High Court Karnataka High Court

Sri Srinivas vs The State Of Karnataka on 6 September, 2010

Karnataka High Court
Sri Srinivas vs The State Of Karnataka on 6 September, 2010
Author: N.Ananda
A14 1 VIII
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 6"" DAY OF SEPTE.M.BER 2010
BEFORE

THE lrION'BLE MRJUSTECE NANANDA

CRIMINAL PETITION I\Io.4197 or 2010    

Between:

Sri.Srinivas

@ Santhebidanur Seena,

S/o E.Ashwathnarayan, V

Aged about 36,   -

Santhebidanoor Village and 

Hindupur Mandal,  --

Ananthpur District, V H  *  " "
Andrapradesh »«~ 515  p     Petitioner

{By Sri.A.Nagarajappa,,..AtlvocVaAte for 
Sri.A.Nagarajap.pa._& Asso_c:ia.te~s;..AdV:ocates}

The State o'f«..Ka.rnla._taIka'..:_l.."'
Represented by Elxvcise inspector,

4...,Gowr.i4b:ida'nur C'irr_:Vl_e, _
 Cvhiki~;a'ba'e}.la'p.ur [)is"t"r1ct.  Respondent

 Majage, High Court
Gove-rnrnent Pjilleader)

*****

Th.isv_.l:'Ci*imina1 Petition Is filed under Section

  CI'.P.C praying to enlarge the petitioner on

 b'a.Ailv_binlA.'the event of his arrest in CR No.15/09 of

 ._¢E1xc1sleA Inspector, Gow-ribidanur, which is registered
for Fthe offence punishable under Sections 32 and
~._38"of Karnataka Excise Act, E965.



This Criminal Petition coming on_ for orders
this day, the Court made the following:--

ORDER

Petitioner is arrayed as accused_.i\io’;~.’2,.’:.l_i*ie_
alleged to have supplied iilicit

No.1. The forensic exarnination r7ep”o_rt wo.1″.;lAd’r’eV”€a’lt

presence of methyl alcohol i’1’1a,ti1e illici_t’iAiiC”1.=uo’ij.

2. The matter is unddelrv7i{fi\f.§ils–tli’.=?§a’i.ion. The
custodial iHl,,Gi7fO”ga{:l:OI1:’Vi’p€{itlOI1€I’ is

necessary forlfplr-o’per”-.Vji–ni7«e_s”t;igation of the case.

Therefore, antic.ipl’a1vt–o1*’y cart-r1otT”be’lV granted to

the petitioner. is rejected.

AHB

Sd/->
Judge