High Court Karnataka High Court

Kalegowda vs The State Of Karnataka on 23 March, 2009

Karnataka High Court
Kalegowda vs The State Of Karnataka on 23 March, 2009
Author: Dr.K.Bhakthavatsala
Crl.P No.4 12052003

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 23*") DAY OF MARCH 2009

BEFORE

THE HON'BLE DR. JUSTICE K. BHAKTHAvA'z'si=;L;a;.'__'__*~  " 

CRIMINAL PETITION No.412o/2003..__,'_"_'~-,  0'
BETWEEN I it 0

Sri Kalegowda,

S /0 late Sri Kenchegowda,

Age: 6 years,

R/0 Kolalgundi,

Maralawadi Hobli,

Kanakapura Taluk, -- » _ :  V  A AA 

Bangalore Rural District.      Petitioner

AND:

1. The State of Karnataka,  A
By its Principal Secretary to
Forest Departgrnent, " ._ A

M S"'B'ui1din-$01'   H  **** 
Banga1ore~.56O 00001. _ 

,2. the A'u.th!ori0se-:0{'Qfiiee:and
 Deputy Conservato1'.of.F*'orest,

Bangalore R'ural,._Division,

_A1=a_nya.,Bhavan, '
 Ma1'1¢ehWaFam,  "
 Banga1o:*e546--Q 003.

~ _ 0'   Aegsietant Conservator of
. V  F'otre:sts,, Mobile Squad,
 }3.ang'a,1ore Rural District,



Cr§.P No.4120:'2003

2
Aranya Bhavan,
Malleshwararn,
Bangalore-S60 03. Respondents

(By Sri A V Ramakrishna, HCGP, for respondent)

F

This Criminal Petition is filed under Section 482 of th’e–.C-od’e._._oi.,
Criminal Procedure, praying to quash the order dated 3 ;’3.20:,G=l “passed ‘
by the A O and Dy. Conservator of Forest, ,,Banga1.o’r’e”‘ ‘Divrll; in FCC”.
No.703/82-83 and the proceedings thereunder and the _iudgm_ent~dated 7

18.6.2003 passed by the Prl. S J, Bangalore,’ R1:i’r*a1–r’ District’, B’a:n-ga’i::i’e,
in Crl. Misc. Appeal No.4/2001. I W =

This Petition coming on for hearingthis day,~t_herCoLii1:t made the
following:

No.MYW 7077, ivvhicii by the authorized officer and the
Dy. Conservator of’*F4orevstis”, iRural Division, under Section 71-
A(2) of the _l§{ar11ataka”‘ Forest ‘Act, 1963, is before this Curt under

SecitiionP482_,iSof of Criminal Procedure, praying for quashing the

;:._order aa:,¢ar3,§t3.::oo1 passed in too No.703/82-83 on the file of the

authorized O–fficefr’and Dy. Conservator of Forests, and the proceedings

thewjtzdgrnent dated 18.6.2003 made in Crl. Misc. Appeal

the file of Prl. Sessions Judge, Bangalore Rural District,

Bian.galo.rei, and issue direction to the respondents to release the lorry

L/

K/15.1′ I’iU.’?l;LUfA.UUJ

of confiscation as early as possible. Thereafter, the petitioner noticed
the order of confiscation of the a’oove–said lorry in newspaper dated
12.8.1992. The petitioner approached the 2W1 respondent/ authorized

Officer and made enquiries. The petitioner obtained the

of the order dated 16.7.1992 and filed Misc. Appeal–‘..’:ir1

challenging the order of confiscation of the-J2114-.respon_d9eri:t.'< hefoiie the ' j 9

Sessions Judge, Bangalore Rural District;.l3angalore–.

Sessions Judge, after hearing argurneliits, dated

30.11.1999, set aside the ordergof Confisoatilon datecl.._16._Tf.199.'2 and
remanded the case to the 2nd Officer for fresh

enquiry and disposal of_'"th_e same'..:mo9nths, after giving

opportunity Qlrfhéllvlifrevspondent commenced the
enquiry and again of confiscation of the lorry
holding that the lorry\§fas_i'n\ro*Efred':in the commission of forest offence
in tfjiecase 82433. The petitioner again challenged

the conftsCation'–.in Crl. Misc. Appeal No.4/2001. The learned

Ziifi-3"~€?§5vions hearing arguments, by judgment dated

_ clonlirrne-d the order of the authorized Officer regarding

. c'o'nfiscation9." ~._

Crl.P No.4120i'2003

U1

The petitioner filed Writ Petition No.37510/2003 challenging the
order of confiscation of the authorized Officer as Well as the judgment of
the Sessions Court made in Crl. Misc. No.4/2001, but on 7.102003,

the Writ Petition was withdrawn as not rnaintainable

Petition came to be filed under Section 482 of Cr. P C

praying for the reliefs, as mentioned above.

3. The short question that arises’fopconsideratioiii’disk’:

Whether the presentl:Pe_tition
Section 482 of P –C.,1-isJirna’in’tainable ?

4. Learned Counsel” for tgihe subniits that since the

petitioner has filed _a_ Betition:Viin.,._I\’o.§3»7510/2003 and the same was
withdrawn on 7.1lO_._2003l aslnot nialirifainable, the present Petition may

be entertaineriand disposedof on rnerits.

Goveirn_ment Pieader submits that the petitioner filed

an Appeal Aun.derl ii”/’1~[} of the Karnataka Forest Act–l963 before

the S«;ssions”J.u’dge..’ The order of the learned Sessions Judge as per

S:L1ilb4~Si§C¥tiOI~1″..{2) of Section 71-13 of the Karnataka Forest Act, 1953 shall

the same cannot be questioned under Section 482 of

15>,:c’;’*’:»ie cited a decision reported in 2005 see (CRi..) 248 (STATE

lL/

Cr§.P No.é$§20i-‘Z003

OF’ HIMACHAL PRADESH Vs. DHANWANT SINGH) on the point that a

Petition under Section 482 of Cr. P C., cannot be entertainedVanid_V_the

alternative remedy is to file ‘t Petition under Article

Constitution of India.

6. The Hon’b1e Apex Court in Re.

that invocation of Section 482 of Cr. P ‘to deai withupthe iord’e1~s”iof the V

Sessions Judge passed in Appeal. is not-~pe’rrriisAsib1e.i’ =’1′.he;..’above–said
decision is applicable on all on hand and the

present Petition is not maintainabiei ‘ w

7. Learned Coia_nsei1’_foi”ithejipeftitioneriisubmits that liberty may be

given to the petitioner to sieieii<i:Hfo1<iiéestoifatiori» Petition filed by
the petitioner in W P No.3'f51i(}/2003}'»'i ii

8. Learned Goveiinnient Pieader has no objection.

9. In view’ “thee-v.:_iai.50′{e,’*. the Petition is rejected as not
maintainabieV,v,with to the petitioner to seek for restoration of W P

_ pp .

Judge

Bjs ”