cm. 9. E€ s;.V1_::-4;é,€20@9
IN THE HEGH COURT’ 0?’ KARNATAKA AT BA–§$2;§:;1?§’:;{§’§§’E:f *-
DATED THIS THE 20%; DA§T»GF_;§PE§:I’.L
BEFORE , “*:«” x ‘V
THE HOBVBLE 9;: 3%:;1§:*;*;igé§§%£?§§;;Va..A-5
CREMINAL ;:>E:’r:T:<}%%§"'ji~:o_. 1.246
BETWEEN: V 'V A.
Sri.C.P,MaI1,éunath ‘
@ Goofi Manju, _ ‘
S/eaiate PuttegQx2é%gia,i'[T”‘V _. . ”
Pxgad 40 yea3:S,:” _
R]a,ChikkakaE.a1;h’u::’V¢yi1}age;. .. ‘ ‘
Sa11ii.ra1*asai1’fi13
S9maWar;}etTali1}§;V % . _’
Kodagu ms: ‘ _ ” __ .,.F’E’1’E’E’IO§~%E.R
(332 S1i.L.Su€ifa::$ha11, A,5_v.._)”
“‘Ststl€;~» .4
83% Rangc: ‘Gfflcer,
Sanivarfelsanftis Divisian,
Rep. Si-‘,:P,” 4′
Bgngaigxm. .,.REZSP{)NBEN'”f’
{~Sy.Sf;i.z?§.V.Ramakrishna, mag?)
This Criminal Petition is filefi ufleier Sfizctiaxz £38 $1″ C:xP,€.,
i;:>:’a§’ing to efiiarge the §3¢3tifi{3}i1f3I” on bail in Fifi.’ §’«f0s3G8fG’7
“{Cr.N»3.18/8?~G8) cm. me £116 Sf Range Fcsrast Ofiicar,
Sanivarasanths, new on ma E7213 of Sivil Judge (..§r.Dn} 8:. JMFC, fer
the aifcnces g/u{s.3.3-A, 63, ‘?’1(a), 80, £34 fies 194(3) of Fifi’-‘,fi<:-.t 5;,
KS3; Ruies 138, 144 3:. £65.
CRé,.FxNo(12’4€}f2Qfi§%
This Criminal Petitien ceming 013 for ordamég 4_
Court made tha f<3lloW'i3:1g;~
OR§EREj:w
The, petitioner] Accused {3.1c:iE'z:c§:.: Léf'
Range Forétst Qfficer, Sani'éaa;*gsaEVfiée'. ¥§és1i'.iva::asr:mEi1e, is
befere this Court: see.ki1:1g P; : ,'i§.'if offencas umier
Smtions 33(5), of the Kmnataka
Ferést Act and Karnataka Forest
Rules.
2. f;2£:V§§.’,’¢’j’_”‘;.lj;SL~f»€’1V”*Z’¥;T§2.I”. 13:16 petitisner submits that the
petitienér is :2 Em included an the basis Gf 1:116
” éélifibcfipted E116 iorry,
sf-.9;’_’:,&’i*.;3¢V::’;*: :giW._§é1:”bg; ” gzcused N€I).1/§I’iVfiI’ of {E6 E0:-23;.
Gevt. Header submits that when the farfest
fauna that there 12 gsrsoms
A
V’ Eirivar mid they were ‘iffiflfifioififlg six %e€te Eggs in the
{Elan}? bearing §’\’a,1~i}’x-0§/44 witimut parmit 03 iicazizca and iifza
“»..3f:ii?”3S€I1§’Z pétiiimxer is abscenéifig and his pmmnca is raquimé fay:
the purpose of mvestigafion.
\_MWflM
4. The case csf ‘£116 prasecuticfi is that “{h6reéx§’e3:T}'”},.£:’:’j*{=, A’ .:5aV’j’gg:§>é
g1′:::»:md to reject the petiijian,
5. In the result, fi:;::. V’p§tt;:_V§;i0;’1 aiiéiavfid. The Envastigatifig
Officer in Crimc {£0.18} iéjvvrfilease =1Z}:1€ petitimiei”
on bad: in the 3_ evé}fi:’_Vof::E:;isj ggms:%%ggm;ggt ‘:0 fufiiliment af the
following Coxziiiésiizgixis-;_: V”
__ ‘
iv}
‘thaf: £1″:-5:’ $11311 axecute a parsonal band for a
‘« =..s31:m ef.R’s 1f’§’,”C%–{) 03’/.f» wiih £21 Surat}? far iika sum to the
Séiii¢_:fsTfa€fiOI1?;§ff}i€ Imiestigatixzg Officer;
fiilfi }3é£.’l?:i0I1€i’ shali appear bfiffiffi fins Envastigaiitzg
an er befsm G9.()S.2{1iG@ ;
‘ the petitioner shali appear before: the Eavestigafiflg
Qficer as and when raquimfi far the purpose: sf
ixxvesiigatian ané imtenugafion;
that the petitiofier shaii not tamgcr with thfi
prasscutian wimessesg.
that the pefitiomtr shall move for regular baii before
the Trial Ceurt within 39 days {rem the daze Gf his
L
b3:3,V*
CRL. 3 Na ::g§&>._;”:::<)_09
arrest by the Investigating Oificer and
this bail Gfdfitl' shall be in force unfil_.t1h<_%_: 1:éi3._
petitien is disposed afli