 has been
made the basis of Investigation
to filed hy accused
No.2.
3--,V Srihuu learned Senior Counsel
up . "the observations made by this Court in the
2, are factually incorrect and there is
to hold that there was conspiracy between
N oJmpmc{_ -
No.2 and other accused.
IH vxvivmnrx so Limos Hem vxvivnuvx ao nmn-u unn-
_ .
URI' 0!' KARNAIAKA I-RG1-I COUR1
_ __ 'VW€$ ..--...---u-urn'--='=I-stair! -t.-utn:-: UFKARNATAKA I-HGI-'E COURT OF KARNATAKA HIGH {:0
. ?'>'a*2E'v.5c"w
4. in the ultimate ;_ ' I
V' 1,",
5.2.2008
, this Court has held that observations made L
the order dated 5.2.2008 shall not be read as expre.’;;:s§io:43:e A
of opinion on merits and they are made onlyfor
of the petition [Cr1.R.P.No.1859/2005)
5. In View of what has beert
portion of order in Crl.RP.N<§:,1'_i:359i_}'é'§§t)e,_it'is c1a:ifiéd
that learned Sessione Jucigei the
application for law,
without being ofgier made in
Cr1.R.P.No. 1859/20:051.' A
6. The petititiI1_Visvvdiep0$euci*eif accordingly.
Sd/-3;
Judge
of the order dated
Him!-5 WWWVMKW! so lanes Ham Wnfllumnwu 4,. .u…….