II'! THE HIGH COURT OF KARNATAKA AT BANGALORE
BATES THIS THE 83* DAY OF JUNE, 2009
BEFORE
THE HGNBLE MR.JUS'T§CE SUBRASH BABE
CRIMINAL PE'I'¥'I'i{)N N().2211l2()(}9
§E'3.._'Zs§.J;EE_I§;
1.
RAJESR RAJU
Age:26
KRISHI\¥fiP¥’A
2. SADHANAHALLY NARAYANA “~
@ MANTI NARAYANA @
‘1’ NARAYANA, AGE: 35 mags
S/O.T’}~iAMMAIAH GOW¥)Ax_ 5
3. KRISHNA
Age:38 _ –
S/0.THAMMA1,aH’««Qr:)w:)A g »
4.MoHA1i=A . =
Age;28 .
sg O.LA”f’E msavg RAJU. V
5. THYAGA THYmARAJ’a;
“‘ ..4%G’gt*:;’2’t’§ ”
3/ 9.}. ATS BASAVARAJU
6; ‘z~€RiA-§;A:s:§{;2.
Ag.a:3€) ‘ __ ,
S] O’-.._SGPg{iE{}CiWDA
A1fLTAR”B;-R1; AT.SHADANA£~IALLY’ VILLAGE
‘ ..’NAGP..NAHALLY PGST,
_ ‘MYsQRE TALUK AND Dis’?
PE’I’i’I’i€3NERS
(By M} S VASAN’I’P§i ASSOCIATES, ADVS.)
AND;
1. S’}”z%TE BY EXCISE INSPECTOR
MYSORE SUB EBWISION
MYSGRE.
(By Srzi SATISH RGIRJI, HCGP}
”
<::RL.P FILED if/S438 cmac B¥..'}_'_HE ;AbV'éi;:.r§*:'*E";wR "'
THE PE'I*m0r~zER PRAYENG THAT 'i'H?{S :~10;:..*aI_.-B-:'cQURfr 'MAY
BE PLEASED TO ENLARGE THE PETiT::f'0NERS»_ 'em' BALE-1, "EN
CRIME No.39/2009 BY
INSPECTOR, MYSORE.
THIS PEYFZTIQN C()M£NG {)_1’§”‘Eff:_)£%:_vC1I?€.I?i:”ER S, THIS BAY,
THE mum MADE THE m;.,’1.,ow;’Nu:L,_ 1
Excise Df}p:3:IT:”.£¥3_€I}.?}’AVV. £9. Qéase in Crime
N0.39[2G{)8–0’~§”‘é11_’ Vthat the accused had
liquor and 20 Ltrs. of
liquor blexitl unit. In this mgaxfi,
case is zfcgtistehéti far ail éifaiiééz punishable under Sections. 383′),
S34, v..38(A)x:”f’w”‘S€cfion 43 of the Excise Act. On the
No.1 was aI’I’€’$tf:{i and accusecl N032 and
‘2’ fléii “é:*§va§:’ the seen, accused No.8 is the owner of the
‘ premises…
_ ” =2….«=«C0nsidering the allagafion in the complaint, it ap1:¥ears
wthagtfthc accuseci had arranged to manufacture illicit iiquar. Not
case for $3111: of anticipatmjy baii.
I”-,..–»
w%1s>:-«
THE REASPONDEKTA’ * ‘EXiC’;’I’S’t3 –.
T
K
Petition dismisscé. However, patzitioners are at liberty to
file a regular bail application.
Sd/-L
I”d9é
“‘AP/ –