EN THE H§GH ('OLERT OF K.»'\Rz\'ATAKA AT BAN(}z\LOR{£'
Dated this the 7"' day of December, 2009
Before
THE H(}N'BLE MR JUSTICE HUI}-,~'VAI)14 G] R.4,MfI:;f§S;'1V:
Crimiiml Petition 45122": 3209"
Between.' ' A '
Sri K Markandcyalu, 54 yrs
S/0 Venkatararnaiah
R10 Bhuvemagiri, HfiVLiIT]bil\--'i Area _ V . a _
Siriguppa Road' Belfary . " Petitionm
(By Sri Shzmkar Hegde '
And: A
Kurnatakzt L0i<;1_y_u_}<ti1',v.M::fi;gg;I()re " Respondent
{By Sri Bel1u{ppa_~.Ame,)”~. _,
This _Cri111iri$i}’ !?.é:i.€i.().,t’-1 under S482 of the Cr.PC praying to
g;-Laash th¢~dy::dc1*jACi:’1EVcd 2():}”E«.2_()_{)8v by the Special Judge, Mzsngzimre attaching]
‘the yfi:hig:_Eé :1raEi.A’tL>_’rél.r;;Vuse the R C’ Book seized by the Lokayukta Pofice
0n.’7_’17y._3. Z£VQ()’VE§ – ~
y Thffi Cfri’!}]i11.E1’i! PCiiii()E3 coming on for Acflnission {his day. the Ceurt
:.’1′}§’adé” the f()HO’12;EE1gI 3%/4
-:1 Elowedg ‘
An ‘ V. 1
()RI)1:’R
Petition is fifed seeking to quash the order dated 2.0.1 E.2.(}{_’)2T§. x’l?}.~’
the Special Judge. Muntgatfcyre uttaelting the Vehiefc and to rcie’v.se thjeuRC lM3t(;:1i< V
which was seized by the Ltakztyuktzt Pofice ;;5nW27.«3.2(3()8 _;::1_fii"'th_ direeit the
Lokayuktzt Police. Mangalore to return the RC E§s)()I{–.t_)f':IIte sérici vehicle: V'
The gri.e.v:.-mce of {he pet'Et_Enner is.sw–%rh.()u_t 'Cm_np!i2-tnee as pet' S3 & 4 of
the Criminai Law Amendment Oi'd'inTanCct_ }g4~?;.~.()l"d!3f came to he passed
as such, it is bad in faw,
in view"'t()i7e.tVl21e stttirziissit;.;J "mz1de,"the impugned orciea' is set aside.
Matter is 1'ei'natn'(§eci'bgtekkc) £he"':"ipe<.j_.iz1I Judge. to issue notice and pass
appropriate orders ~it_t acc<)rd_ane:; w-«i.t'E*t' Eaw, after homing the parties. Petition is
sat' ) '
JUDGE