IN THE HIGH cancer or KARNATAKA AT BAN&AL§'_}QE~~.
DATED THIS we 26?" DAY OF AuausT;;
BEFORE:-I
THE i»«!ON'8LE MR.:rusm:E MOHAM sHAmAi=.iAeou%z:%Aa k
camxmz. PE1ITIC}:§f.'r~£O .3659.?2'0{§8
BETWEEN :
Muthuraju
S]o.Muz1iyap§a
Aged 35 ycarsg' ' ._
Rfo.Vadda1?a;s81'y£i_V_ " '
Haragaddc €?c>sji: _ '
Jigani I:_1.1"11'l<:.. f" .
Bangakgre ._Urbai; ' "
(By Sn': M3?-41F<aj§31ma';"§c1v§;}~ %
ANDQ ' 'V
._ 'Statue «:1f"'I{:_aJ.11"a:§:aka
Exgisc inspector
75r1.¢'1_*'3l' ' 'r.''}i'5¥'i§101,''5i ' V
(By Ifibiznéétppa, HCGP)
.. PEJTITIONER
.. RESPONDENT
_ . . ‘ V’ his C:ri.P. is fded under Section 439 of C’.r,P.C. by the
h afiiivocatc for the petitioner praying that this H0n’b1£: Couzt
I
F»)
?
may hit pleaaad to enlarge: the petitioner on bail
Na} 108439 of Anekal Excise Divisiim, rc:gist€:re4(i.. Ti’«::g_:{‘._Vt11:=:
Qffemves punishable: under Sections, 32, 34,
Kaxnataka Excise. Act, pending 011
P3″I.C.J.(Jr.Dn.) and JMFG, AEfik&L,..,,
This CILP. Coming on far
made the fo}l0wiI1g:~
Petifio;1€::;§§S accused ifyfcxime No.1/2008,
r43gistc1’ed..iff;3;’y. thég; 1.;:111’;i$.h5:~1bi<3 under Secticms 32,
34, Excise Act, by Excise
In3pect{;f;'–4 A ' S ' «
pet§.fi{5:1——i$ filed under Saction 439 of €3r.P.(3.
to the petitioner.
of the: pI'{)$€=E:L1’iiG1′}. is that the Excise
Iiispegffiéiar as per the directions 0f the superiors,
i.n§§;ected the hcsuse cf the petitianer at 8.00 pm. on
\r~/S’
he carmot be shown 33:13 ieniency, inasmuch asffizie act
of the petitioner viii} spoil the health of
Petitian stands dismissed’.””‘ A