High Court Karnataka High Court

Baba Saheb Yashwanth Rao Patil vs The State Of Karnataka on 29 May, 2009

Karnataka High Court
Baba Saheb Yashwanth Rao Patil vs The State Of Karnataka on 29 May, 2009
Author: N.K.Patil
1.3% 3'} Eli EIEGRE CQURT GI? £{A?RNATA_K.»1 AT }'.}iA.¥&:.r{:}i"I_EE' 'J€.§"3'~§e':».s'.§8l-% Q?' 2968
I

1.

N THE HIGH CGURT GF KARNATAKA AT BANGALGRVE---- 

DATED Tins 'mm 29'" DAY 01:' IEIAY, :zo{V)V§--VV    W,

3EFORE    V
ma Hawme am .:us'nc5j~%r¢.%K,Pm;V  "T %

war: PETITEGN Na..6314 G13' ;'2,,,o_;{§f8 * '1 mm:a§cRj% ;57VVV~~f L

BETW SEN:

aaaa swag '{ASé--§WF\N'FH RAG Pa 21:}. _

Ev {spa %~%Oi.DER swag; $ATYA.;r>:%é._3A_aA«~
SAHEBPATEL .   .' 
AGES AEGST 33 YEARS} .% _ « T A _
QCC;8U3iNE$~$§    --.
we SAROCE w..LA<3£, Sfiakfifififli 1iAs.L::ET:?sr4E
{By as ; 52 3 aEé3V9¢;§é§E ,  E; }*  '

M43: V V V V
1 m.r£v--smT& 0? ;<,%j's2;§}A2aA7§<;a__'- '
8': 8HARA€*u%Si§SAR._P£}Li"GE,  
c+4:TRA;3;_.,:ReVA s%s=;;, .. 

2 'ma auméxzssazs '{3F:'--;§f;E:%§ Awe
.. '§ii»~%E azpuw €3{}NSER'y?A"§GR <3: mags?

 =.._C?%§"§F%AA£;i.3VRG;\~1. " ***** "

. _ _ _ V .  RESPONDEi*~§'E8
{$y.s§is--.:__':~aa'%L' %\é§3f§°iE:§a'§§¥2:A PRASAD, HCGP}

'?H"i5:'~§ 'iflfii? PET§'§"i{)N ES ¥~"iLED U:'~3DER ARTECLES 226 fisfxifi 22? SF

9  .C§.'3F~38?'§'§"€JT€(}¥'€ OF i§'~%{3§A F'RA'f'%NG TC} Qi..3}5sSi--:' '¥'HE §i'u'%F'1..3GNE$

" _ '*Z}¥Ei',}ER"~«§J?.€8,1fi.:C%»4, F'A3SED BY THE R21 VSBE ANNE; QUASH THE

' _if's1§F'%.'3$¥'~§§:";'E} QRDER ST.14=3.2'% PAS$E$ 8?' YHE LEARNED FAST TRACK
-_.€3OE.'iVRT CHETRABURGA {RE SRL :'%(%s%Q1{G5, V£{3E ANN-=E.

:5 'E'§i%:I; Hi{}}§1"E:§L}'§€:£:"éi}}3'}§i_a.a2~2A':'A1~:A A1' I:iANf.3.ALL}l{§: w.y.:~s;m§?4 aw zuag



 THE E3363 COL73.'§"' SF K.;§P.}?€¢%."i}'&I<Li§ AT BA}~§{}AL{}I%.E W.¥'.}€e.68E 5% OF 2888

TFHS WRET F-'ET%T3ON CGMWG ON FOR PRELSMENERRY HEAR%N€3 EN
'B' GROUP': "M13 3336:', ?%-iE COEJRT ¥'v1AGE "ME FC*LLGW§NG: ,

ORDER

Pefitioner in this petition has seught ”

the impugned czrder dated 18%’ Dc§c:ber.20£)«-fig V’

the second raperwdent Vida VA:3nac§m:;3feTV_A.f3 :§:f:§§ ‘aiao”

quash the impugned order datedL:.§’:§” Mvtarcfa

by the Eeamed Fast.’:_”i'”1r,ac5<j" f}§§.§izff£;V '-.__Chiifédiifga in

Cri.A.Na.1!28€}5, vise Anfi¢*w§g%%E%&.

2. it is¥:%1€§¢é;s:§cxf;1t£f1é:_§éti§§z$§§é%*’ih-3%, he has iodged

,3 campi{§nt__ :-.A.*£A:*’aV1i%’:*.*s:;Vr_:§«.V_§nA§*sa:t;<«.fi::¥'*ié.szehiciea bearing N:::.MH»-G1!

cu 4'21 3 *.€éas:_'$tc}¥'e?! %¢%%:%%-:%S*%Jw"A§ri: 1999 and the same was

%%%:egss:e§ea%%%sn crim§;:x:o.::ozz99e by the Shahwadi Péiice

fi;}éha.fa.+$f1ira State. when ihmgs stand thus, to

sffiiffarise of thé peiifioner, he came in knew

'that, fiisiv 4' rwpsndent has regisiaered 3 case against

'éfg-.=§,g :F"a§.yaz and athers under Seciian 39? 31°C read with

V. Seéfimfis 86 and 8?' sf the Forest Act aiieging the seizure

15% °E’i£¥:’ fiiéifi {,’€)§jR.’1′{)!*’KAR:§A’i’A1(fiA°§’B;§%£iALUi{E W.P.%\é;;s.é§§3:i UP 23%’

IN THE HEGH CGURT OF RAE’ ‘SATAKA AT BAEGALORIZ ‘v’».-‘.P’.§’~it:-.§t38}-€ OF 2088
3

of sandaiwoed biiiets which were fauna in the jeep.

When petifioner came in know af the same, he fiie§i”*–.an

appiicatiarz far reiease of the said vehicie

second respcmdent. The authzbrized

of confiscatien cf the said vehicié :

Kamataka F orest Act. it ist’che ::aéSe_ c;€ pef%i£’i’c3§§a e’;f:.V

the gecand respohdmt, witha{.ii’«.:¢e:gjsidér*§r;£g: thfii case
macie eat fay the petitiefiaf;V:”c:¢r’§ftra’r§,f1.1Es.i=.i%<:.é'%:'fr:ateri3l piacad
by the petitioner»,vhasg.-'pés%3ed.j¥;h§ dated 18%'
Oatcber 2GGé'V§;%f§é;}¢L;1wne';€L;r{:§ "cc:':i5ismting the ve_hi<::%e in
qumtionf-_A 'A§he.4v_:éa:fi*§:Cfness of the cerafiscaticsn

arder passéti. by gecA;~:3h'a"'V resparndent, peffiianer was

:_'j"V"c*.aa;r1s£i.E§i:1$A4:?i text; fi%éV fhe"ériminai Appeai i'~Jn.1:'2005 cm the

Sessiefié Judge, Fast Track Ccaurt

: Chit§a.{i§urga':vL'§§rfi the <sa¥d appeai had came up for

' "' :?" "–._€;it2nsTide:;a%iE:n befcare the maid Cnuri: or: 14%' March 2005

3 r1:f_i fi":éA is-aarned Ackiifionai Sessions; éudge, after hearing

VT _ b»;:.-ii9: the sides and after c;-snsiderirzg the maieriai 5:":

"ES: ';'Hi.:«: i-iiéifi {jUL§E{'i' c.:;~5E.AR:§§Q:'AxA A51' 3A:xsuAm:飧§Y»:~?zl$ 531 4 La}: zifié

Eli T2113 3115311 {XDLERT Oi'? I<;AR}£A"f?1I='LA AT BAl'~§GAL€"3I%"_Z 'JidinQ’..i§’i;a1i-hfizé”2 V.

vehicie in qumtien seizafi by the pciicze is in aaéarjdavfiéé’ V

w%th Eaw as the same was wed fa? cdfi1¥::§Ssic3fi–

offence punisahaisie under Sae3t§nné”8S*V.anddf vtéié’

Kamataka Forest Act. Fi3rthéi”,»:V.:._V’fvtE’ze:gV Fésfi iiourlc
observed that the regi’~.~:§§~ed ‘she fiétwéia has
faiied ta pmduce .evider§¢*s.:’;bj§:f§§§¥3:::t_§1¥..é”§?§§%’éb%§r£2ed Officer
is show féi*: commission sf
fares: or connivanm and

that he Bad. faV§{éfi’j’:aj§’i’ g§fe§3::ti.5ns ‘ta prevent such use.

Being aggrié2§g%éd.v “-.*:-.%:6e:’rs impugrzad passed fly the

fje_}3p¢nd§fi€«.ar3d the Addfiianai Sessicms Judge,

Fa;:==;f Chitradurga vkie Anfiexures D am E

raé;’::e,?:~;*£Ai”V$3.A?1′;.V’V’%: Aépetiiioner has appreacheé this Court

4.4_’_ss§-,e§_$_fi§ior:er and orders impugned, am’ after therczugh

.:.%«s 111:: féifljki é..IaLs1~£’i” or K§§;iE\éA’1’AKA AT sawugguis W.P..?’~3o.£>81& my mes

IN THE 3335111 CCIJEERT C3? KARNATz”%.K.A AT RA3\§C1AL{}R.E ‘E€uP.§€£:«.é83«§ 0}? 2838
6

has faiied in prove aither befefe ihe Asjtharizesd Officer at

befaré the said Court that, the vehinie was used far

comm§ssi0n of fine fcarest cmffance wiihcxut his knov{i’t%=.€r:ig}e”‘–.v”

and cormivance and that he had taken :33

prevent such use. Therefare, 2 “czf. f_I.’§i-.”e

véew that interference by this fCGU!TV4’§$1i¥_f’.iC$Hé’1}’fGT

firm any 9036} grounds far etatuartiaiiiffiirfig t?fé’*re:!ief:”séVi;_gvMh{ for
by petiticner. ‘

4. Having rggaird a:§~<:{£§E'¥;=.s§mstancm of
the case, i '§nf;e:é"feé*1;§"i:n ii€ri;";:~.:§r;ed consurmrst
findirag c§'~,fac;t the autharitievs. Hence,

the wrii pefiiéfgfi £i_ébié'«f§§ be disrrfmsed as devaid sf

1 " ''?3?53''¥'t*$k\%./¢.Psdfiefdifiéfii,' ~§i'..§ss' ciismissad. Sdf

Judge

BMV* ..

:2-=4 ‘iwi zrmm {fL3L§R.’i’£.)§«’ ;<.}3umA°:'Ai:4. A'i*1:§'Lf\éGfi.L€)£{hi uw.:x;m.as1 2: 0:: 2992: