High Court Karnataka High Court

M P Abdul Rehaman vs State Of Karnataka By Its … on 14 November, 2008

Karnataka High Court
M P Abdul Rehaman vs State Of Karnataka By Its … on 14 November, 2008
Author: B.S.Patil
.. 1 _
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 14'"-" DAY OF NOVEMBER 2008
BEFORE

mm Howsw MRJUSTICE 3.3. m1é;r.:.._   "

BETWEEN:

M.P.Abdu1 Rehaman,

S / o. Puthabba,

Aged about 62 years, Major,
Malnad Enterprises,

Mahadevpct, Madikeri, V
Kodagu Disfiiet.

pm-rrzomsn.

(By Sri.T.I.AbduI}a,_ Adv. f(;.1t ii¢g{ié. Axgsséciatés; Qadvs.)

Aflfl:

. State of ‘ ‘ ~

RC1?» 30.? its
Department of ‘Fo:x”‘e$: ‘ Environment,
Multistoxied Building,

Dr; ix-mbcdkar _Ve’e£:lhi,’

Bahgalbm –

, ‘I”he Aufladfiécd Oficer 6:.

£3eput_V~CbnSarvator of Fomsts,

‘- .Madike1-imizision, Madikem. RESPOKDENTS
‘ (By S4ii..NV’;V.Manjunath, GP. for R-1 85 2)
.. AA Writ Petition is fihed under Articles 226 8:. 227 of the

VA * C’;oz.LstAii:ut:ien of India praying to quash the order of the 23*’
. ‘-aiponécnt passed in Case N0.AI)M/ FOG] GEE] 51691] 89-90
claéed 05.06.1998 as per Aunexure-A and also the order passeci

By the Ieamcd E)is1rict and Sessions Judge, Kodagu, Madikexti,

1’11 Criminal Appeal No.76/1998 dated 09.10.2003. produced as

per A1:11:1exure-B.

WRIT PETITIOH Ho.g7174- or goes ;§m.§ r~a;2;V’ J’ K

.. 8 ..

12. Learned Sessions Judge has not considered the”-absence

of any show:-cause notice to the petitioner and the ozniasion on

the part of the Authorised Oficer in providing an to

cIoss~exam1’11e the compiainant and”to«.1eac'{ his’ ‘mam. Vevideyn-ce.’ j n

He has only proceeded on the
that one bag containing the out’
from the car. This witness nbeen for cross-
examination and the been provided an
opportunity to havev his was no legally
acceptable Authorised Gfficer.
Learned Seeeione’ sight of these aspects of

the rnatifer. ‘ . V

13. In theda}.$ovev’ciIcun1atances, if the matter is remanded at

this fie’Si1..consideration, no useful purpose will be

AV”.’Vsc1fs%e:1’aa,_it~ x§r*i1i”2ae dificult to ascertain the men having regard

to 19 years flow. the date of the incident.

«The which the proceedings are conducted. by the 25″‘

‘A “‘v;esponden’t axe very unsatisfactory. At any rate, the criminal

.’Ad&’ea};e”ieAg;istezed against all the accused in the case has ended in

Therefore, I do not consider it a. fit case for being

dd ‘4 A. remanded for flesh enquiry in accordance with law.

fie

.. 9 ..

14. in the result and far the foregoing, this Writ petition is

allowed. The impugned. orders passed are quashed. No casts.

sd/–

fudge

PKS