IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 3"' my OF SEPTEMBER, 2o1soi"*r«s.;*r.Tgg BEFORE THE HON'BLE MR.JUSTICE'K;'fi"¥* __Tv.'*5U-:t\'.jT}?:k»L.VV.,I' n WRIT PETITION NO.925Q oE'2o¢.o BETWEEN : A. Alphonse Babu S/o late Muthu P Aged about 53 years We No.5, First Cro_ss Marappa Block ' =' 3.C. Nagar,__ !\.*ortrT'1j._R..ange Bangaiore-:'S'6Q:_O§)6.°= » ..Petétéoner (By 'Gotwd a ,) AND : ' 1. The Horéée V_:Sec.r1eta'w""'" government' of HKa mataka "X/idhanar-Soudha """ " A ' n ., Ba r;ga.tor_e'.~--. _ 2.. V"*IiheV'Co'mrT1i.ssioner of Police '.e.aa4ngaIpra;e'c:ty, Infantry Road Bangalore. " *T4_heVVDeputy Commissioner v Police, Bangalore East Bangalore. iv 4. The Asst. Commissioner of Poiice, J.C. Nagar Sub--Divisiori Bangalore City. 5. The Police Inspector J.C. Nagar Police Station Bangalore City. 6. The Sub--Inspector of Police J.C. Nagar Police Station Bagalore City. Respondent Nos.1 o 6 » Rep by State Pubiic_Prosecu_to-r._ High Court of Karn.ata.i<a " ' V Bangaiore. 7 _..Respondents (By Sri Narendra--Prasad,"HC'GP';,)f,__ it This \..I\.Irit4 Pé:étv:i_t_io~n'j.is1fi_ied__uriderV Articles 226 & 227 of the Constitu't.i.o'n of India Vpra--*,4i__rfig to direct the respondents to rem'o\/'e' ith.eif,peti'i;ione'r.'namefrom the rowdy sheet which was pe_ndi_r:g in*'.th.e"J.C.-,Nagar- Police Station, Bangaiore in No.C.C/514/AC.P/JCi\iV.1v99zi._ ,.~dated 13.8.94 against the petitionerain~the'aii5oveV'said facts and circumstances and setting liberty." _ This Writ Petition coming on for preliminary hearing V','in.'_yB" gpvroupyéthis day, the Court made the following : ORDER
T.l.’1’e-petitioner is questioning the opening of a
it ri=o.wciy¥sheet as against him pursuant to the direction
isgsiiea on 13.8.1994. The facts in brief are that
-4-
4. I have perused the impugned order.
Apparently, since 1994 no case is registe.te:d:_:’.as
against the petitioner for any
petitioner is to be treated as rowd.y_,__one’ it”
look into C|ausew1059 of the Karina:t_aka
A rowdy is defined as it
hooiigan, rough, vagaV.bonyd””‘or:’:’any person-‘:§who is
dangerous to the tranquility.
Indeed, sub;~’C’i’*’:”yiL~.’..’»’°.a’e :i’A__A2).;»y’§,¥iou!Ad’ir{ai.so:f’indicate several
forms. A not indicate that
the these classifications.
Indeedyisyiéncrei registered as against the
pet”it;jio’r’.er, the view that inclusion of his name
_rowd4vy«esheet is liable to be quashed.
far as proceedings under Section 110 of
concerned, it is nothing but a security given
eithe petitioner for good behaviour. The
45
if’
in
apprehension of the State is that if the petitioner is
removed from the rowdy~sheet, there
possibility of the petitioner reverting to
start violating Law and Order …. ..__’Incie’ed*,3’_’;vsLi’ch”_an it
apprehension is aiiayed by making aj_’n~observa’tioii’i_ith”avtj
if the petitioner induiges a’ci:i_vit.iues, open * it
for the respondents to_inc!u..d’e ~h__i’-3 in-ame aii-ov.e:r again.
Hence, the following order
i) 5. ijaiceiiiiiiidirected to
____ W ofxthe petitioner
which is in
‘~iJ.VC’;’»«i?olice Station in
, No; Si-.éi/}i’CP/JCN/94 ,-
the petitioner indulges in any of
_ – 4Va~nti.social activities, it is open for the
“7ire:spondents to take necessary action
‘V ‘against him.
it * Petition stands disposed of accordingiy.
fie
V6″
Ruie is issued and made absolute to the extent
as indicated above.
Mr.Narendra Prasad, Eearned
to file memo of appearance in fiour:.w’ejveks.’:’._.’ V
A –
‘;uaq9