High Court Karnataka High Court

P M Jansheer vs State Of Karnataka on 16 April, 2008

Karnataka High Court
P M Jansheer vs State Of Karnataka on 16 April, 2008
Author: N.Ananda
m THE HIGH comm' OF KAR1\I,AT§I{A_-AT'B¥§i§(}ALQR,E_V " "
DATED mus THE 16?" E:A¥; G§Ai=R1VL 
THE !~i0N'BLE MR,§L:.S;'r1pE N'; A§_jAN;:§;A
Carmina; ?E1?1T1Q:§i "1~Iu,A1j375I_2_oo3

BETWEEN:     i ' % V' V

P M       

Sfo Mo1m'mLcd"--V. V     ' '

Aged ab01:t*1._9;~'_ycai*s   .. 

R[at..h!--eI1i3111dilk*c;§1:'i_Vi1k.c;ge ' '-

   _ --

Kodagu [Ji3tl'iCfl-'~ %  * '  Petitioner
(By Sn"-3;,  Aiivnégtgy

         
f  ;;r.;}lic:e. Station, Coorg District, which is registered for offerwas

 p/u/3.104-A and 71-5 of Kamatalca Forest Act and Saction 379

3 IPC and Rules 344 and 165 of Karnataka Fora: Rules as etc.

 

 

This petition coming on for was this day, the Court made
the following;



2§2_u_

The petitioner arrayed as  'c:~nmeT:%'_: '

No.8] 2008, It:-g'stcn*:d far cfiemgfis  

lO4~{A), 710%) of  also far
eantmvention of  _1A4«4  Kamataka Forest
Rules and section 3.'Z9. _i:P€::,V--.  Siadégfixa Poiioe Station,

 11     '%'eI:itio}1 No.962l2008 dated
  to accused No.3. Considering

allegafions  'petitioner and having Began?! to the

 that afieilfifir afeused against whom simniiar allcgatiums

   been released on bail. this petitioner is also

 _  on 13351 on the ground of pality.

~~  'j.-'3.' Therefore, I pass the fo11owi::1g:~--
ORDER

The criminal petition is . The jggaetitioner shall be

Ieleaaed 011 bail, subject tr: fczrllmiving o0ndifi0ns:-

}\)_ rh” ..

ill.

SNN

The petitioner shall; u L

Rs.25,000/- shfii. fifier ‘fin:
like sum to the
The Lnqt with or

i:m3m1d’ ‘ att: A SAL

_, f Court regularly.

301/ ‘3
JILd§;T