,.1,
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DA'I'ED THIS THE 2"' DAY OF SEPTEMBER, 201Q.. _
BEFORE
THE HON'BLE MRJUSTICE SUB}-{ASH 'T e.
CRIMINAL PETITION
BETWEEN:
1. Jagadish
S / o Thimmegowda .
Aged 45 years ' '_ «. .
No.803, Rajkumar RUad- " ;
9"? Cross, Yaragana1)_aI1i._V vv
Mysore.
2. Javeed.FaL:3halL_.. '
S / o Bab J ar1_,
Age.d._.45V"3teé1r'S;.__, _ ._
Nc5.302';e'Iif1é?_VB1c;;k
Ba.nni'manta§j2,, H;1dQo"~-- .. '
W Stage, MyS01fe,._ __
3. Abdul Rah'ma;';--_ _
V, . }S / on .Aha1'ried_VHussa1in
- iiflgbyears. No.5'Q;--2"d Cross
K..E...I:$.CAO1pny. Udayagiri
"
4. A» "Nisar'Ah1::'}.ed
S/ Iqbal Ahmed
2.8 years. No. 1006.
.. Sanmarga, Siddarthanagar
" «- Mysore. . . . .PETI'i'IONERS
(By Sri.N.V.Prakash 8: Assts., Advs.}
AND:
The State by Najarbad
Police Station
Mysore. . . . RESPONDENT
(By SI’i.Satish R.Gi1ji, HCGP)
TEEIS CRIMINAL PE’l’I’i’ION IS FILED UND$Rll”SEC:’Fi£§Nl 48,2 V’
CR.P.C PRAYING THA’l’ THIS HoN’BL1′; conm’ ‘MAY i3vE”PLE1XSEjD ‘
SET ASIDE THE FIR AND COMPl,A;lNT,_-A-FILED,’ ‘A.GA1’Ns3?__.
Pi3TI’i’IONER BY RESPONDENT POL-ICE. ‘ ‘ ‘ ‘ ‘
THIS PETl’l’IOi\i COMING ONVEOR o.ao_ERS,:’rHi’sV”‘oAr; THE”.
COURT MADE THE FOLLOWING: _ _’
in .vlcl1tiestion the proceedings in
Crime No.i96–,./3010.registered. by Nazarabad police, Mysore City
on 13.g7.201OlforV tl1e’–oifence punishable under Section 379 of
I-‘i’lll’the1i$cl; A. ———-
.2: “lCl3elplla,rtment of Mines and Geology has lodged a
coniplaintv. dlia alleging that, the petitioner along with 9
– lorries were involved in collecting and removing the sand illegally
“a.”rid_ yfigiothout valid licence. On getting the information, the
.,._ll,H:Qon?1plainant and the police went to the spot and seized the
uijlorries. As against registration of the complaint, this petition has
been filed. ‘ –
_,3_,
Prima facie the allegation discloses the alleged offence and
the matter is under investigation. I find no ground to interfere.
Petition dismissed.
=a=Ap/_