High Court Karnataka High Court

Sri Velu vs The State Of Karnataka on 13 August, 2010

Karnataka High Court
Sri Velu vs The State Of Karnataka on 13 August, 2010
Author: Subhash B.Adi
_ 1 gm
IN TPLE HIGH COURT OF KARNATAKA AT BANGALORE

IDATED THIS TIE 13"' }'.C)AY OF AUGUST 2019. 
BEFORE  "

THE BQFBLE MR. JUSTICE szmnasufié   AL

E 

Sri Vclu 3/ o Pormuswamy '

Aged about 39 years. *
Residing at No.50, 16*h;_.Phase,-----~--
Bangalore - 560 080. ' '     ...PEmTONER

(By Sr: was.   

Rep:  the $tat3'£:n"Hduse Oficer

 ~ . '_   

   HOG?)

  is mad under Section 397 rjw 401

. iAk[%]::~.2»1r;,  to can fin' records pertaining w

  and order dt.G8.(3'?.2€310 in

 & f%  c§1.Rev.Ho.2o4.1o an the file of the Addl. s.J. and P.
 ».  f'F'I'C-12, Ba1ga1o:*eaade1.:::>..

Tm pctitiwn mmm on for cmm this flay, the
Court. made the fo11::awing:-

C on P3 c2;imrLg_9,.x__84¢'*-201;:   " %



ORDER

Learned HCGP £9 directed to taka

2. Patifioner filed an

court under Sectinnza 451 & of
pa’opei’tiea seized in 14.12.09,
fiat ofienues 79 &
so of the AA

application an the

dzhcxurjazmfza artaiclea seized belonged ta

said order, petitzianm filed a
before me rezsrisional Court. the same.

_ tlm gt-uund that ravisixm in mt
% & Hem waved by both the urdera, mm

4. Learned Counsei fix: the petitioner aubmits
that, ha had pmdmed the: domxwta to show that. the
sefmedarticlas bahngstnhimandalsn aubrznim that,

Vgexl

_ 3 ..

though the documcata are preducod by the petitioner
before the appelhhe Cami, the sazne was
aomiderw. T

5.. Taking inns: comideramn ‘U513:

mcard, 1 am it appcrapariatse

Mam’ tram: to oomidar me docum;”‘gn£$

petifioner and if it abows .prozperhe~5′ ” L’

belongs to him. the 9;: such
term and mnditiam -mt late-.r than

one cf cf 3. copy of tlzfm

V. of

SCI/3′
§u&gE