High Court Karnataka High Court

Sri Mudli Gowda S/O Honne Gowda vs The State Of Karnataka on 19 September, 2008

Karnataka High Court
Sri Mudli Gowda S/O Honne Gowda vs The State Of Karnataka on 19 September, 2008
Author: D.V.Shylendra Kumar


. …u-um ur mnnwnlnm-\ I-man Luulif KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR

4 WP9890.06

rimming counter to the provisions of mtion 7 of the

Act and the a$rming order of the learned

having not evinced any awareiiess to”

matter, both orders are      --:

quashed.

6. Notice had oi)jectioI1s had
been filed by the Muthaxma,
learned A appears and
: V i

7. indicate that it is a fact that
the lofty, commission. of a forest offence.

IE6 E ixivoivement of the vehicle i.e., mrriage of

-goods automatically attracts penalty of

i’ on the carrier. Though opportunity is

to the owner to make good his case that he was

” innocent or that the ofienee had taken place

without his knowledge or connivanee, I do not find that

this aspect has been made good by the petitioner in the

present case. %/i

. ……… III su-uu1.Hl;Hl\.l’-\ mun Ieuuig KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KAHHAMIOK HIGH COUR

5 WP9390.06

8. A perusal of the order and the to

which attention is drawn by leamed» .. rsr«

petmoner only mdwates ‘: 4_tfhe4re 4]

possibility of the iravoivezflept 61′ dIi’:ei’ ti1e’.'(m:7:is:er,

it has not been positively; 1 )fe1:1’tioner that

there is no such u the burden
having good his case of
bjuiéen having not been
iffi ‘autiiozities have come to the
co1;c.1§.1si:e11V has not proved his non-
involveitiena ” find any error or illegality for

‘Article 227 of the Constitution of India.

._ is dismissed.

Sd/-

Judge