BANGALORE
gm THE HIGH c:m.:r2'r OF KARNATAKA AT BANGALQ.??; "
DATED THES THE 2239 DAY 01:' ocroam, 3T} V'
BEFORE
THE HQNBLE MR. JUSTICE %A:3Hoi{..1;§,"1I:§1Nc§i,a{§r::R:~ V'
CRIMINAL PETITION
BETWEEN:
ANAND B N
310 NARAYANA RAG
AGE46YE1-KRS _ 1 .
ASHOK ANANE) sYND1;::A.i¢E_.'~ 2;
No.3, FACTORY BUIL.E'.'IN(?f - - _
BEHIND y;ALAMMA:TE2arPLE"'--.._ ,
NAGARATH PET B:{1§§z.i;:~.Lcr.i§E
_ . PETFFIONER
{BY SR1 v:N:3__ KLIMAR 'F€§jR %s'R*::%$Ai'1sH *QL:<3E_sTgsT10N
V RESPONDENT
‘(Evy SR: H. HANUMAMHARAYAPPA, HCGP}
, –.’:’H::;..c:Ri_;;”P iS FILED U,/8.432 €2.90 BY THE ADVOCATE FQR
‘frag ‘PE’FITI(J_’I’¥E}Q PRAYING TRAT THIS HOPPBLE comm’ MAY BE’.
;f;,5:;xsE’D ’10’ 35:’? ASIDE ‘THE iMPUGNED ORDER I)”I’.31.1.0’7 PASSED
“f”HE,;MM’I’C-I11, 1?3’LOR’E IN CR.NO,391/06 OF ULSOOR CHATE
‘ V. ‘-TAHEVIMPUGNED GRDER DT.29.5.200′?’ PASSED B?’ THE PRL. S’.J.,
V..B’I;€_?-RE IN CRL.RgP.NQ.87/0′? AND DIRECT THE TRIAL COURT’ TC)
GRAN’? INFERIM CUSFODY OF’ THE ARTICLES SEIZED UNDER
‘I’153AF’i3′.ZC~ TPOIJCE S’i’A’i’lON AND F’UR”I’I-{ER BE PLEASED TO SET ASHEE
PF’.N{“).109/’O6 OF RESPGNDENT POLICE STATION fl’? FAVOUR OF THE
PETITIONER,
Magistrats by its order dated, 31.012007 rejected the.
applicatisn, Aggricvsd by ths said order the ‘t *
Clrtizsinal Revision Petition No.87/G7. Th:-…S§ssio:1s”Cioti;*t;’Vb3fxitsvu ‘
order, dated 29.52007 dismissed the said :’revisis-ti passes. X
4. Sri Vinod Kumar, the ‘cgunss.far”thc ‘
petitioner submits that imposisg sursh 5§JntVi’itions,«’ taststfhijs Court
dccszs fit, the custody of the to him, He
submits that the srfiiéiss ‘in a state: of
abandonment t
5. sn: the: ksarned High Court
Czovemmsnt .P1eadsf sub13:’itsA”tt1t2it:btVthc two orders impugned hcrsin
arétvjizst intszfsrsncs, Both the C<3111't.s have:
c0nsi£it3.1*€:ti_ "t},1§i':'v.»_:}i:i14r"}'iii:,:s§i'cf.I1s contained in Secfions 82 and 33 of
pm' which, the seized articles are liable for
upotzflthe conviction of the accused for the offcmctzs
'irgndcr section 78, ?'9 car 80 sf the Karnataka Police Act.
V' 6;; Both Csurts have taken cossidsmd View that despite the
izafiijsifion -sf any coudition, them is evexy possibility that the
articles may be lost or their character may be changed causing
£8H.
prejudice to the pmscc:11tion. The aliiclc-rs are also neces’s.:i1}3r._Tf0r
idcntificatien during the tzial time, I do not find ~
infimzxity in the oxficrs passed by the two C,Q1:_1″t.s he:i:w,::’_fI Vciisijgzaiss ” V’
this petition,
7* Further considering that cafiev. Vixraas’ 0:1
26w10.20{}6 and the charga shat:-.t :31; I dimct
th: Trial Clourt to expedite: case shall be
Sd/_-_g._-‘..___
Judge
bvr