-1-
IN THE HIGH comm' OF KARNATAKA AT BANGALORE
DATED THIS THE 15FH DAY OF SEPTEMBER, 2009-----,T
BEFORE
THE HONBLE MR.JUS'I'ICE SUBHASH "T .
CRIMINAL PE'1'ITION NQ'."4325/:2'00.Q"
BETWEEN: T
1 H B MALLESH GOWDA
s/0. LATE BHADRE GOWDA 'A
AGED ABOUT 50 YEARS
COFFEE, PLANTER V _
BUVANAHALLI
CHEKMAGALUR TALUK
2 SHEVAPAIAA.,S_{Q."-NARAYANA V _ F :
AGEDABO?JTL'_35'YEAl?=S';_ A '
c0oL1E,;.HU:£_KUL--iA ' '
CHIKMAQALHLI TALUK "
3 SUNIL s/'0...FC_HA3§jDRU'~T..A '
AGE-D A13oUT¥.:>.-o_VY:':AIas ._ *
COOLEE,.HUKKUD"A _
CI-iIKIViAGALUR.TALUK '
4 RA'J1KUMAR..@'FA0ANNA
.8,3{O. 1VLARIGOWDA__&.GOWRAMMA
'A,GEf):ABOUT 28 YEARS
. 'n.HUK_VKU.DA*~.
cI--nKMAGA;T,U'£; TALUK
. . ...PI':3'1'I'1.'iONERS
3 {By Sri :' B'1fJ='F1NT0, ADV.)
STATE OF KARNATAKA
KEPT. BY' Tm: RANGE FOREST OFFICER
RESERVE FOREST MUTHODI
, _4Ci"IIKl\/IAGALUR DISTRICT
A " "(By Sri. A V SHNA, HCGP 1
RESPONDENT
CRLP FILED U/S.-438 CR.P.C BY THE ADVOCATE FOR THE
PETITIONER PRAYING THAT THIS HONTSLE COURT MAY BE
-2-
PLEASED TO ENLARGE THE PETRS. ON BAIL, IN THE EVENT OF
THEIR ARREST IN FOC NO. 3/2009 or. 5.8.2009 OF Mujmooi
FOREST RANGE, CHIKMAGALUR FOR THE OFF'El\'£CES_'.i?f_L.?'_'/lE3_ 24,
104--A OF' KARNATAKA FOREST ACT R/W RULE... 4'i»2}zai;'
KARNATAKA FOREST RULES AND SECTIONS 27. 29 31O:lO:§2"'m?ii;ol"»
LIFE pRO'rEcrzON ACT. ' l V
THIS pErmON COMING ON mm O:§oERs"Tii':--sV
COURTMADE THE FOLLOWING: " ' L
.
Petitioner is accusetl registered by
Forest Police for oections 24, 104-A
of the ~A of Kamataka Forest
Rules andv.Sectioi’i.sl 29″a.n'<:1l3llo1"*tl1'e Wild Life Protection Act.
2. It is alleged on definite information seized
timber 1711., P0sses$ioiivl’oflV-the petitioner without any licence.
3-.”*un’der inikestigation. Petitioner has sought for
anticipatory _ V j.
Considering the allegation against the petitioner, I find
” F.-‘Juli ‘cl case for grant of anticipatory bail. However, liberty is
lgiVe’nlltO”the petitioner to approach the learned Magistrate for
nlreguiar bail. g M,.\
-3-
En the event if such an application is filed after surrender,
same may be considered as early as possible not later two
days.
JUDGE: l
_