High Court Karnataka High Court

Mohana M vs State Of Karnataka on 2 June, 2009

Karnataka High Court
Mohana M vs State Of Karnataka on 2 June, 2009
Author: Subhash B.Adi
_ .. v£3anga1:§~;fe.v 

IN THE HIGH com? or KARNATAKA AT BANGALORE

DATED Tms THE 2ND DAY op JUNE. 2009 

BEFORE 3 _   _
THE HON'BLE MRJUSTICE SUBHASH I   
CRIMINAL :vEm'10r~£      

BETWEEN: I  J?  'L 2 'V 

Mohana M. 3/0 Maajanna,

Aged about 25 years,

R] 0 Bandigudda Post,

Belhgere Village,

Bhadravathi'I'a1uk,  _    "  

Shitnega district.  V  1   __ _7~....PE'1'}'I'iONER

(By:$1fi,Th§$1;1§:'.{3<:xs}iii$"--M;.___V:fidv.)

$3.9:

State of Kmfiatijakfa, "f:,; *

Range Foatfest Qffic::r,_    .
Bhagiravaihi taluk, Sh§moga;T'{.... " _.
Rep: by Stat: P:1b1i<:..Pms*e¢i:tof,"
fiigh Court i"it*:.mis;cs, . A 9 2 
High CQ'.iI'i buiiéiirlg,' ~ 

 RESPONDENT

,:   (By Satish R.Gi1ji, HCGP.)

 1f1}.is Vc;ti.L'i2e£ition is filed 11/ 3.433 of Cr,P.C. praying to

:; c,n1a1\ge''''t11eApit:iitioner on bail in the event of his arrest in
_ '~,_ F{)»C.No.2=44i08 of Atfigzmdc, Kudiigcre, Clhamlagri,
"=.E;'hadr:1_vai:hi, which is rcgistercfi for the offence P] U] S 24, E50,
  f_V€34}§« and 71A {O G Gf Karnataka Forest Act and Rules 144

_a3_:1d'._15:"$'of Karnataka Forest Rifles.

_  'V  This miiiion coming on for Cmslers, {his éay, {he Court
  made the following:



ORDER

Fermi Range: Officcr on definite information inspecttd the
vehicle: bearing No.GA.02-C-5′?’?O am} found rosewood

measuxing 0.692 Cubic mctrs. without any pe1missiQ1i,, “‘1: is

alleged that, the petitioner is absconéing from the p1.:u:–3.’._«’L’ A’

2. Prima facie the vehicie stangis in of ‘w

petitioner. thcugh the iearned ‘submiis

that he had already entened ag1″éé$éint 0f. ;

year 2008.

3. Cansixiering the z:§§egatics;J§V;’~ wfidmplaini and also

seizure of the vehicié with Vfdo not find there

is any gmmd a::gfi§§patgxy”‘baa.

4. Pefitiaz; I-fizwever, if the petitioner mkes an

..Vapp1kfa?§pi1 ‘far ieaxzned Magistrate is ammd to

‘«c:_c*::r.2Sis:ic_;1″ ?:§e .sa;i:i1e. __as expeditalously as possible not 3.:-titer thau

sal-

‘judge

mu/a