AND: V
CR1,' P. ss;§;§:;=3f-315% VA % " K F' V
THE H'QN'BLE: my. J:;s*:i:::_:g 9:;"§a§%§ax*rHe$;i;§fiff:§;a;,;%§; V
CRIMINAL PETm*Isé§:7'Na.959,%éQé§ H
BETWEEN:
D. K. Nanjegewda, -. V
Sjoiate Kempegowréa, .
Aged about 41 3:§.a2"ss_, V
000: Agzicuittlzjsfi, V" _ _ .
R/0.Thava1'ek;':5re
Tho1€maivnah9;,11i':»P:é;s£, '
Kasaba }~I.o}3ii, . _ " *j_ =
Turuvekefi: '}L'a_l1ii«;;,_.. . _'
Tumkur Dist; V " " __ ...PE"E"I'FEONE§R
{By SIi.H.S.C};:3;$1:ZraV3:a Qiifi '&.:?iS3ts., Advs.)
A V ' Theé: 'Sfagtt .;0f
13%.. time. F*€>*li%i:<s:_'o'f%'
Tm" :1v'el«;€rt:' §3{)»3icé:;; Station,
_ Tumkugr Dist. ' wRES?G§éfiE§'€"{'
'A J _ {By Sri.A."{.' Ramakrishna, HC{Z':P)
_ '£'}::gis Criminal Petiiier: is ffltié made? Sactimz 438 01' C::P.{;*.,
_§2ra§3j;i1:ig*to eniargs tha gefifignar cm hail in the event emf his arrest
._ 1*ég&,; by the '§'ur::zv&k€::*e RS, Tumkur fer the arsffmzcfi pita} 3.498-$1
.4_c'f-IFS 52.; $3933 8r. 4 of Sowzfy Prohibitiozl Act.
This Criminai Pszfiiion canzing on far eriisrs, ihis gciay, the
Court: mafia the foilczwingz»
(:2; ?.N9/2089
ORDER
Ths petitionar 3§3pI’€}.’16I1dS that either pe€ii:%on§:;??§ ck:
petitionefs fath€r–in–1aw who is infl::.’éii€iaipe;rso.1:_i7t1b.’7£’h3;vé1rei:€:reE%i’ L
viliage, Turtwekere Taluk, would a=>;g’Ve-.=L:i§:’3;s{ the
petitioner 33391 in that event? tkie’..§€:?,itioI£é1*__xx?01;}t£ ?5$m£gizTé:SE€d f€}:£’
the offence under Section .<5%§5't8{A)'V.:3f'E?'§f: Sacfi1;i{3;:s.?{33r:é; 4 of thfi
Eawry Pzohibitian Act.
2. thai so fa? no case has
hr:-an regiétafeé V3gé2§2.:i’;%;.’£V “€;1;:é’-.pi§:Se11iT patitiataner and {ha Sessiens
&udge, Tamktr, ‘has 13:11:: anticipatory baii petfiizm am that
Lhere :ié.”;:1:i:..pm”3::1a facis Cass made gut by iha peiitiimer
7if/<3 gfaqt a;ii§.¢i§étQIy bail far the Qfilance uriétzr Section 498%) {sf
:é<:– s"§¢éi:;;.ng§3%i am: 4» 0f the Dowxy Prohibition Act.
3' ".'i§j§:ict: :19 case has been registered against the paiifimzer,
€.§;:Va§';§:?€he13sion 0f the petitioner that ha would Era armstad $33: $16:
jmliize, is wift11:1t merit
‘2
CRL.P;£’Jfi;§_5’§.%/ 2889
4. in the result, the petition fafls and th<:4'::Sa:13:r§ fiémbg?
dismissed with iiberiy ta} ssek fer sucE*;"r*c1i:e&f théé' 'i:-%::x1:€ é_f&.10%;§_g§i1? g
3 complafixt as against the peiitioner. A
bI1v"