High Court Karnataka High Court

S K Lingaraju vs The Authorised Officer on 1 April, 2009

Karnataka High Court
S K Lingaraju vs The Authorised Officer on 1 April, 2009
Author: Dr.K.Bhakthavatsala
 "-'"£HIHflG&,

Iun wum Ur nnxninlnnn mun wuagu ur uuucmunm man count or xnruumxn men cousrr or KAIINATAKA HIGH COURT or KARNATAKA i-HG!-I co

IN THE HI§H CGERT GF KARNATAKA AT EANSAEORE

aaraa THIS TEE 2" 5mr'a£ APRIL 3099 «f; =_

BEFGRE

was HDR'BLE DR.JUSTICE K,aaA£?Hfi¢fiTS§5A* ; =

cxz.9.Nc.24/2&e9fT5
szwwzan: T

S K LINGARAJH ,

sin EENCHAPPA’ “a . .v*,

AGED ABOUT 45 YEfiR3=_}i

swam? vmunoa -_ 5 :.

UPPER TUNGh_QfiARTEas’>j

SAGAR RQEfi;y “_ av’ “A «»-W.

sHIMoGa*,i§g;*.;,’. ,”Lv .m PETITIGNER

_ {BE 5:} g_3 BfiSEFA§E§, Anv.,;

..–…m..-»-o-m-s-

THE afi$EGai$$fi aéE1CEa AND
BEP3TY EQ§3ERVATOR my amass?
EQREET MflBILE sgsgn

F4

‘2,”_rEEfEfiREsfER

— EwRE$T~MQEILE SQUAD –

sH1Hea3;’ … RES?GNDENTS

“, (BY Qri P 3 Nnwnz, ADDL.SPP}

§HIS CRL.? FELED Ufa 482 an P.c. PRAYING

*R” TQfMQDIF¥ THE GREEK DATED 16.12.2598 yassmn BY

-__ =_:HE SESSIONS JUDGE, I FTC, SHIMOGA: IN
“.«CRL.HISC.A.NG.l7f2DD8 IN 30 FAR as ET EELETES

TQ FURNISHING fif BENK GUARAHTEE FER
RS.2,00,GQG/- QR. REY SHEER. BEEMS FIT TO BE
IMPOSED $NBER THE CIRCUMSTANCES QF THE CESE.

Rand_t3§xSam§ ifi hfireby diamiased.

..m ……….. I)!’ …………w. ruurl 1.91.315! Ur mxmunm I-sic-in COURT or xannmaxa HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA men co

3. Learned Addl.SPP Buhmita that _the

value mentianed in the Insuranae :annQfi»fibé
taken into aecaunt) aa the value h&s :b§§n a*
assessed. far the purpwae Qfw~in5utan6ef’aft§x’

giving dapreaiatianyand théflléfizhefiagééaifiggfif

Judge has rightly datarmfifiafi #33 va;fi% éf the
vehicle and directed the g%£itign§f”t§_f¢rnieh
the Bank Guarante9Vfb¥ 3 §fi§}§f®fi§;2 lakhs and
there is n°.9§Q§ gfémfi§ f§£!$o%$f;catiqn of

the impugn§d graa:;:;Wh

2: that the
insurer has a§a%sa®dL§$§ §aiu%”Gf the vehicle
fear 9.s.5o,r;o,o;’– “‘i$ =;r:;:>1: ‘=9%:-ma gmum-_-2 ta
int9%£§I5 $% mgdifif £§§Wifipugned wider. I see

hm god éxbfinfi fie énfiartain the petitian.

‘xi fl, Efi’.tfig “§esult, ths petition fails
1
Sd/-

Judge

qp*