_ .. v£3anga1:§~;fe.v
IN THE HIGH com? or KARNATAKA AT BANGALORE
DATED Tms THE 2ND DAY op JUNE. 2009
BEFORE 3 _ _
THE HON'BLE MRJUSTICE SUBHASH I
CRIMINAL :vEm'10r~£
BETWEEN: I J? 'L 2 'V
Mohana M. 3/0 Maajanna,
Aged about 25 years,
R] 0 Bandigudda Post,
Belhgere Village,
Bhadravathi'I'a1uk, _ "
Shitnega district. V 1 __ _7~....PE'1'}'I'iONER
(By:$1fi,Th§$1;1§:'.{3<:xs}iii$"--M;.___V:fidv.)
$3.9:
State of Kmfiatijakfa, "f:,; *
Range Foatfest Qffic::r,_ .
Bhagiravaihi taluk, Sh§moga;T'{.... " _.
Rep: by Stat: P:1b1i<:..Pms*e¢i:tof,"
fiigh Court i"it*:.mis;cs, . A 9 2
High CQ'.iI'i buiiéiirlg,' ~
RESPONDENT
,: (By Satish R.Gi1ji, HCGP.)
1f1}.is Vc;ti.L'i2e£ition is filed 11/ 3.433 of Cr,P.C. praying to
:; c,n1a1\ge''''t11eApit:iitioner on bail in the event of his arrest in
_ '~,_ F{)»C.No.2=44i08 of Atfigzmdc, Kudiigcre, Clhamlagri,
"=.E;'hadr:1_vai:hi, which is rcgistercfi for the offence P] U] S 24, E50,
f_V€34}§« and 71A {O G Gf Karnataka Forest Act and Rules 144
_a3_:1d'._15:"$'of Karnataka Forest Rifles.
_ 'V This miiiion coming on for Cmslers, {his éay, {he Court
made the following:
ORDER
Fermi Range: Officcr on definite information inspecttd the
vehicle: bearing No.GA.02-C-5′?’?O am} found rosewood
measuxing 0.692 Cubic mctrs. without any pe1missiQ1i,, “‘1: is
alleged that, the petitioner is absconéing from the p1.:u:–3.’._«’L’ A’
2. Prima facie the vehicie stangis in of ‘w
petitioner. thcugh the iearned ‘submiis
that he had already entened ag1″éé$éint 0f. ;
year 2008.
3. Cansixiering the z:§§egatics;J§V;’~ wfidmplaini and also
seizure of the vehicié with Vfdo not find there
is any gmmd a::gfi§§patgxy”‘baa.
4. Pefitiaz; I-fizwever, if the petitioner mkes an
..Vapp1kfa?§pi1 ‘far ieaxzned Magistrate is ammd to
‘«c:_c*::r.2Sis:ic_;1″ ?:§e .sa;i:i1e. __as expeditalously as possible not 3.:-titer thau
sal-
‘judge
mu/a