High Court Karnataka High Court

K M Veeresh @ K Veeresh vs State By Sathnur Police Station on 3 August, 2009

Karnataka High Court
K M Veeresh @ K Veeresh vs State By Sathnur Police Station on 3 August, 2009
Author: Subhash B.Adi
,9»?
«

EN THE HIGH COURT <39' KARNATAKA AT BANGALORE
DATED THIS THE 3"? my OF AUGUST 2009 
BEFORE

THE HOWBLE MRJUSTICE SUBHASH B.;:§DI fi    

BETWEEN:

K.M.Veercsh @ K.Veeresh

Managing Dimctor

M] s.S11amko Mining Pvt.Ltd.

Andirya Willington Apts. ,   .

it 2005, 1st Block, 18% Cmssk  _ 
Lottagtfllahalli 

Ba11galore--9-4    . 
Rcpxesantcd by his«G,F'.A.I*§Eoldcr'V.«i  __ ~. u I
Sri.H.R.Ravi, S/p3._H.$.'i?mI.ha I{t.'is}11_m=. V ' 
M/sfihamko Miniggg P'vt._Ltd.j-~._  _   
Andriya Shamkq Nlining  'a " V

Anciirya   " . 

# zms, 14 B1ock;<:;st  

Lot£agoL'IahaI]V;Vi ._  . .  
Banga]or£r94. 'V   '- ...PETITlONER

 J (By  

Am):  

-- Vv   Statfif   Station

Elamanagara District

_.v .44(R*¢p.by 9:9. 'High Court
 V _ Buiiazlislg, Bangalore. .. RESPONDENT

g3y,s’r;.–R.s.Bha:. HCGP)

This cnmm; Ramon is am under Scctien 482 c;~.:=.c.

to quash the seizure of the vehicle Maruti Swift Car

beating registration, No.KA–O4-MF5598 under mahazar
dt.3.4.2′{}09 in Sathnur Poiioe in Crime No.56/2008 and

CIQQIKAL pmxnon }’

mu

dirmctions may please be issucd to the 10 in the said case to
xeiease the said vehick: forthwith to the petititmcr.

This Pefition coming on for admission this day;.._fh¢ Court
made the follmvitagz ”

ORDER.

Pefifiaoner C1333)’ s to be the !E’!_I_’4Of

the Police. It is aflaged that, tlia Vé§_hi&§1c§}itI;out ”

attended by anyone and it A’»\§’hen wfiiit
before the lcamed Magstratc T_ vehicle, he
had not produced the to the said
vehicle, as st1(:hA._the by the learned

Magistxatc. é

Ira:-sea’ the petitioner submits that, the
original €it;{;_11Ir;¢Ii’ts”4§§:’c’Vi:§;1)§iuced in this case and he is the

ownisr the crime is registered even prior to the

:ve.lfit:}e ii§§;igjg*«.;eg’Lstered by the R.T.O. He submitted thai, the

#:1210146″-was in cycistence at all when the crime was

c013i.111ittF”7i- . A

‘A .. AA Government Plcadsr on instmctions submitted
_ % — owner of the vehicle had not pmduccd the Icicvant
T document seeking release and this vehicle was found

unattended and it is also alleged that, the accused hafiused the

vehiclae.

4. Consiscizazing the fact that the _

now produced, it is proper to

the original documents befon: the «Ii:
the petitioner produces the docxféinents, Magistxatc:
on vefificafion of the saint; to pass oidéxs for release

of the vehicle.

Accordi:r£_g143f,’;;1jo:;ij’;; p};titioii stonélo of.

V ...    .'  
     to (summon Jmn

JUD%



SBA)';
,_ (L'rl.P.No.3 18712009.
5 /0312009

ORBER OH FOR 'BEING SPUKEH T0'

in paragraph 4 of the order, the learned _

been dimctcd to verify the documents and release.’ 3 ”

The Magistrate is dimcted only

of vehicle, if all the original ” V L’

are found in order. he 1je1cas;:……If €116″ ychiéie’ i=;_:19″§ involved
in the crime, than: is no neéti gfidndition.

sd/..