High Court Karnataka High Court

Dadapeer vs The State Of Karnataka on 11 April, 2008

Karnataka High Court
Dadapeer vs The State Of Karnataka on 11 April, 2008
Author: Dr.K.Bhakthavatsala

Cril’ No.1S?.Si2{3Q8

EN THE H¥GH COURT 0;: KARNATAKA AT BANGA§;?{>}¥;A’

DATE-D THIS THE 1 1TH DAY OF APRIL QQG8 if ”

BEFORE ._

‘THE Horrsm ma. Jusirzceie:-9;. s§i;g¢:{*rx;A2§A::v_sAJ;A.V3

CRIMINAL PETITEON %4:fi'<§.1:528/2{;§3 '

BETWEEN:

Dadapccr,     _  - 
'S/0 R-'flShfif:(1 Sab,      4'  
Ag<=::3€: yams, _.   " ' V   »
R]-:3 Haialkeze '§'<:~i.v11,.j 

Taluk: rzeiaikem,    

Dist. Chit1'a{§.'i1rga; = A.  V

Ownezr of L()I7jI'§*'   "

Rfigistration iV¥Q.¥iA-1F Ng.V_~m4;_0’r,V_ ‘ .. _____ -A «
Pmpi ‘M; S”. Mubarak Lori}: Tmrasport.

Pg titioner

(By Rat), Adam, for
Sri R AB’-riT}t:sh.pa:1(1’£:, Ps.dv., for pefiiionm)

_ ” State L gf Kémalgaka,
‘ {3§133::}rje2}’§~1r Police.

Raspondfini

V Ramakrishna, HCGP, for I’fiS§}03.’1C}€11t)

vau-

F»)

CIEP N0.Z§2S»”2{3{}3

This Cxixnijlal Peiiiicqz. is am ‘under Secfisn 482 9{~:’::;§f”;:§ac sf
Px~ocs::d1.ut, praying to quash the oxtier da:§:iii”«2:3..1{}.;’G0?

passetl E3? the JMPC, Holaikem in C1′. N0»14G/ 2{)C’7 ” {)f.. (f3ii1ié§.§jfijUi*’
Polictz and the ondar dated. 2.’3.11.20{}’? passed..h}f””%}1€:w.. P:f1. S” J,
Chitradurga in (3331. R P N<).'?4/2(}G'}' :a11ti»~m3.;e,ase=' t11e"'T30zfi:::s_fwhiei1'~
were seized by the respmiident in.sC1: No.:;40/_,2t1o?*_T{F*E:»a_o;«;:.<:3g;; 3957) V

in favour of pcztitieiltir by aiiowing the appéicaifiiozi fiiéxti 1;; s. &45_'f,of[-Cr.

This Petition coming em for "V:'£:giztei$sioI§* .V.V:;1a_'*§,..' tific Cmxrt
23:23:16 the following: 9

The pet:i.{i.oncr iS"b§f0I't2'VVfhi§:VV:("i§§'t§f?. 1ii§d£%%' VS€2Cfi0I1 4812 {if the
(feds of Ctiminal if-f€}1'::'ITi'1€E:l.'$ f.éV. of the lorriczs bearing
registratizzn N93.K2997ifi}_:$~:§56'?¥T §{£;;$5/3%-3767 and K9916/A-S033
setizsd in cam 'N$§i§*§:-:}.[_i£¥D?' ms No.1G4-/ 2007 of iihickjajur

Polics Station. 'A 4'

«_ :2. IjiE§;aI:i__iAa."gum:-:a:b;'i,:;,. …..
,3; V. _€_':'x;;1311sei for the petiticmer submits that in an

idenfi¢V:.;;v«.T;g.;,»$e- 5:1,:::§%:V.V""p N9.Qi}9/2008, by order dated mggacas,

Qéiijcics have I_)'{':fti1'<, cased"

CILP Na.1§28f2G{3S

4. Lfléiiflfid {3sfl9t?I’I13}i€}1’§”. Pleaéer stibmits ma’: the

conciiiions as msntioizmi in 1:312: vrdsr ?.?»”L2?()Gé’_’:m ax3.»$’ in 1

510.909] 3998, the Pc:.titi011 may he diS]§):;()4S€£i”\3’f; u

5. The cast: 0f the ;)ro$ci§1;§ijgp;1 téat. heifig
transpertcrd in thc lerxics q{l€$T,3:Q1iQ§!i”fi.§hQ}jlt Tl1€1″f2f0I’€-,
the Police have booked a 1:%;;i:jiie1éQf the vehicitzs at the
instance of the Dsitputy fof for the offance
punis3:1a£>}r: 1_1z1z:1V::?£ u 21(.!’&) of Mines and
Miimrals (I:){t’i!C3i:.£3.1″¢V*Ii;i’I”_f;’;’$’§%g f§CtV,’:j. I95′? and also under Section
3:79 ofi P .’: 1¥1″<$Ier pp' Nc3.l(14/200?.

6., «.wa;~: 1:211: for the Icarnnzzd Magistrats to

rcicase 1:1: veLhz’c1e:s.VVi::. At}112é’:§§(31: in the interim custody 0f the

ijafititioriééié’. su1)je§:t\ to ¢G11-ditions.

. ‘ ?.,_£t. jVm$v3;1\_3¢1::€:»~.1E,1t of place ta mentiexz that if 1115 vchiclrss are ktizpt

idlé; ;i:f iiEZ§f§11}1L1′;f?_a?71S!% iéiSS to the petitioner.

A. n .. 8; In til}: result, the: Petition is allowed and the impugned order

i:iaf:;fl 253…”1Q.2{}0? made in Crime N0. 146/ 2067 of Chat-kjajui’ P9110:

L,