wswm m.wmW«’;i MW” mm,wm.m.aMmm WEWW ‘&..&,-WJ*%§ U?’ fiflflwflifififl WWW’? %WUK’§ Q?” mm..fi€wm’m%%m WNQW €;€.4?%§’fi’% WE” WJWQ ‘ ‘ ‘ ‘ ‘ ‘ ‘
‘_3 Nflanflfifik %..¢UUfi¥ U?” KflkKWfi¢§:F%§{fl WKWW 3»
IN THE H1631? CGURT GE’ KARNATAKA, BA?-QALGRE
DATED ‘I’!-{IS ms 2119 {km 95 JULY 2668
BWGRE
ms: wV ”
msmwama wm<;–.=:. J' "
sawaasm ‘Iii’-aLUit._’ . _
V KOBAG13′ ‘l3E3TRIC’!’_
….. RESEQRSEHJT
(35-~L,s’:5[.f “H{)?£}J:Ps!?’E’~$}HCG9}
<.__caL.'2zé"*V%'s'zi;:-iéij–:_€323.39? ca.9._;l15.»-‘9′? 02:: ms: FILE :35′ THE c:..:x :sa.::N) 5.
mama AT mnxxsaz, m’.:.2.1.0? ARE arc.
This petition earning on far admasian this
day, the Court made the fc>13.mting:-
Ofiflfifi
This revision is against thef”jadg@%gfi*_af
conviction and order
I:’:.C:.xa:>.45!199′? confirméfi _3. n;, “‘.T:£’im3gna1..}j” %§s§pag1._.
Na.B!2Bfi?.
2. The gangs _E§xa5t, of£ica§,_5Kusha1nagar
Range, charge fihéazgg gh§Vfic§usad far an atfanca
punishable. unde.z.~–. .sva¢t;m”””‘a*{“‘–‘lgcgt tho: Karnataka
Forest éc£}RfwiRuié:1§§ fifid”I65 af the Karnataka
a£.~. $ent§ncev ~uifi,
EHEWH m-«WHEN MW EWKWWMWMWM %’-sr’$*’W §0«”‘*-9.3S’*§’:m>E wt?’ mmmmmmrmsmm svmtwms mgflmfia WE” gwmmwmzmmm Wm-an mwum U!” Mammamfimm flit??? *&…M&M5sI§ ME?” Rflflmmfiflwfi MIWM in
Fcres£,Rfii§B.:’. 5″‘
\_ 3; VT$¢i*¢aa#”;§f ‘the proaecutien..is that, an
30″ 0v::tuk.=éz:_’4″19§V£?,. ‘*§3t: ‘:@cut 2 a.m., the Forest
._0ffice§” got £ng Vcrédible infcrmatian that, the
gafiCu5§é_§kfi txansperting the sandalwaad ballots.
SQ B3§fi§ 9i£h P:W.2 ta B.w.5, went to Chettallim
:V Hadifieri Maia Read towards fielcora Estate within
‘” 7 *$henVlifiit§ 91’ Keenukolli section at Kuahalnagax
x”–éé;esf:5Range, caught. the acquaed and seized the
‘F” §m§§ssad¢x car bearing Na.MEG 9486 along with 13
V A. 3anda1waod billets wnighing 224 k.g3. worth
R5-13,