IN mm HIGH comer ore .
czncuxr maxcx AT nngnfifsifi "
nxnsn THIS THE zethzms? 'V
T1-m HOWBLE Mzzfisgsriélézp
cmm11gg§.~_L':a£§*;4 mré "-zwé
BETWEEN: 'A «
....APELLAN'I'
{By Sri. 2. i».~§,.;"§~ofl<:}E1i:11tiig' §;-a:'<:.<3.P)g
AND:
Yusuf Abasahab Ktzdaéizs _
Age: Major --. "
Owner ~ . « ~
Truck 1T%Q;E\§i*YI $8 I ..
Chikodi,' ;¥}is't_{ Eglgaum, < ' ...
%_ msponmzrr
(B§;:*$r3} M. B.'--}{:L}3€aI°11i=;'_"--3%;I0cat&)
__Th::_s c:1'mE§:1a1-- a:¢p;§=$a1 is filed under Secticazl 39'? R/W.
4~iI;i 1'--«if;:T;«F?.£"§: yrrayiixg in set aside: the cram' dated 4.11.2802
;;ass,e§"5y.V,tm..1§ Afldl. S.J., Belgaum in Crm N0.92[2Q{)}.
'--ce;iifirm._th§: Gzrder passed by the Fri. €..J.(Jr.D:u.} &
»g;:~s:r*¢3 .<::;h::mé;;"in cc: §'~¥o,933/96 by tbs judgment dated
_ .@'*;?*.2.:3;0 1.
appeai sawing cm fer hearing this tiay, the Qeurt
delivamé the following:
EC:
JUDGMENT
The respondent being the registered__§jii:v£:;k:;”– ._§:f jflgck
baaxing N{).MYL 5810 ciid not pay_..m(§_:ia:V -§s}%1i<::i¢"
amounting to Rs.33,890[-
Eefore the Trial Court, 1ff3$_}’}f)I1(1′{“§’I§%_i””€()C}1{ céffiisfifien
that from the year 1990 héfizgis not fiifgiiig –i51is. \fehicie on the
road and siace 19§}€},_it 1:8 1191* «road Worthy conditicn.
The vehicie was seizeci §E§x63<:1i:~t:i:i7$1'x2'jfggéigition Ne. 138/1993,
in ggiééession of the: vehiclé and did
not ' havs c0:;ti*<3':1' ~::§é%er__ Vfihiz .v\i€h§.C3€.
2. VT31s,i_d V iaaifized trial Juiige 0:1 consideratziim caf
the respenégnt/accusad viz”. certified
emter maae in 3.? N0. 138/§3 and the ba31:”fi’
21g11,1996, has hsld iha’: an 1904.199? the
jL was saiizxzd {mm the gossessicn sf resmndentj accused
V’ * éné the vehicic was valusé at Rs.18,{}G€)!~.
3,. The learzmd ‘I’3:*i3i Judgtz having regard 1:0 tha
Comtsnts sf aforestatfié égcvuments has helai that the case
was filed far ficfauit cemmitted in §8f€i}1fiI1;{ of magi tax
av .
/
between 01.06.1991 and 30.11.1995. ‘Th¢::¢5f’:;>fi*éf,jV–.§;fi}::.f;;£:i.zer
of vehicle 01;: 19.4.19??? cannet be_..a»
rsspefident to avoid payment of ro;a;;1 «t§1;>§;._ ‘: ”
4L The ieamed ‘v:J1.; c’1ge”
cf cifences punishable” ” ‘lé_(A1)_ §(A) 3:. (B) f
Karnataka Meter ,/s¢nte11ced him to pay
a fine of .Rs.2,SGG;:.-gfé undcrga simple
Therefore,
appea} No.92] 2001
be;’i:’ore_t_Ah;é’T§’!*v,+%d$.«!, Stfisipns Judge, Belgaum.
_f§’he Vi::.;a§V:’A1:V;ei”,’iV.;311€1ge of tbs First Appellate Ceurt has
..*that v§};ic.1c:: Qf respondent} accused was seizefi in
A’-.._g.P,.::m.–:§a.,;§%93 arising (mi: of O.S.N0.?11f1981. in the
._ mspondantf accussfi was net 3331316 to pay
§. The ifiaffifid Jfidgfi of First Agpeliats Ceuri has 11:):
zxoticed 1″t:<:or::is 'of E.P.N0.133/'93 which were produced; by
accused; As already stated, thfi Eftifhiifiifi was seized from the
pessession 03:" agcuscd on 19,{}4n199'?', The learned Judge sf
3
3&7′ ?\.«u’kf€«£,.,\ ,
:4:
First Agzpaflate Cami has failed to notice t’£1.:~1t 31%:-:A’w&s
filed for default cjrf paymttni of road tax, ‘.
bf3′{‘W€€I1 01.06.1991 and 30; 1.1. _1_’9.Q6_.4
‘?. it is obvious from ‘
Court”, the lsazrned Sessiof:1 s “*~.J11dg£:’ thé
period for which Eh; tax 1§{a_é{‘»nQ”e_»_;3aid§ ‘*«T1’11e_s;3eizer 9f the
vfiljzicie cm s11bseq1ie1:x{‘d;a’E¢ t§r asuf<:;1eva:1t to decide the
case in favour ofvA.Vact.::1:;sed'A& the impugned
jucZgm.e:1t_Vé§;§:1:1;£z3t'_Vbr::V ' 'V
8'. 4' In t.,h.t=: following;
ORDER
{ifiminal Apyeal is acceptsd. The judgmant in C21
, q 2801 an the file of H Adél. Sassions Judge,
AB..€1g&;i111i isl set aside and the judgmefit ix: CC N-:3.933i%
‘*nTdaézézzcexenthefimgggmpc,chmndigxwmgfifi,
Sd/4
IIJIDCEIE
gab/*