High Court Karnataka High Court

Ulliyada Datti Poovaiah W/O … vs State Of Karnataka on 18 August, 2008

Karnataka High Court
Ulliyada Datti Poovaiah W/O … vs State Of Karnataka on 18 August, 2008
Author: Mohan Shantanagoudar
IN "me HIGH COURT {>15 RARNATAKA AT BANGALORE
BATED THIS THE 18*" may 0? AUGUST 2008

BEFORE :

me HON'BLE MRJU snce MOHAN   
CRIAKINAL PETITZ{O3\_1;_!¥_§_<,:,,_f_5_Q_§_v'4'}2'_(._gQ'4' 32*     A '

Betwvaeu :

Uiliyada Datti Foavaiah

Wfo U.N.Poova1'ah

Aged 46 years

R/at Brahmagiri

Housing Society Colony

Nth 81008:, 'Dcchur

Madikeri  H  v_ u   .. 

K0-dagu District.    " ' V.  '  I  PETITIQNER

( By 81'':  :1' . "
A__;1.§ :

1, Statégof Kgarnaiak:-:x_    . _'
By Matiikexi 'E'owri~.FC.~li<:e'  " _
Madikefi " % '     
Kc-dagu Eistncta .

 2» Ad.<3é1f;da <3. Kéraapgaa

V _ Edéfami--Veeranadu ' Pagrevr
V '?3_rahme:uj1 -Straet
.=Madjks3.ri," _ '

I  . 1-:.c,:1;aLgu :'m;s:ri;::;571 20:. .. R'Is'.S?0NI3EN'I'S

( By SI'i~z*;.'V;I<Aé:1nakrishna, HCGP for Rwl and
Sri Chamziramouli, Advocate for R42 3



-2-

This Criminal Petition is filed unclar Section 482 of Cr.P.C.
praying to quash Al.'1I'l€.X1.1Z'€-C the Fifi.' in Cr.No.9€z/2007 registereci by
lat respondent and also Azmexum-D tha czempiaint fiied by the find
mspandant cgiatmi 13. 1 1.2007.  __

This Criminal Petiticm wming on for admission thia'  {he
Court made the fciiowing :  ' . *  A'

ORDER

Heard the learned advwates appé;91’ing Lin Qf –fbA’oti1– V

part1es’ and perused the material cm, A’ ‘T

2. This petition is filed fof””q;ia$hix1gV in V

Crime. No.96;*2c:{w, Police: Smtiun, which is
registcxedv ‘far .§)i.i:'”§é:f:«::ers’s.’V};)tJ.I’1i’;”sItiei’.;V§r:’§ imcier Sections 3 and 4

(a), ({2} am: (<3) of __'Léttcrics Prim: Compet Control

and Tax Act," 3953. :?}g{ 294m) and 188 onpc.

A ifThe~;~ 1{1s%""di$c1ose that in spite of a Natificaticm

Government baxufiag the lotteries in the

Sta§:£;,_ t}f the pefitioner being the President of

iiamataizfi "Koclava Sahitya Academy, got the lottery tickets

1,000] — each printed and circulated among the public

large. That copy (If the iottcxy ticket is produced at

"A:vt'1nexure~"B' to the petition, which discloses that that draws

wart: in be held on December 2595*, 2007 at 4.09 pm}. Ten

W

-3-

prizatts am annczunccd in the said lottery ticket, {E91,
matorcycie, scooter etc., In virfw of the prima 11j1V’atvVér§1£ii i:S;t;

record, this Court declines to entez’t=_’iifi tn:Ls_pefitioi 1′;’

Pefifion is accordingly V

* ‘ ;_ ifj 1’ _-$11399

nbkj