High Court Karnataka High Court

M/S Shrachi Infrastructure … vs State Of Karnataka on 29 July, 2008

Karnataka High Court
M/S Shrachi Infrastructure … vs State Of Karnataka on 29 July, 2008
Author: Mohan Shantanagoudar
:_.FTinan,cc    , 

IN THE men coum" or KARNATAKA AT BA'{§3s§kii;Cj3f§E,.

cmao 11415 THE 29"' may 0? JULY}     K

aemrzgtz

THE HON'BLE MRJUSTICE .A_.AOl-lAI5's!~_~:l  'SHAN'*f.%§§I)§(§O§?i$A$i:"» *'

CEAL.  no.21c22oo7 
H W:  . % 

M15 Sh1'achiIn;E£ast1'uctai1'e i;w?.%.V-'  2:   A ' 
(Earlier known as Sm,  '  

and Services]  L_td,_,)' " 

199.105, Meta c1:,.amher:.VTAf._ Y; '  "

10/1, Cunningham Road  _   '

Bangalore, Rep byflits  

Ravi Todi.  ~   .. 

Through his (}.PA..:H<3lde1".. _ V
    ..... 

Legamficcr
M] s. Shrachi
T’ ..Pctitionm:

(‘g§”Sfi_sumsia Ba;su.t<; Adv.,)

' Layout Police.

. Jfimuna V. Rae

” Venkatesh Rao

Aged about 37 years
‘ R/a No.36, 100 feet Read
Banashankari, Bangalore.

3. Smt. Gectha Ravikumar

Wjo Ravikumar

Aged about 33 ymrs

R /a No.54] 1

Water Tank Road V
Bangalore Smith Taluk. ‘

4. G. Prabhakar _
S/0 late D. Gopal ”

Aged about58 years” ._ V r .
Rla No.658′, Maiiifieagd .
40th CI'(»SS,”j3F'” Blbcki A ‘
Jayaxmagax, :82 . ..Rcspondcnt.s

–.§§.~m;_. SF’_P., for State)
«’1’*h’is* Cr} £a1′..”?.t$fiV.t:ic>11 is filed under Section.482

C.r_.P.C. aside the order passed by the 5*”
ASMM-, Béngalom in C.C.No.1146f2/2004 on 20-10-2005

..aside”fl:e——arder passed by the Add}. SJ., and 190.,
V’ «._;«*:’c4′;V,_ Bangalore in Cr’.LRP No.712/2005 on 8–6«2006
flgjhelding xthe order of the 5″‘ ACMM., Bangalore in CC

. ‘No. i~3.:4’.Ey2/.f2{}£)4 on 20-10-2005 and to allow this petition by

U g2antinigj’§mé=: interim custody of the vehicle Tata Indica car

. V 4- Registration No. KA-05} Z-3920 under
P. i”‘…NQ.27[2(}04.

This Criminal Petition coming on for admiasion this

” ‘dafir, the Court made the following :

ORDER.

By the impugned order, the

rejected the application filed by..th_:: _

custody of the vehicle. The ”

the Sessions Court.

2. The is the
Financier for the jflie accident. The

V<"-'hifilfi. ti; released in favtmr of
I'6S}V§0I1€3§§IitV "the Registration Certificate

holder? ~f$r{_1;é1'._V by the Sessicms Court.

does not find any error in the

.A'.T'Vv-girder, inasmuch as the Registration

Afiérfificafgé noisier igtfzntifled for custody of the vehizrle.

.. The. 'F§,nancier has gggmdependent right to proceed

A' the Registration Certfiiicate holder, if he/she

' defatfits in payment of money to the fmamzicr.

\/5

dismissed

*ck/ –

Hencc, the mtition fails and 4′