High Court Karnataka High Court

Sri Issac John S/O Sri K C John vs State By Cbi Repb Y The Spl Pp on 10 September, 2009

Karnataka High Court
Sri Issac John S/O Sri K C John vs State By Cbi Repb Y The Spl Pp on 10 September, 2009
Author: Subhash B.Adi
-1."

IN THE men cook': or KARNATAKA AT BANGALORE
DATED THIS THE 10TH my OF SEPTEMBER, 2009 
BEFORE ' "

THE HONBLE MRJUSTICE SUBI-{ASH B.A&DI--.'f " 

CRIMINAL PETITION NO.876/2009 

CRIMINAL REVISION PE"{'ITI0N::1\¥O,243;§:1";2_Q_(;f_Q  4'   A - I

IN CRL.P N0.876/2009
BETWEEN:

Srilssac John,

S/o. Sri. K.C.John,   .

No.7, 931 Cross,   _  '
Vishwantahanagar;ahal--!.y,  V     

New Layout, Ward3._N0;196, .     E' 

Hebbai, BaI1ga1fJ1'e." V      ....PETITIONER

V_..y-«Stiy;Ji_1rié¥Cr)n3;i}t_--' Arr1ar..A:Correa, Acix/S.)

AND:

State by CB1.
Represented by

The Special Public Pfos_eoi1tor';

QCBI, Bar;_g"a1Q_re.  """ " ... RESPONDENT

E "  _  $11.Ashok Haranahalli, AG}

 Q cR3..fRP.z$io;2E3o/2009
""":".':I3w-~E;.?f"Kf*'I;:*'E\¥_:.'

 S1i';i'_e:1*i_r1?'cE:*_t1dent of Poiiee

C'e_nt;faEBureau of Investigation, ACB

H  -.._Cgang2f=.nagar, Bellary Road,

-Byétngaiore. . . .PE'1'ITiONER

(By Sri.Ashok Haranahaiii Associates}



AND:

Sri.Issac John,

S/o. Sri.

K.C.John,

No., Qth Cross,
Viswantahanganahalli,

New Layout, Hebbal,
Bangalore.

CRL.P.N0.876/2009 filed if/.s.4s"2 c:R,:P._C';"~fV"t'by the "

[By Sri. Arnar.A.Correa,  

advocate for the petitioner praying__t_h'at__t;1r1Vi_Vs Hon'«ble  may

be pleased to direct the folzlouringftixed ~de.;§'osit receipts (Under
Capital Gain)    '   

a}

b}

E

Deposit i:ece}ip't__.bearirlg'V/Cord'/MPL/J 070219 to
an extent-...{inc.j1uding accrued interest]
oepessite.   Ne",'AB/'coM/MPL/J 070220 to
arjextent i9__'(inc1uding Accrued Interest)
Deposits rece-ipt' bearing No.AB/Com/MPL/J 070221 to

an e2'fter1t'-of ht'-Rs.:6,37,078/~« (Including Accrued
t''%°1n,térest) "
_ D_epos.it"receipt bearing No.AB/COM/MPL/I-I 563746

 :_§X"t.ent of Rs.10,32,7'64/- [Including accrued

 Ieteieeie"
h} '

Deposit Receipt bearing No. AB/COM/MPL/H 563742

 at  to" an extent of Rs.4,34,035/-- (Including Accrued

ffflnterest) on the fiie of the XXI Addl. City Civii and S.J.,

and Spl. Judge for CB1 Cases Bangalore (CCHMLI in
Sp1.C.C.No.3.05/O8 for the offences P/U/S. 13(2) R/W
13{1)(e) of Prevention of Corruption Act, be released to
the custody of the petitioner.

  "   J 



.1=gs.30,0r3;f3o0o_/--.

-3-

CRLRP. 230/2009 filed U/S.40i R/W 397 CR.P.C by the
advocate for the petitioner praying that this I-Ion'b1e Court may
be pleased to set aside the order dated 23.12.08 passed by the
XXI ADDL. City Civil Judge/Sessions Judge and Specialtdiudge
for car Cases, Bangalore, in Sp1.C.C.NO.105/08. J   

These petitions coming on for 'HEi{iRING~I_;A:"  'day; the " 2

Court made the following:
ORDER

Petitioner in Criminal Peuu’o~ng Nc$.”er.7__6/2ovo9’~._;has sjfiled ” C

Misc.Cr1.3609/2009 for interim cust.ody-_of–~t_he F’iXed..AADVeposit.

2. It is submitted that,A,_ was filed on

2 i. 1 1.2008 under S?3gct’ions=_’ 45i§:1n’d 01405.71 :fCr.P.C. for interim

custody ovf.._’tI’1–e’ CB1 during the course of
investigation hashiseirliedlilthe account containing deposit of

counsel for the petitioner submitted that, this

q.,vamourn,t°is involved in the alleged crime, nor it is
‘3,._y_gdlspropolrtionatefi to the known source of income and submitted
~ was an amount derived out of a sale

of one of the property which is also subject matter of
and for which there is clear account shown in the

statement and on account of appreciation of the value of the

property, the property was sold at higher price and it cannot

r$9e*’~3

-4-

become either disproportionate or can be treated as an amount

involved in the crime.

4. The Trial Court considering the application

the release of the said amount subject to petitioner.’ ,

security, however. against the said {order Ci*i_m3.i[r1’al_

Petition No.23O / 2009 has been filed by th¢:’L’.BI.

5. During the pendency of petition’ivlisctillaneous
Application has been filed “iriiera;l_ia custody of
the said amount. Now CBZI-b.a,s::’Vfi1edpiqa tnteralia stating
that. it has no subject to the
petitioner furnish’iri,«’;’,t;the. No.1 property [Property
No.33 and<Y_34._. Puram E-Iobli, Ramamurthy

Nagar, Bangalore, 60').

same, Misc.Crl.No.3809/2009 is

al1oWed’.».’l’i1eV”ir1t.ei’*im custody of the amount in deposit has

Vpordere.d”‘*in V Ai”aVi2ourl of the petitioner subject to petitioner

furnishing.’ of the property bearing No.33 and 34,

VK’o:wdxena.haIli, K.R.Pu:ram Hobli, Ramamurthy Nagar, Bangalore,

mi¢as;;i–n4;g 40′ x 60′).

7. in View of this, the order of the Trial Court stands

modified.