1.3% 3'} Eli EIEGRE CQURT GI? £{A?RNATA_K.»1 AT }'.}iA.¥&:.r{:}i"I_EE' 'J€.§"3'~§e':».s'.§8l-% Q?' 2968
I
1.
N THE HIGH CGURT GF KARNATAKA AT BANGALGRVE----
DATED Tins 'mm 29'" DAY 01:' IEIAY, :zo{V)V§--VV W,
3EFORE V
ma Hawme am .:us'nc5j~%r¢.%K,Pm;V "T %
war: PETITEGN Na..6314 G13' ;'2,,,o_;{§f8 * '1 mm:a§cRj% ;57VVV~~f L
BETW SEN:
aaaa swag '{ASé--§WF\N'FH RAG Pa 21:}. _
Ev {spa %~%Oi.DER swag; $ATYA.;r>:%é._3A_aA«~
SAHEBPATEL . .'
AGES AEGST 33 YEARS} .% _ « T A _
QCC;8U3iNE$~$§ --.
we SAROCE w..LA<3£, Sfiakfifififli 1iAs.L::ET:?sr4E
{By as ; 52 3 aEé3V9¢;§é§E , E; }* '
M43: V V V V
1 m.r£v--smT& 0? ;<,%j's2;§}A2aA7§<;a__'- '
8': 8HARA€*u%Si§SAR._P£}Li"GE,
c+4:TRA;3;_.,:ReVA s%s=;;, ..
2 'ma auméxzssazs '{3F:'--;§f;E:%§ Awe
.. '§ii»~%E azpuw €3{}NSER'y?A"§GR <3: mags?
=.._C?%§"§F%AA£;i.3VRG;\~1. " ***** "
. _ _ _ V . RESPONDEi*~§'E8
{$y.s§is--.:__':~aa'%L' %\é§3f§°iE:§a'§§¥2:A PRASAD, HCGP}
'?H"i5:'~§ 'iflfii? PET§'§"i{)N ES ¥~"iLED U:'~3DER ARTECLES 226 fisfxifi 22? SF
9 .C§.'3F~38?'§'§"€JT€(}¥'€ OF i§'~%{3§A F'RA'f'%NG TC} Qi..3}5sSi--:' '¥'HE §i'u'%F'1..3GNE$
" _ '*Z}¥Ei',}ER"~«§J?.€8,1fi.:C%»4, F'A3SED BY THE R21 VSBE ANNE; QUASH THE
' _if's1§F'%.'3$¥'~§§:";'E} QRDER ST.14=3.2'% PAS$E$ 8?' YHE LEARNED FAST TRACK
-_.€3OE.'iVRT CHETRABURGA {RE SRL :'%(%s%Q1{G5, V£{3E ANN-=E.
:5 'E'§i%:I; Hi{}}§1"E:§L}'§€:£:"éi}}3'}§i_a.a2~2A':'A1~:A A1' I:iANf.3.ALL}l{§: w.y.:~s;m§?4 aw zuag
THE E3363 COL73.'§"' SF K.;§P.}?€¢%."i}'&I<Li§ AT BA}~§{}AL{}I%.E W.¥'.}€e.68E 5% OF 2888
TFHS WRET F-'ET%T3ON CGMWG ON FOR PRELSMENERRY HEAR%N€3 EN
'B' GROUP': "M13 3336:', ?%-iE COEJRT ¥'v1AGE "ME FC*LLGW§NG: ,
ORDER
Pefitioner in this petition has seught ”
the impugned czrder dated 18%’ Dc§c:ber.20£)«-fig V’
the second raperwdent Vida VA:3nac§m:;3feTV_A.f3 :§:f:§§ ‘aiao”
quash the impugned order datedL:.§’:§” Mvtarcfa
by the Eeamed Fast.’:_”i'”1r,ac5<j" f}§§.§izff£;V '-.__Chiifédiifga in
Cri.A.Na.1!28€}5, vise Anfi¢*w§g%%E%&.
2. it is¥:%1€§¢é;s:§cxf;1t£f1é:_§éti§§z$§§é%*’ih-3%, he has iodged
,3 campi{§nt__ :-.A.*£A:*’aV1i%’:*.*s:;Vr_:§«.V_§nA§*sa:t;<«.fi::¥'*ié.szehiciea bearing N:::.MH»-G1!
cu 4'21 3 *.€éas:_'$tc}¥'e?! %¢%%:%%-:%S*%Jw"A§ri: 1999 and the same was
%%%:egss:e§ea%%%sn crim§;:x:o.::ozz99e by the Shahwadi Péiice
fi;}éha.fa.+$f1ira State. when ihmgs stand thus, to
sffiiffarise of thé peiifioner, he came in knew
'that, fiisiv 4' rwpsndent has regisiaered 3 case against
'éfg-.=§,g :F"a§.yaz and athers under Seciian 39? 31°C read with
V. Seéfimfis 86 and 8?' sf the Forest Act aiieging the seizure
15% °E’i£¥:’ fiiéifi {,’€)§jR.’1′{)!*’KAR:§A’i’A1(fiA°§’B;§%£iALUi{E W.P.%\é;;s.é§§3:i UP 23%’
IN THE HEGH CGURT OF RAE’ ‘SATAKA AT BAEGALORIZ ‘v’».-‘.P’.§’~it:-.§t38}-€ OF 2088
3
of sandaiwoed biiiets which were fauna in the jeep.
When petifioner came in know af the same, he fiie§i”*–.an
appiicatiarz far reiease of the said vehicie
second respcmdent. The authzbrized
of confiscatien cf the said vehicié :
Kamataka F orest Act. it ist’che ::aéSe_ c;€ pef%i£’i’c3§§a e’;f:.V
the gecand respohdmt, witha{.ii’«.:¢e:gjsidér*§r;£g: thfii case
macie eat fay the petitiefiaf;V:”c:¢r’§ftra’r§,f1.1Es.i=.i%<:.é'%:'fr:ateri3l piacad
by the petitioner»,vhasg.-'pés%3ed.j¥;h§ dated 18%'
Oatcber 2GGé'V§;%f§é;}¢L;1wne';€L;r{:§ "cc:':i5ismting the ve_hi<::%e in
qumtionf-_A 'A§he.4v_:éa:fi*§:Cfness of the cerafiscaticsn
arder passéti. by gecA;~:3h'a"'V resparndent, peffiianer was
:_'j"V"c*.aa;r1s£i.E§i:1$A4:?i text; fi%éV fhe"ériminai Appeai i'~Jn.1:'2005 cm the
Sessiefié Judge, Fast Track Ccaurt
: Chit§a.{i§urga':vL'§§rfi the <sa¥d appeai had came up for
' "' :?" "–._€;it2nsTide:;a%iE:n befcare the maid Cnuri: or: 14%' March 2005
3 r1:f_i fi":éA is-aarned Ackiifionai Sessions; éudge, after hearing
VT _ b»;:.-ii9: the sides and after c;-snsiderirzg the maieriai 5:":
"ES: ';'Hi.:«: i-iiéifi {jUL§E{'i' c.:;~5E.AR:§§Q:'AxA A51' 3A:xsuAm:飧§Y»:~?zl$ 531 4 La}: zifié
Eli T2113 3115311 {XDLERT Oi'? I<;AR}£A"f?1I='LA AT BAl'~§GAL€"3I%"_Z 'JidinQ’..i§’i;a1i-hfizé”2 V.
vehicie in qumtien seizafi by the pciicze is in aaéarjdavfiéé’ V
w%th Eaw as the same was wed fa? cdfi1¥::§Ssic3fi–
offence punisahaisie under Sae3t§nné”8S*V.anddf vtéié’
Kamataka Forest Act. Fi3rthéi”,»:V.:._V’fvtE’ze:gV Fésfi iiourlc
observed that the regi’~.~:§§~ed ‘she fiétwéia has
faiied ta pmduce .evider§¢*s.:’;bj§:f§§§¥3:::t_§1¥..é”§?§§%’éb%§r£2ed Officer
is show féi*: commission sf
fares: or connivanm and
that he Bad. faV§{éfi’j’:aj§’i’ g§fe§3::ti.5ns ‘ta prevent such use.
Being aggrié2§g%éd.v “-.*:-.%:6e:’rs impugrzad passed fly the
fje_}3p¢nd§fi€«.ar3d the Addfiianai Sessicms Judge,
Fa;:==;f Chitradurga vkie Anfiexures D am E
raé;’::e,?:~;*£Ai”V$3.A?1′;.V’V’%: Aépetiiioner has appreacheé this Court
4.4_’_ss§-,e§_$_fi§ior:er and orders impugned, am’ after therczugh
.:.%«s 111:: féifljki é..IaLs1~£’i” or K§§;iE\éA’1’AKA AT sawugguis W.P..?’~3o.£>81& my mes
IN THE 3335111 CCIJEERT C3? KARNATz”%.K.A AT RA3\§C1AL{}R.E ‘E€uP.§€£:«.é83«§ 0}? 2838
6
has faiied in prove aither befefe ihe Asjtharizesd Officer at
befaré the said Court that, the vehinie was used far
comm§ssi0n of fine fcarest cmffance wiihcxut his knov{i’t%=.€r:ig}e”‘–.v”
and cormivance and that he had taken :33
prevent such use. Therefare, 2 “czf. f_I.’§i-.”e
véew that interference by this fCGU!TV4’§$1i¥_f’.iC$Hé’1}’fGT
firm any 9036} grounds far etatuartiaiiiffiirfig t?fé’*re:!ief:”séVi;_gvMh{ for
by petiticner. ‘
4. Having rggaird a:§~<:{£§E'¥;=.s§mstancm of
the case, i '§nf;e:é"feé*1;§"i:n ii€ri;";:~.:§r;ed consurmrst
findirag c§'~,fac;t the autharitievs. Hence,
the wrii pefiiéfgfi £i_ébié'«f§§ be disrrfmsed as devaid sf
1 " ''?3?53''¥'t*$k\%./¢.Psdfiefdifiéfii,' ~§i'..§ss' ciismissad. Sdf
Judge
BMV* ..
:2-=4 ‘iwi zrmm {fL3L§R.’i’£.)§«’ ;<.}3umA°:'Ai:4. A'i*1:§'Lf\éGfi.L€)£{hi uw.:x;m.as1 2: 0:: 2992: