High Court Karnataka High Court

Mallesh Gowda H B vs The State Of Karnataka on 15 September, 2009

Karnataka High Court
Mallesh Gowda H B vs The State Of Karnataka on 15 September, 2009
Author: Subhash B.Adi
-1-

IN THE HIGH comm' OF KARNATAKA AT BANGALORE
DATED THIS THE 15FH DAY OF SEPTEMBER, 2009-----,T

BEFORE   

THE HONBLE MR.JUS'I'ICE SUBHASH  "T  .

CRIMINAL PE'1'ITION NQ'."4325/:2'00.Q"   
BETWEEN:   T  

1 H B MALLESH GOWDA  
s/0. LATE BHADRE GOWDA 'A
AGED ABOUT 50 YEARS
COFFEE, PLANTER V _ 
BUVANAHALLI 
CHEKMAGALUR TALUK

2 SHEVAPAIAA.,S_{Q."-NARAYANA V _ F :
AGEDABO?JTL'_35'YEAl?=S';_ A  ' 
c0oL1E,;.HU:£_KUL--iA '     '
CHIKMAQALHLI TALUK  " 

3 SUNIL s/'0...FC_HA3§jDRU'~T..A '
AGE-D A13oUT¥.:>.-o_VY:':AIas  ._ *
COOLEE,.HUKKUD"A   _ 
CI-iIKIViAGALUR.TALUK   '

4 RA'J1KUMAR..@'FA0ANNA
.8,3{O. 1VLARIGOWDA__&.GOWRAMMA
 'A,GEf):ABOUT 28 YEARS
. 'n.HUK_VKU.DA*~.
 cI--nKMAGA;T,U'£; TALUK
.  .   ...PI':3'1'I'1.'iONERS
3 {By Sri :' B'1fJ='F1NT0, ADV.)

  STATE OF KARNATAKA
 KEPT. BY' Tm: RANGE FOREST OFFICER
  RESERVE FOREST MUTHODI

, _4Ci"IIKl\/IAGALUR DISTRICT

A "  "(By Sri. A V  SHNA, HCGP 1

 RESPONDENT

CRLP FILED U/S.-438 CR.P.C BY THE ADVOCATE FOR THE
PETITIONER PRAYING THAT THIS HONTSLE COURT MAY BE



-2-

PLEASED TO ENLARGE THE PETRS. ON BAIL, IN THE EVENT OF
THEIR ARREST IN FOC NO. 3/2009 or. 5.8.2009 OF Mujmooi
FOREST RANGE, CHIKMAGALUR FOR THE OFF'El\'£CES_'.i?f_L.?'_'/lE3_ 24,
104--A OF' KARNATAKA FOREST ACT R/W RULE... 4'i»2}zai;' 
KARNATAKA FOREST RULES AND SECTIONS 27. 29  31O:lO:§2"'m?ii;ol"» 
LIFE pRO'rEcrzON ACT.    ' l  V

THIS pErmON COMING ON mm O:§oERs"Tii':--sV 
COURTMADE THE FOLLOWING:    "  ' L

  .

Petitioner is accusetl registered by
Forest Police for oections 24, 104-A
of the ~A of Kamataka Forest

Rules andv.Sectioi’i.sl 29″a.n'<:1l3llo1"*tl1'e Wild Life Protection Act.

2. It is alleged on definite information seized

timber 1711., P0sses$ioiivl’oflV-the petitioner without any licence.

3-.”*un’der inikestigation. Petitioner has sought for

anticipatory _ V j.

Considering the allegation against the petitioner, I find

” F.-‘Juli ‘cl case for grant of anticipatory bail. However, liberty is

lgiVe’nlltO”the petitioner to approach the learned Magistrate for

nlreguiar bail. g M,.\

-3-

En the event if such an application is filed after surrender,

same may be considered as early as possible not later two
days.

JUDGE: l

_