IN "me HIGH COURT {>15 RARNATAKA AT BANGALORE
BATED THIS THE 18*" may 0? AUGUST 2008
BEFORE :
me HON'BLE MRJU snce MOHAN
CRIAKINAL PETITZ{O3\_1;_!¥_§_<,:,,_f_5_Q_§_v'4'}2'_(._gQ'4' 32* A '
Betwvaeu :
Uiliyada Datti Foavaiah
Wfo U.N.Poova1'ah
Aged 46 years
R/at Brahmagiri
Housing Society Colony
Nth 81008:, 'Dcchur
Madikeri H v_ u ..
K0-dagu District. " ' V. ' I PETITIQNER
( By 81'': :1' . "
A__;1.§ :
1, Statégof Kgarnaiak:-:x_ . _'
By Matiikexi 'E'owri~.FC.~li<:e' " _
Madikefi " % '
Kc-dagu Eistncta .
2» Ad.<3é1f;da <3. Kéraapgaa
V _ Edéfami--Veeranadu ' Pagrevr
V '?3_rahme:uj1 -Straet
.=Madjks3.ri," _ '
I . 1-:.c,:1;aLgu :'m;s:ri;::;571 20:. .. R'Is'.S?0NI3EN'I'S
( By SI'i~z*;.'V;I<Aé:1nakrishna, HCGP for Rwl and
Sri Chamziramouli, Advocate for R42 3
-2-
This Criminal Petition is filed unclar Section 482 of Cr.P.C.
praying to quash Al.'1I'l€.X1.1Z'€-C the Fifi.' in Cr.No.9€z/2007 registereci by
lat respondent and also Azmexum-D tha czempiaint fiied by the find
mspandant cgiatmi 13. 1 1.2007. __
This Criminal Petiticm wming on for admission thia' {he
Court made the fciiowing : ' . * A'
ORDER
Heard the learned advwates appé;91’ing Lin Qf –fbA’oti1– V
part1es’ and perused the material cm, A’ ‘T
2. This petition is filed fof””q;ia$hix1gV in V
Crime. No.96;*2c:{w, Police: Smtiun, which is
registcxedv ‘far .§)i.i:'”§é:f:«::ers’s.’V};)tJ.I’1i’;”sItiei’.;V§r:’§ imcier Sections 3 and 4
(a), ({2} am: (<3) of __'Léttcrics Prim: Compet Control
and Tax Act," 3953. :?}g{ 294m) and 188 onpc.
A ifThe~;~ 1{1s%""di$c1ose that in spite of a Natificaticm
Government baxufiag the lotteries in the
Sta§:£;,_ t}f the pefitioner being the President of
iiamataizfi "Koclava Sahitya Academy, got the lottery tickets
1,000] — each printed and circulated among the public
large. That copy (If the iottcxy ticket is produced at
"A:vt'1nexure~"B' to the petition, which discloses that that draws
wart: in be held on December 2595*, 2007 at 4.09 pm}. Ten
W
-3-
prizatts am annczunccd in the said lottery ticket, {E91,
matorcycie, scooter etc., In virfw of the prima 11j1V’atvVér§1£ii i:S;t;
record, this Court declines to entez’t=_’iifi tn:Ls_pefitioi 1′;’
Pefifion is accordingly V
* ‘ ;_ ifj 1’ _-$11399
nbkj