High Court Karnataka High Court

Smt B R Parvathamma W/O G H … vs Range Forest Officer on 9 March, 2010

Karnataka High Court
Smt B R Parvathamma W/O G H … vs Range Forest Officer on 9 March, 2010
Author: Jawad Rahim


\V A

twwrv wwm.JMn mr §\l-§l’€§’fiF%If.$%RV.x7″\ Hm»?! <..:s.3E.q.:a<: U5" KAKNAJAKA i'€lC5»i'f QOURW OF KARNATAKA HEGH COURT Q3' KAWVEATAKA H16?! CQURT OF KAMVWQIAECA HEGH C

.1.

at 111: men main’ or xnuuxraxa AT
mun mu ‘rm 9″! DAY Of,Afl§RCEi’id:i’§, _ V %

ms nosnmu %

IEWIEEI:

Smt. 3.5!. Panmthamnra ‘
WloG.H.GopaHa:ia&s.;:a, I
Hindu adahoszteifi year’-9,’.
Rlat P30. ,G§o’fiamhau;3_, ‘
Hiriyurnluk, ;f ‘ V ._ ‘a 4
Pin-~571’_V54g3, _ ‘

…P0wonIr.

(By Srl.K.MAn£i1§’§Vg».,A6’f;”) .’._ j ”

Eahhmrnur
_:: V’
Chfiartggalyigr Dimict.

‘ it Authdrhiw 0ffk:or-Cum-
” ., Deputy conamsiaor of Fences,

T * nzvism,
…&sspondmm

% A — (§?y”Sri.Rqic Smbrammya am, Heep)

Hfififlfiflfi

Thh CRL.R.P. is 6% undo!’ Secmn 397 C:’.P.C

wifixsymaywhuntuflofinmficrmsad M6102″
rupnndartt Vida M order am 83.86 933% in

:/ /
W /

mm MWMKH W mmmmm mmvm wsgm m Knxmmmm 21mm (sous? cw mmmmm. Hum atom? or zmmmzxxa HIGH mam” W mmmmm mm c

.2.

No.7’81G4-05 mt! wnfinmd in Criminal Appoal No§?5]B_8″–_
datad 15.4.69 punad by the Addl. 5mion.t:~~–..3;L-.d_fi;&,_”
Chtlamgalm District and further the pefitioner wayg:
this court he wound to ordw for minus fin
Regd.No.Crt.85-$8 (Chalk No.344&fl52431E4O5;’~.’jvEfl’gitia; ”
No.692~DO~–2322589) by showing I:hf:s Rnyhson _ j

This cRL.R.P. esonwvo cnfaf utl t::i fi§on

Courtmadnthofoflowing: –

111:: potiflon is of Cr.P.C
questionlm tha j§£zjifit!1eI’I;’i:”‘i%h
dated % Jam.

€h*m¢°Mr%=-654% %
W W Cormrvnwr of
Forms, xo§p§,:n to seizure of smhiclc

mnfiscation passed

“tn under me provisions of
24¢, 5;2«%,71A, 19a of the Km-unease r-“amt Ant,

19§3);_ang 144, 145, 146, 147 cf Karnmlcn

‘A = The quesfion 3 asthma: bfik revwon unw-
. 397 of Cr.P.C is maasuinabia against tha Mder of
Scwiom Judge. Undoubewty, tm ardur impugnud

bpa9udbytmSawbrrsJudw undorsucfien 7190f
Kamatuh Forest Act. Sud! an mist has but: giv-ta

5″}
5’7)’ ‘?”””””‘

ifitfiilfi ‘%uv’°¢azW%9’3%’$.¥l ‘WW

mwwnmwmummww mew” wwfihagw WK’ ammmmmaméwm mrfizwm a.».m«mzr:v”..s% MW” mmmmwammm Wfilam nmuum W? gwmwmmmn mmm QMUKE Q? §’£fiafl;NR«Tfi%& M§QM QQ

.3.

finafity by sub-nctkan (2), which envisaged
of Sewions Judge under sub-Saction (1) sha_!!_§T’e::
shaii not be quamnad in any
ravisiar: under Section 397 ‘isn

available in the mtitiomr.

3. If any citatiazfitvi’5:;§pgg;%t’:.1§” if§:§ui:f¢d, refarence
shat! be made mflzg .m;¢g;:: A. mmvn
(aaumsa:§r$§§§£fi§,%§?#£§§fi£&umv£x$xxaa
o.c.£., 2095(2) xammka

1255

mfitiaon stands dhpokd

” as naé§3″:m;–;i:::i&3fn&fi§i; ‘ ” ***** ” “

A . .  Sfi/H8!
IUDGE

  b A M     xgsnag