High Court Karnataka High Court

R E Sathish vs State Of Karnataka on 17 March, 2008

Karnataka High Court
R E Sathish vs State Of Karnataka on 17 March, 2008
Author: N.Ananda
5.»

DATED THIS THE 17TH DAY    »  M' V

:

R.E. Sathish S/Q 

Aged about 26_Vy_car;$; _. "

RV/at No.141_['15O;--.V   K  _
Govinda Raddy CY)4,;_}JQl_!11f.L  .. ' V

19th Crgxsra-*,~':3fi?Fi 

Bn11D9.--%I'£§ -  G? '   " ' . ,,, Petjfiongr

{B-~  v'ipif1..KuInaj'.q'ain"  Raju, Advs.)

.' A 'A0A»ffi{:§ii'11ve;ta1(a

By  *

Rep1ies¢ntf:di'_ ' ~  ' ' 
Public Pmsccutojr,

_ _ High ($431131 of !{e-...3,a.-.ka,
  B_9.nga1o1'g 550 90.9.  Respondent

‘{«B3?.Si’i’.’«_.Aiiand K. Navuig1m’ ath,

‘1″his petition is filed under Scwtion 438 Cr.P.C. praying

“tax-:n1a1g’ e the petitioner on bail in the event of his armét in
» “Cr. No.6}. [’08 of J.P. Nagar Police. Station, Bangalore, which
‘ ” ” is regiatered for the ofi’e11oes 13] u_/ s. 420 of IPC and etc.

This petition coming ,n .0: _r_–e1s this day, we usurt
made the foflowigg;

___ _ __ ._..__…__.–__._.______.____.__;.§_7__j..__

iii’ mnlnint 13.1

hi

‘1″ n-r-rur.ru-.nr! ~ ru.’.n rt.l’In.l-hV1″I:u\.a1-‘a: –5;-L > V”. V :1;
1111.; §_.ruuu1..u.u.-1 1111:: cu. Cltia l:l.I.Pl.rLli..”lIX.l. , U=_£.~

1-uo.61i68 ‘e*’st’1’ed by u’.”.”aggu_: ‘1:gIi+::e stéifie.n forV§)I”fenoes
punishabie under ” for offences
punishable under ,sectidnw- E2-a11d_ Mark Act of

1999, is ‘afiigpction iuiidgf aeé&i&)13″438 Gr. P. c.

“fnIr’:I:| an crr Int’:-nu:-I a

an :éj’-lie uy \.-u..|\.v :\u.v.u:I.uau.I.|.nr.a.| .l.\J’I.l5I-r\.I.
compmu'”‘”1u. tE””‘:*.V;3eiri.u;ir”.””~i’ “id E-“‘c-‘used “”1jay’ figaifwal were

man11fact11i*i11g wéierwfijterfrandies by using the trade mark

.. _ of Mfe ‘fiuttexfljf Filters and they were selling them as

f company. The Police Inspector, CCB, on

_. __r_’..—-

— w-w—–v — ‘—u’ — ,_–u– up… -1:

to-3

punishable with ilnprisonment which shall not ‘br:iie5S~V.fhan a

punishment of iznpxisonment Whié}; shail 11otbé’icssVgthan 6

months and may cxtcndfpi fine.

4. In th_e”i;1vesfigéii¢_ijp_ ‘-njéde them is no

-4. V’_1 1_._ _ V _., ‘… .’.’,_._n-, .. 1
uatuu ;:_ _u.-3:’ u -4 1:.» up “..?U:lli

imposing cbndifiugé; ‘

.%%%}%j’}ac:g§:d.j11g1y%i’paas«Vthe following:
‘ ” ORDER

I-‘-4 , ‘
.. ,

V A is
“II. . if petitioner is armatcd by J.P.Nagar Poiice

~’ ¢:u…a..’.._… .’… n ‘..-.1.. l\T…t:1If1!’\n0 I… ml-…-.11 1.-.._.
Dtuuuu 1 \. C nu.u.I.[4uuu 1.1:: au.u.u up

III. The petitioner shall appear before Investigation

__ t’__, ¢1__ _.__-_._…_…_ -1′ ___–….J_’…..J…._… …L.._…………
@111’ I 1 I Pul EC 1 LI]. CU” LI. .I W11 V 1
c 1 1 no: t do an, A

3;

saw *

IV.

45

The petitioner shall ”

wiih prosecution wimeséspa. T A

Thin (“Hf-,1′ ixrniflrl bg g*na=rr;rfi-inn’: -Pnr n ‘.l’h”.’:”‘II’!’.(‘:>
….. …-….,. ………. ‘V I 1…… . (.7 .,_w,_,

V-II’-l:I’\J ‘-1.1.! 1-‘,fi.-.21: §\J’\.:I. ‘U1
months from today,’ .é}ut_:l1′ *.i1Ii~’3,VV’VI3vt’§t”iti¢3′}11er
shat’: a13pcar__befo1e grind seek

Q31. .11 R11′. ._ t’.”I”I.”‘«. I11 {I ‘I’:u.r’-infin-nn1
… – …y_ 5…,’ J .;,._,.

. . I
.. l,v.-._.. .._… -.’-._ ..v. \.-._n-.- ..;.;,;.y,y’…_g\,.-‘,;\_;,;;

oourt shall without

. P
\. uI»-U-\4

t..¢..’……’ :.’n. ..,J–…. .i_-. ‘.-.1L=_ _n_’.____;_._v____ ___M1_ __
uu:.u:g,_ u.1_11 .v ucu ‘!:J_}’. l;u.t: uu:’.!t’-:1’Jl:!u 11:5 £11.16 Ill

orjéiér. . ‘

‘ 1:0

5. .9»

la T’
(D