THE Hou'BL1: MR.;1US1'i€1E"N. CQJQNAL Pgm;g1' W10. Thukaram sadh_11_Rag1t__ ; V V R10 No.975; V"ija%_. Kalewadi = (By N. Sanuolli. 'l"II'iVl'Ifl."flVl'i.'L_ I -III-IIV:'l\uIIlI-'J9' -. V 3 State"By 'Aut11' and Deputy 'C'pnacrearah:-r of Fomat Kappa Divism Korm- . Govcrnment Plunder I-IJ er?' I 'V . I-1|. V'-I9;_;'IzII'lIIl3'l'I"'IflI'£'I.r -nun I-Ir' I31 I l_ I-In-I-Isnulll-Inna: an-.1--nan' petifi is fiiad iifider aar:'ri':n 432 Cr.P."C., praying to quash the order dated 11.01.2005 passed " by tE:q__c"AuthoIiaed and Deputy Conservator of Fomesta, .. A1 ' in FOG No.3[93-94 & etc. TM; pcijtign co;ni_11g on hearing this day, the ? Court made the following: = r."....: ; ucwu llflllflfl 35.5-K-HE The petitioner was the owner' of , 14/5832. On 03.04.1993, ma' Iyehiciefiv ° by " forest ofliciale near Nagalapurja on Kappa and Sringeri. 'I"he""*iV'orerrt -'found = 127 sandalwood billets» driver and other of and said vehicle wa firr custody of vehlmle 1.29;.-r'.r.;e.;ar"-.;;2-g-in»-a;.;;. DepI.rt_I,r Cxrrreerv.-ot,or gr .3 .. -4-a: _ .;' A--y::';LVIV.;..___ fl .. l*h'I'I n_i-stun:-:11! . , 4 n , -- I.(l_.lX-II-I-l_-II, of petitioner that her ve'nar:re' ' was stolen ori' not been proved. 'l'he_Author.iaed lags petitioner has failed to prove she has i measure to prevent misuse of her " X iyehic1§;iuer:;+.aia:iver of vehicle was not examined before the Officer. The private eornplaint filed on x °1f_iJ1Mi,1993 ware. not pursued. The Authorised. Ofieer has Aauvufl-n In-uuninu I-uh-r Irn-I-Ir uvnn IJDIJIJIIIIUJ uwuyaua SI-I-II-fI'I'llla° um: swan.' vv-u-u pa . '-.1' .,__ t. I__)__'~ _; _._.'.-_.£ _.__. .-.1.... ...... 1 .5... p _ ._. _$ _.__.._1-- In n .. -_ 'PCvfi.'li.'.!§'.l'.l.I<.-..Iv~.'-'..Irl:l.l.l.lI=l_y n.uupu.Iu w at man ll) Aw. of e -v-'.2 1'*.'.%um was by 2. The Authorised on L'_;.__n tn': "it-1_.L_¥n.1.gae of 39*. stolen before wast not Aggrieved "wfom Fast 'Hack Court-I No.9/2001. The mean of evidence has held petitioner' dam had taken all pmcautionary vehicle. The contention taken by petiflonerllthatfher 'Vtrehicle was stolen on 03.04.1993 from \ Q _ -. .. - _ U- __ . subznisasion of learned Counsel for petitioner that theme is no AL', n Vt on record to show that petitioner had no knowledge ll * lorry bearing No.MH-14/5882 was-misused, which I am not persuaded to accept. The petitioner being owner of vehicle was expected to take care of misuse of her vehicle. m. ¢J¢v-'f'/-"'"l"'~ ...e g.l.....1.-zer ..h..u.|d 11...: e:1~....a.-at... her ...e!1..'-;-:.% 3.. 3 '-.'h-,'..'.... -9 I___ __._1:_n_.__._. m-1..- _.__;.:.n.:___...._ ..______4 I_,.,-_ 4.1.- _-._1__'.,.1Q."Je1_ I.IlI'C-CIIIIQKI (.3 I110 I.I.I.'K7I.7:I(.7l.'I.I.I.I.II..'!""'.r¢l.v'.vI-"C 1 'JP discretion of driver of mm ° ' . The eontein1uiq:i4pf.1ie9:i'non' erfis e not consistent with her subaequefit has not filed a complaint On the other hand, on a private complaint on the against four unknown 'I?here.:,ie on record to show that pm!-,.._t..4 _e..,.._.pL.11,t sage pua'aI..e1;i_= 3? abdve, 1 hold concurrent findings by h the Olfioer and learned Sessions Jpgldge. thet failed to pmve she had taken all 3.1.1
-,-c.aI.V’…1..’2:-2¢_…”3r et..p-=_a t- p._.-n_t m–__- .1′ 11.1′ ve-hivlr ha- n_t
‘I-sans.-. 31:1’-an-:1-‘fit: 1-In. -u-u.I- :1:-I’ firm-urn nanny
IHSGII Gfifn ‘-ll ‘lull 3’-ll 3-ll: Jul-II-I-II-IItII.rI-II.o”lv
2 .. fkhyfiven on Ieeonsicleration of matter, I am not able to
At ‘ the submission of leamed Counsel for petitioner. The
h#..’.tinv-er ha. failed to – f.eb1I’.s.Ih that her was t.t_r_lI.e.2I_1
\.r-5.-.-n — ——u- an — —
dunamlaiaf
‘mu
‘5’ Pl’; J-ll
“I’\7.
“|–
_’I.._ ‘I_….I dun.’I-.-gun …I’l –u-mg.-nun-I-‘ can gum:
and anus: uuu u:uu::.u an pun:-as u.u”””‘uih_y 7.fi”‘ Ill-
3%!
Uh
………” ” 1.-.:
_:…–….. 1.. l!).l..’I.J.’l.- $1..
..a’.- 1…… ……I.. 1.. -. 1.. – ‘ –. ;
Lunuuuc U! 11:11’ vcuwm. luguuy, I.uI:: I-ltl.Il..l’1;I.flT=ii ‘-.:_.In.’LV
rejected ciaim of petitioner. This
by the learned Sessions Judge. 1
___1___ ________1 1.– n__ n__.n.___…_-……fl -‘{}n’2:”.,…_._ .._.§’ -….,_._gv.”_._.1 L… n…
013161′ Pflflfifll. Hy ULIG l,”’h.l.Il..l1UIV -. ‘ JIIJGI Illlll C-“In.’u”.I.!-I-“0-I’l-l’-III»! Hy I-Ill’:
learn” ea Scaaions Ju&g¢;;m_u; * ‘ petition” is
dismissed. V ”