IN THE HIGH COURT OF ;<ARNATA;g5'f 'f ~
CIRCUIT BENCH AT DHARWAIZ}: V
DATED THIS THE 24TH SAY' .';=:»;<.i.{:e3
B8F01€E ' "
THE HOEWBLE MR..J1}sjf'I<: E c§R.;§u9¢:AvRA%swAr.i:Y
CRIMIN;'§ }Q"'~PETITH'I"(_)tN"3'~i'{§'."2§»3O/2{§O'?vV
BETWEEN:
K.M.Naga--}:aj}.
S/o~ "
Cf cg Vijayalakshmi __Ways,
Nea35r_Rama' _
Hospe';,_
. . . . Pezfitioner
(By s."c;...i§aje¥;1dx¥a Ready, Advocate -- Absent}
, :Vv'_3VN_p_:%
-- -- tgf Excise,
.Statc . E. I Bangalore,
Reaptti. by S.P.P. High Court
Of VK;9r11ai:aka,
V " I Bangalore.
"(By Shri P.H.Gotkbjndi, HCGP)
. . . Respondent
This criminal petition is filed under Section 482 of the
cm: of Criminal Procedure: by the advocate for the petitioner
3/
praying that this I~io13.’b1c Court may be pleascdfigé
charge sheet and order dated 14.09. b
proceedings in C.C.No.1658/ 2000,”pen.din g o_241″f’i1c.Gfii;’*1’c: ‘
1 Additional J.M.F.C., Bagalkot.
This criminal pc:titiotL__<'é<:~.mi13.g 'on_
day, the Court mafia the fofiawfiiigi
……..__………_–………..
%¢nnggj*;;
This ‘.is1.1f%.1g.g;r,1″‘i1§;~;.&:1’:ér Section 482 of the
Code of b_$?’_’th”c édvocate for the petitioner
prayifig thégt to quash the charge sheet
and OIIi(;:§«.._4 _( 1af,e;i -_’1 i<L_(}€),."T2;'OO6 and further pmcecdings in
C.vCi:A;V;){'i5S58/§f}€}0V,'___1;zm:}.<;iiz1g on the of the I Additionai
. «,.
. igégaxned counsel for the petitioner is absent.
.High Court Government Pleader is present. I have
‘ the learned High Court Government Plcader. Perused
records. Q/’
3. it is afieged that on 05.}1.}996,V.«.._1}ii{ie)fe..Vithe
supervision of Deputy Superintendent of Exeiée,
Inspector of Excise, State Exeiée”–«Int£:fligeiiee_ B:1i?eé;a, 9
Bangalore, along with his stafi” teas
Bagaikot Road. He received-gffgdible.V’iI1f0rt1;ia!;io;fii’éI§3s0iit the
illegal transgioxtation of He’ é:o1}.r:cteii panchas
and while conducting panchas at the
place :i.e., in of Co~operative
Bank they stopped a
Lorry” ” ta ” ‘*2 beé;;ing~.ere:gi$tr:a:2ioi1 No.KA~3S-1899 coming
from Beigalkot and conducted a Search
of the found that the maker contained
oI”:eet;_ified spiiit.
grounds urged in this petition ape that there is
._ _fae:ie”‘ease agajicast the petitioner. Accused 110.}. was
fo’und-.,’d’rivi31g the vehicle. The petitioner was not found in the
A. lo’ny.”*’I¢’he petitioner is the registered owner of the lorry.
i”AV_iV’i’h-erefoxe, he was implicated in the case. The petitioner
cannot be prosecuted, for ofiences punishable under Sections
,g,/
32, 34, 38A of the Excise Act. There is no
charge sheet that petitioner imewifglgly _
tanker to be used for the
other person for the efienee-..1pmfiéh;;ib1e
and 34 of the Karnataka p I§OViSiOnS of
Section 54 were met tehe petitioner
seeks to quash the 14.09.2000
and fin1hen’pi:’;eeedii}_gs€i11″‘C1.”C.§I<§–;'1<'3%/ 2000.
Z V." 7f » §V§:§t}11rt'._'*'VCV36i'reII2meJ3t Pleader submitted
that ¥:he:r6_ is in seeking for quashing of the
charge eheet"andv..ofd_er'~=3a1ted 14.09.2000. He also submitted
ease progress since this matter is pending
' vbefer:-._ V.
H this case, it is pleaded by the petitioner himself
” that eharge sheet has been filed against him. Filing of the
sheet amounts to garima facie case against the
petitioner. The power of quashing the criminal proceedings
should be exercised very sparingly and with cireilmspeefien
Q/’
and that am in the rarest of rare cases. This is nr:t”a:.faf’egt of
rare case, Wham this Court can exercise the.A4’i}3h8;4€%{it’*~{3;%s1ver
to quash the criminal prnccedings.._Tht:1vé:.f-5:95 _
petition is devoid of merit rgnk
dismissed. V
7. In View of fl.1’fi’€f..,q}Z)€)\:’f€’§…(ii’ASC.:”3.:’13-g};i3:§I’}., i pzé{s’s the foiiowfingz
3» -Cfiflfifif”
J ‘I’his~ péiifion is Elismissed.
Sd/-
Judge
Kms*