High Court Karnataka High Court

Shri Giriyappa vs State Of Karnataka on 13 November, 2009

Karnataka High Court
Shri Giriyappa vs State Of Karnataka on 13 November, 2009
Author: A.N.Venugopala Gowda
This Cri.P is coming on for Admission this day,____the
Court made the foliowing: ' 

ORDER

Respondent had filed a case under Sectionjsll.2V,:ll.%l£8.(Ajl l

and (B) and section 51 of Wild

alleging that on 10.09.2008 at,ab_out ‘gas p.m.V..h¢M§:;li- mgiui

Hotel, Lakkundi, petitioner fori”his:’persoVna.l4..1′:’3.§bfit:’:§having
held two biack N0-1
Harishchandra Prasad said wild
animals without’ Tata Indica Car
bearing No.l<5au was investigated and
chargesilyeet No.1 had fiied
to quash the complaint

and FD'-2..in Cll*;Nio.:373/Zoos of Gadag Rural Police Station

"V"3.nG entire 'Vpfooeedings pursuant there to in

'cc;aio;a33'::oo9…pgmding on the fiie of the learned :1 Addl.

Civii and JM-FC II Gadag in so far as it

l"=-~.___'p.ertains hfin. The said petition was allowed by tit-:i-s Court

V't'3Vi,A('£i_3f1fl§:rcier dated 26.08.20€39_.

\°/.

2. The petitioner herein is the second accused in the

said case. The aiiegation against both the petittioners is

one and the same. The aforesaid order passed

Court enures to the benefit of the present petitioner’;.i’§:~-.E’o:’g«,___T’ .

the very reason recorded in the saidorder”tan’d’_jvi.n”‘te’i’ms-_ ii”

there of, this petition aiso stands a4i«£0vy’edi’

the impugned proceedings oiuaisiredfii}i1fio.we\}er;
iiberty reserved in the said ordeif»w_iE’Ew._»enuire” benefit
of the respondent i.e.i [take :;3(;ti’o’nfin’iaccordance with

iaw.

Pet-it–‘:so.n_V’ is a i’l’i3~:wed’– cco rd in giyf

1

sd/–

JUDGE

‘,_.’n*bgn}:’Vi.h