High Court Karnataka High Court

Karnataka State Financial … vs Rudreshappa D on 13 January, 2009

Karnataka High Court
Karnataka State Financial … vs Rudreshappa D on 13 January, 2009
Author: N.Ananda


IN THE HIGH COURT op’ KARNATAKA AT BAz_w;GAL;§__:§:~V: _’

DATED THIS THE 131*}! DAY ore’ T , V

BEFORE; [ T _ _ _ _
THE HOPPBLE iv!R.V»Jt_fS’TI:if}:!?3_:i~:.,A.1aP””‘*’»” -‘ZEE ii 1 pk
gmmNAI;_gwEnT1oNfigL§4s9%Q1:g;:_;_:§k

2. KARNATAKA STATE FINANCIAL: cogmififiirzon
NO.§f1,THIMMAIA§i”‘R&i%m, ‘- ; AV ‘
NEAR CAb¥}”‘Q_?~3i%6E¥&]’i’ RAI.1.’WAY ‘S7FATIO§i
BANGAL€_!RE§7r32_.E3Y {TS ,nEP1mr GEHERAL
MANAGE}? SR} V-3;; M-._PAI}MA:NfixBH£.’

S10 M 1§m1g.eKR1sa2¢A;VV53 YEARS .. PE’1’I’E’IONER

{£3’§?éii;’:TA 19;” 7; Axfvfh, Aafiocaféj’ V

13*
2
C3′

1 RUD1réEsHA.P?A__ 97. S
;s,- Q VEERAPPA, MAJOR

V ~ ‘ /VA ‘i¥lANKAE;ALE_.V’1LLAGE
sA4§fi\R’é’T£tLUK, SHIMOGA ‘DIS’I’RiC’l’

T ” ‘.:?tA’1§ E’Ka&HATAxA

._ BY’ASS1S’IfhN’I’ REGKJNAL TRANSPORT
g_ ?OFFICE’f§,*SAGAR–5?7 401 Rsspowomrrs

(By $r;,é.§aALAKR1sHNA, I-ICGP FOR R2:

‘ ” ‘~ . ‘ x12T.1 smvmmy

: C§RL.P FILED U I SA82 CR.P.C PRAYING TO QUASH THE

% V Pf2ecEEDzms1rz;31aTE;:3’BY sscom azspmszmm AGAINST
” -»v*r+z1:«: PETE. IN cc.1s:o, 393/03 on was ms 012’ THE ADDL.
C.J.(JR.Di’£.) AND ABEL. JMFC, sA<3AR.

This petition, wming on far haaring, this day, the
Court, made the following:

regstered owner or person who is in _

control over the motor vehicle.

The financier is not liable 2:, i§o o T

shown that financier was _4posoosSion aziériu.

over the motor vehicle. a K <

5. The learned to the
Provisions of ‘ Vehicles
Taxation Ac}; ‘V II accused —–
financier. ____ the charge shoot
that mgmg H II accused was in

possessioii motor vehicle beam)’ g

VNo.KAg§2OiB»999(}»… %%%%% § &

.A this, there is legal bar to continue

23¢ accusw. Therafore, the

V petitioii aooepted. The impugned proceedings as

. ” relgatoto II accused are quashed. A …. ..

Sd/1
Iudg’