IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 25" day of November, 2009 Before THE H()N'Bl,.E MR JUSTICE HULUVADI G f ;_. 4 Crirnirtal Petition 5849 / 2009 . Between: 1 Kiran Kuxnar, 36 yrs S/0 Szmkappa Ciowda Neerpady House, Sullia Kasba Village, Near Junior College Sullia Taiuk, D K " Pradeep S/0 Thimmappa, -,_-rs " . A Devasya House, Suflia Kaisim 'V'-iliuge " Su1§iaTC1\D ' S/0 Adké,rH--:3use,}a£§(;Q1*é'.[iIi21ge'".. ' ' Su}iia'Tq,'--D K' _ " L' " ° CVha_ndras§i'€el<_;11*z1S/is SO';11z1p'fi21 yrs; Near Jilnior Coilvcrgc v-.fSiilii2:;1-% Villagé "" A , Su3I_ia .irg._I;~.K Petitioners Adv.) And.' V . 35 by S'a1--ifiz1 PSI Respondent V Rz1maE<rishs1a, G-P) EV" " ~ .1' N-».'»:1rayan.a Govisdet. IQ This Criminal Petition is filed under S.-$82 of the CLPC praying to set aside the order dg3.ii1S[ the petitioners; in CC. 1024/2009 before the_,J_'MFC, Suilia. V i This Crimiitai Petition coming on for Actmission this; day,.,th'e-"C0_:ii: V' made the foilowingz ORDER
Government Pieader to take r10tice’.V”»
Charge sheet has been zige.i_ihsEi- the”.pe»tVitioners under S.87 of the
Karnataka Poiiee Act.
Heard the1:0miss}..rep.re$ertti;1g theparties.
“fgherontents theiicorriplziint do not attract the ingredients of offence
§>ai1’11is’hv£ii’t31e :iAhi£er’i’S,87 of tiieiiiifiarntitaka Police Act. Further, according to the
pietitioi_ner’1~;.,_eoi1i1::eI;~_vthese petitioners were not playing in a public piace.
Ratheriuas pe;’.th’e,zi11egatit)n in the charge sheet, it was in the house of one
DJ
In the circ.unas£a111ee:~;, petition is aflowed. impugned charge sheet fiked
agairzst the petitioners; is quashed. Amount seized be confiscated to the.*S’£i1;e.
Government P}e.:,1der to file memo of appearance \R{€\{:V§.1′:I::-1′:§1(V).’:¥E”vgétkgn
An