,9»?
«
EN THE HIGH COURT <39' KARNATAKA AT BANGALORE
DATED THIS THE 3"? my OF AUGUST 2009
BEFORE
THE HOWBLE MRJUSTICE SUBHASH B.;:§DI fi
BETWEEN:
K.M.Veercsh @ K.Veeresh
Managing Dimctor
M] s.S11amko Mining Pvt.Ltd.
Andirya Willington Apts. , .
it 2005, 1st Block, 18% Cmssk _
Lottagtfllahalli
Ba11galore--9-4 .
Rcpxesantcd by his«G,F'.A.I*§Eoldcr'V.«i __ ~. u I
Sri.H.R.Ravi, S/p3._H.$.'i?mI.ha I{t.'is}11_m=. V '
M/sfihamko Miniggg P'vt._Ltd.j-~._ _
Andriya Shamkq Nlining 'a " V
Anciirya " .
# zms, 14 B1ock;<:;st
Lot£agoL'IahaI]V;Vi ._ . .
Banga]or£r94. 'V '- ...PETITlONER
J (By
Am):
-- Vv Statfif Station
Elamanagara District
_.v .44(R*¢p.by 9:9. 'High Court
V _ Buiiazlislg, Bangalore. .. RESPONDENT
g3y,s’r;.–R.s.Bha:. HCGP)
This cnmm; Ramon is am under Scctien 482 c;~.:=.c.
to quash the seizure of the vehicle Maruti Swift Car
beating registration, No.KA–O4-MF5598 under mahazar
dt.3.4.2′{}09 in Sathnur Poiioe in Crime No.56/2008 and
CIQQIKAL pmxnon }’
mu
dirmctions may please be issucd to the 10 in the said case to
xeiease the said vehick: forthwith to the petititmcr.
This Pefition coming on for admission this day;.._fh¢ Court
made the follmvitagz ”
ORDER.
Pefifiaoner C1333)’ s to be the !E’!_I_’4Of
the Police. It is aflaged that, tlia Vé§_hi&§1c§}itI;out ”
attended by anyone and it A’»\§’hen wfiiit
before the lcamed Magstratc T_ vehicle, he
had not produced the to the said
vehicle, as st1(:hA._the by the learned
Magistxatc. é
Ira:-sea’ the petitioner submits that, the
original €it;{;_11Ir;¢Ii’ts”4§§:’c’Vi:§;1)§iuced in this case and he is the
ownisr the crime is registered even prior to the
:ve.lfit:}e ii§§;igjg*«.;eg’Lstered by the R.T.O. He submitted thai, the
#:1210146″-was in cycistence at all when the crime was
c013i.111ittF”7i- . A
‘A .. AA Government Plcadsr on instmctions submitted
_ % — owner of the vehicle had not pmduccd the Icicvant
T document seeking release and this vehicle was found
unattended and it is also alleged that, the accused hafiused the
vehiclae.
4. Consiscizazing the fact that the _
now produced, it is proper to
the original documents befon: the «Ii:
the petitioner produces the docxféinents, Magistxatc:
on vefificafion of the saint; to pass oidéxs for release
of the vehicle.
Accordi:r£_g143f,’;;1jo:;ij’;; p};titioii stonélo of.
V ... .'
to (summon Jmn
JUD%
SBA)';
,_ (L'rl.P.No.3 18712009.
5 /0312009
ORBER OH FOR 'BEING SPUKEH T0'
in paragraph 4 of the order, the learned _
been dimctcd to verify the documents and release.’ 3 ”
The Magistrate is dimcted only
of vehicle, if all the original ” V L’
are found in order. he 1je1cas;:……If €116″ ychiéie’ i=;_:19″§ involved
in the crime, than: is no neéti gfidndition.
sd/..