High Court Karnataka High Court

D K Nanjegowda S/O Late Kempegowda vs The State Of Karnataka By The … on 20 March, 2009

Karnataka High Court
D K Nanjegowda S/O Late Kempegowda vs The State Of Karnataka By The … on 20 March, 2009
Author: Dr.K.Bhakthavatsala
AND:  V

CR1,' P. ss;§;§:;=3f-315% VA % " K F' V
THE H'QN'BLE: my. J:;s*:i:::_:g 9:;"§a§%§ax*rHe$;i;§fiff:§;a;,;%§;  V
CRIMINAL PETm*Isé§:7'Na.959,%éQé§  H
BETWEEN:   

D. K. Nanjegewda, -. V
Sjoiate Kempegowréa,   . 
Aged about 41 3:§.a2"ss_,  V

000: Agzicuittlzjsfi,  V" _ _ . 
R/0.Thava1'ek;':5re   
Tho1€maivnah9;,11i':»P:é;s£, '

Kasaba }~I.o}3ii, . _  " *j_ =
Turuvekefi: '}L'a_l1ii«;;,_..     . _'
Tumkur Dist; V "   " __ ...PE"E"I'FEONE§R

{By SIi.H.S.C};:3;$1:ZraV3:a  Qiifi '&.:?iS3ts., Advs.)

A V ' Theé: 'Sfagtt .;0f 

13%.. time. F*€>*li%i:<s:_'o'f%'  
Tm" :1v'el«;€rt:' §3{)»3icé:;; Station,

_   Tumkugr Dist.  ' wRES?G§éfiE§'€"{'

'A J  _  {By Sri.A."{.' Ramakrishna, HC{Z':P)

   _ '£'}::gis Criminal Petiiier: is ffltié made? Sactimz 438 01' C::P.{;*.,

 _§2ra§3j;i1:ig*to eniargs tha gefifignar cm hail in the event emf his arrest

 ._ 1*ég&,; by the '§'ur::zv&k€::*e RS, Tumkur fer the arsffmzcfi pita} 3.498-$1
.4_c'f-IFS 52.; $3933 8r. 4 of Sowzfy Prohibitiozl Act.

This Criminai Pszfiiion canzing on far eriisrs, ihis gciay, the
Court: mafia the foilczwingz»



(:2; ?.N9/2089

ORDER

Ths petitionar 3§3pI’€}.’16I1dS that either pe€ii:%on§:;??§ ck:

petitionefs fath€r–in–1aw who is infl::.’éii€iaipe;rso.1:_i7t1b.’7£’h3;vé1rei:€:reE%i’ L

viliage, Turtwekere Taluk, would a=>;g’Ve-.=L:i§:’3;s{ the
petitioner 33391 in that event? tkie’..§€:?,itioI£é1*__xx?01;}t£ ?5$m£gizTé:SE€d f€}:£’
the offence under Section .<5%§5't8{A)'V.:3f'E?'§f: Sacfi1;i{3;:s.?{33r:é; 4 of thfi

Eawry Pzohibitian Act.

2. thai so fa? no case has
hr:-an regiétafeé V3gé2§2.:i’;%;.’£V “€;1;:é’-.pi§:Se11iT patitiataner and {ha Sessiens

&udge, Tamktr, ‘has 13:11:: anticipatory baii petfiizm am that

Lhere :ié.”;:1:i:..pm”3::1a facis Cass made gut by iha peiitiimer

7if/<3 gfaqt a;ii§.¢i§étQIy bail far the Qfilance uriétzr Section 498%) {sf

:é<:– s"§¢éi:;;.ng§3%i am: 4» 0f the Dowxy Prohibition Act.

3' ".'i§j§:ict: :19 case has been registered against the paiifimzer,

€.§;:Va§';§:?€he13sion 0f the petitioner that ha would Era armstad $33: $16:

jmliize, is wift11:1t merit

‘2

CRL.P;£’Jfi;§_5’§.%/ 2889

4. in the result, the petition fafls and th<:4'::Sa:13:r§ fiémbg?

dismissed with iiberiy ta} ssek fer sucE*;"r*c1i:e&f théé' 'i:-%::x1:€ é_f&.10%;§_g§i1? g

3 complafixt as against the peiitioner. A

bI1v"