High Court Karnataka High Court

Sri. Shantilal vs State Of Karnataka on 7 September, 2010

Karnataka High Court
Sri. Shantilal vs State Of Karnataka on 7 September, 2010
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 7"' day of September 2010

BEFORE

THE HON'Bl_E MR.3usT1ci:,si,_aBAs_.i+i'   

CRL.P.No.399Ci,(2O1'O..:3 C
Between:  

Sri. Shantilal

S/o Kanayalal,

Aged about 55 years,   ;

Residing at House No.5'91',_' 

Jain Upasara Bada Bag, V

Aasind, Aasind Taluk, 

Bhiiwara Distrvic:t,_V       

Rajasthan.    i. is _  i; ' .._PETITIONER

(By Sh r_i.V_"H':Le1el:'ad--lia'r*   .i::vdAd$roCate)

And:

State of Karnata E<a';.  
Yeshiwanthgau ra ~ Polio

 «.._ABa:1.Q':alo--.rAe.»._ 2 ' """  ...RESPONDENT

   Girji, HCGP)

»~o-o-o-

This Criminal Petition is flied under Section 482 of

it.t,:CriiP7C.,"praying to call for the entire records in Crime
  _l\l~0_i2"f;?7/2010 of the Respondent Police on the file of the 15'
_ k1..dditionalCMM, Bangalore City, Bangalore and etc.,



1 J

This Crimmat Petition coming on for Orders this day,
the Court deiivered the foilowingz

ORDER

The pt-.-I’.it1’oner h’c1S'(‘?aH€d in c;’..i’.:”c..~:;t-ij(V)’zV’;-

pr0(‘?:fE:’ci_ by:V.Vt}'”‘1:1’

Yesi’1wz:1111.hp11ra po1ic’rc.:. Ba1’1ge1l()i*<3_ (lity. Ib 1'_-.1l"':<:=<)f1¥:::'1~<,j€s:.V'

punisl{1'c1bIe Llndcr SC?(?f.i(_)I1S'4%2zG, 1'e'c:1d'~-y\r*i1".h :3eCi1'.i()i:1 34 of

Inc'iie-1n Pcnatl C)()do.

2. “£’l’1<=:.* m1np}aisjmmvVé1:Eicg§?r:;. 'w1.l'ié-:1) A1111 Kumar

accuseci No,.£ "::).p"¢:«11c'-'c?!_ 2-1€<?h'it"£7Li'i1(i–..(j:_a1ji1':g it as 21 benefit.

sc!1c1i.1t:: E-.1i'–1(iV31}t?.lfu(i(')l'I€3C'Iiljjig muni:.l1ly il'1S1'2:11}i'TE1t'I'1'{.S 2-11. tihe

rat'(–r oi; . [3e.'1f *..11'10ni.h for 12 m0m'l'1s Lotaily

dl}).(_§:1l,.l.Vl'}Eillg t' (')~..R«s.3.E3(.)O/-. he <r!(_)sec'l Ult? shop wii'h011t

. payi1'1;_{ c.ii'–E1{%'e', _1n(..)ney or gold as per the bcncfiE .<;(rl1en1c.

'17Al'1c:.'("rQn1.p!aiflant E11I("g(.'S E11211 H20 pc1_iti<..)nc-*1' as we}! as

Ami .'zx't"'1.1¢V11e5i1' has ("()Ill1'l'1iIE(..'(i 1.111" ('rin1v.

3. The lea1’1′:e:ci c’ro’1.mse1 for the pe’:’:i1’1’onc:r

[s’,1.:i”)t'[11i1s t.l’1aI llrv }:)(.’1’£1i()t’1c-.r is a pc1’1ne;u1c-rm 1’e’.~;i(‘ic-*111 oi’

, J;

f{;1wjasi1’1211’1. Ht’ is not i:’m’>l\.=c<i in lhc 2111c-t;,z;(-('S (*1*i11'1c nor
he has any re1g1ti0r1 with Am} Kurnar. Without. any
matc'1'i.=..1l or WiH'1()LE'{' emy 1'caso1"1 his manic,' l']_i'1V§t$_"Wf')_VC'€.'ll

f'd13-.'§L'1y inlplicaied in {T10 (I'.I'iI1'lt"?.

4. The 1112mm’ is at the;’Sthe1;g(:« rE_)f’7;1′:-‘1\;«”e.sfig;1iVion. “if”

the 1.’)c=:’i’.i1i1h1v1′ has 1n;’-11.c–ér’i;1l_s in .~§E’1uw_ £Ih1e.i1_ii;:«j.j’ :1(:21.”H1L”=.

1′(_xstci(*1’II’ of I-3:T111;,§al2*c-‘ or l’i”c>,_5tx»’2_’1.:~s 11k”>!._’i’1″1*..¥oi\r§j(i in the
cri111e in question. if opsento.,_thé§~–.petitio11er 1.0 piacc

the saici nlaierial i3ei’Q1jé .{1’1ai__ (‘:01}'(i~t;ff’V1′}:(L’§V(i–V”}’)()Ii(.tG1 and thc

(‘(.)I’1(.'(.?1’l£Cd E3.VL)l’iA’}””s’:.i’£ii3l13(‘O11Sid.Ci”‘*’S1;s–Ch Imi1€c1’iaI eimd if

they i?i_1″1d._ t;}13t.””1.ht;i’c _;m1-f.e1’ie1l againsi the pe1’iTioner.
i1. is (‘)pc:1″rf(>”1’ i,i’1V£’11i”m»-<:l'i";+;e the cumplzmxl.
51* ACT(:(.)1'diI1§.{ly. this petit.i(')n is disnnssed.
Sd/-

Iudge