—- v »- *””~”‘A*_.” «mm-u-unw-n nrmam uvutm UP KAKNIMAKA Mitt?!’-i COURT OF KAKWWAKA HEM-f Cfififi? 0?’ Kfla.%Nfi”§flKfi& HEGH CQUR
IR THE’HIGH DOOR? er xaxnnrnxn Am nAxGALoazja y =_
nscrsn was THE 04*’ DA?’ or sspwmnna, 2csié””‘« *-
BEEORE
THE HGWBLE rm. auswzcs 1c:.2¥j=g’:~:’:g 4′ ‘ ‘
it. P . mo. zzszoxzcqag _(4E;)4~I5’t!A!§}’ =
3£’!’ifE3lI§
3:21 mmxsiwra A msmn
sic m’z*HA1>P.=. PGGJARY ”
may Mon? 44 was V .
nnmxmmmrn ms-r— V ” 1 _’
mm, HRHGALDFE _ L’.f_”~P_ET§TIONER
my Sri.-. 1: rs r2?«Ts;§.k;I., mar
ARB :
1 was 5-r.v’a’;~z~..;a” as ‘xmmwgam
a*r,1-rs sacgxwnav ‘
ZiE3’AR?3!§NT G1’, FOREST
Emma …..
. *§hfiG3é¢E£#§6GGG1
2″ ._ ‘1-‘HE mmoaxsfin OFFICER 5 1:59:11′?
rmmaxasiisrésa or roassws
M§’éfl(33?_._.’L€a?%E nxvxsmra
Maflfikhpkfi … RESPOHQENTS
31:3,’: 5 vnmarpa, Ash 3
fmxs it? rznxn uxnma ARTICLES 226 Ma 22′:
“es ma: cmnsrzwmxow or mnm aaanrmc -re qunsa
mauemrn saws AT mama; A n-r. 22.3.2906
” mssxa av was R2 IN ea ne.25f2001-o2 AND use
_, , _. _ – _f..,,. .m,…..m….w WW. W mmmmm mrm-I Kmrum” W mammm mm»: e:::mm* M mmmmm HIGH coma
THE I2-mama skunk arr mrwam B 137. 25.6.2a¢e:”ff; ‘v..’
msssu at ‘rim Laaanmz: I ADDS… snssxtms _.:%r%;n’¢:35,.’ –‘–
mwazm KANNADA, nazasnhonz IN c3§,;ési¢9E;§L _
P36 . 2’.1’6f2OO6 .
ms w.1=’. 13 ccmmcs Tm-2 §°:;fi”.V rRLs i3:::cNp.a?x T’
I-§E)1.RI£-EG ‘1″!-I13 um’, T1′-IE counrbgkag ‘I’!-it _rcz_.ux.o:1’I:»§t:’:’
The 1ag;n@d_ §fifi§iti§fi§;V1’$&vornent
Adrccaze a¢¢€§t§~%g5ti;§v_£@t% Rnapondunta 1
am: 2. %%%% ”
2. Tha V .§etiti§méfi;’ asaailing the
c9;re¢&ng§a_ o§”mtpg, imugnnd order dated
A’2g€$+2§3® 4’Air:; §.R.No.25/2001–02 and the order
TrhM da£§fi ,’éS;§f2§éfi passed in Crl.Appaa1
°W@%Q.2?$}3d$§ fon tha file of the second
§ §§§p¢nag§£ and the learnad I additianal
‘ ¥_Ssa§;§fi§ Judga, Dakshina Kannada, Mangalore
J_,4fl_ #ifi§ Annaxuroseh and B respectively, has
A ‘pzeaente& tbs instant writ petition.
svx-umwwwvw E mm-p uuuni ur l\HE<fil£-U}-Vafifl HIM?!-1 COURT OF KARNATAKA HEGH COURT OF E(ARNfi%LTAKfi% HIGH {SOUR
3. The Pxuthoxiaed Offitrez and than
Conservator at Earasts, Hangalore Div$%igfi;5 *
Hangalore by the erder dgt&é,A2?;§;§9b§ fiVH
csnfiscated the vehicle 7i¢3 °qfiéai§éu}77f%%
Asaailing the cor:¢ctné:e§”~.V_%o£ .t:haxVV “._::>ut§;Vii§’z:’
passed. by tha fifl¢9hd ;w#§§§hgdahf;~~.thn
gmtiticner has Kc.
2’w2s:>os an mg’ ‘;s!:’V-‘.-;V;§i.’§i:1.’£:io~rzra1
33351 was Juugig-.2-é:”,_..__V Wfiangalom .
The ‘fi:.e..v”;§,wetitioner had
come up :3: fin 25-6–2608 . The
laatznad Seawiona Judge,
hearing both sides,
” the material an recozzd and
necessary paints tar:
V’r.:¥.:;miv::Vr:i.;é,~::ga7″‘:’v:;,:i…séVa.$ diazraiaaeci the: appeal by
xeasarzs. Ewing aggriavad by
‘ _f.’:1:e’A”‘§ii~£§ugnaed orders grassed by the ascend
v ‘~., >rfififcxndent and tha I Additional Seamions
u *Judga, Bakshina Kannada, mangazane, the
‘N ..p…. .._.«…m:._. -ur-umsuu–um-nu-n Iilwll uvunl VJ!” flflfliflfliflflfi NEW” MWUKI W3’
Eetitieanet has presented the instant
petiti-an.
4. 1 have beam thé laaxnéd
the petitioner and the
Gcrxvernment Advocate ta}: Reyspséitxdéngs. ”
5. After =e::a_m§’u.l orders
passed by and thn
merputy CGnfi%I%4E¢§E “E’:r.:§;:az§V:ta, Iiangalcre
Vida «@5193: passed by the
I kflditiéinglv, 5§e:ga”ic}m; Judge, mkahim
__jAi4gngaV§1’¢re_’__«.*wida Anz1e:mra-B, it it:
face af the order that both
not catmaitted any error
3:;-‘f:’V la-5;’ ‘fleas the material izragulaxity.
AAV<:'*23.;§,'f:.'£Vt';.!ua.':.l avaluatian at the anal and
evidence and after affarding
=-__ "a§$f'fiv:ia11t opportuzzity to the patitionaz,
both tha Authorities have xeczarrdad the
"WW5? Wmmmmm "W" """"""'"' Mr nnnmmnwsrxfl nlmn s..uum ur msuxmmnnn mum LUUNI or emxmmmws Hmm tum:
imgugnsd finding af fa¢t against th#} "_
petitioner.
6. In.*viaw’ of ths concurr§nt finfiifig V§ffi=jV
fact :e¢¢zda& by bath Lthe fifithQ$i&i§5fi
interference by this gauxt §$.hpt jfiatitiad
no: I find any’ goo& ;eé§&fis f§§ ‘antertain
this writ pg:i;;gn5″ ~[;¢ §:§é:gfggts and
circumatarmcm *.;”?jV’t1:?a:_ :r;’:=_é:e;_a’: ” abava,
the 33¢-{:j,t;i,<:-neg: 1:3
dismisaéa as dh§§i@%§f.@&zita.
Qzfiéxad a$dax§;ngly.
H*fh&x i3#$fi§d Additianal Gavexnment
k, Edvbc&£g’ iéfi permitted to file mama of
; &§§éafign¢§ within tun waeka.
Sd/-é
Tuékye
mph!-*
4