High Court Karnataka High Court

Yaseen Khan vs State Of Karnataka on 9 December, 2009

Karnataka High Court
Yaseen Khan vs State Of Karnataka on 9 December, 2009
Author: Huluvadi G.Ramesh
IN THE HEGH COURT OF K.-*'\RNAT;~'\KA AT BANGALORE

Dated this the 9"' day of I)ecembe;'. 2009

Before
THE H()N'BI..E MR JUSTICE HULUVADI G   ' 

Crimimzl I’etiti(m 4842 K »~2~(}f.19 ‘ M ‘

Between: 1 ” u

Yzzsct-:n Khan. 48 yrs

S/0 late Ummz-11’ Khan

R/a#980/65. 11″‘ Main _ -. A ,
Bhugai Singh Nugar. DLiVdFlg€1’i-3 _ P’c’Li£i..r,)n@1″‘

(By Sri R L Patii. Adv.)

And:

E State 01′ K:11′:1:n}}.kz15:” . ‘

Extcméan Poiénzc St;:i:E’i:)’11” 4’ _ -.
By SL:b~E’nspect()1″0;fPglige’2.__
Da1vanger€”‘C_ity. vDaV’:.’:ngc:’c– V Respondcznts

Ix)

(By S:-é G “£’£.§}1’auvaAz1i Si|1gI1.AA{S_l5IV”)

2 V l.I¢11§._$vCrV§mén1:l Pztjtion is filed Llnéar $482 of the Cr.PC praying to
quash’ .ti1t:T’_’FETAi?”‘d:i’Ets: d !TiV3′;.’}’.’2(‘){}9 in Crime N().2.()(}/2C)()9 before the Extension

*’ ‘?()iiCC. 13za__\~’z1ngeV:’c. ” ‘

This C:’ini’inz11 Petition coming on for Admission this day, the Court

4′ V’ m_;3d«*3f’ ihe f1″:~.EI()w*i11g:

I-J

(JRIJER
Petitioner has souglti for quashing the proceeding; in Ci’-ime

No.?.0()/2009 :’CgE>;te1’cd by the Extension Pofiee, Davangete’.

Alfegéng that petitioner is invofvcci fin’ ga11’a’.hIing, c.a§_e”h_;1s ‘been’

registered ztgztinst him for the offences pLEniSh21b }f; under S.79__&~ .80. tSi7:_’t’i~:e”

Kurnataka Peiice Act. ._
Argument of the petitioner’s counsel iS;__n0!hi11g h2i.<;- beet': slatted in the

FIR and more over. petitioner only '.\/'1.'i.€.jlIC:'d to sVee"h.i5 bf()~:.her who was running

the Ckub and itvt'ESV':itgatA:1iri: of i{'c;f:1:1i'y,uFhich iS"'a'"g£1:ne of skilf and does not "fall
within the defiftititirt of gai2n ¥)A!é.:1g.e21itti' Orgly Rs.IO/- has been seized. afso
nothing has been stzt-ted in the .§e;i:'c!1_-~1wa1:'ra11t. police have not made out at

p_r–imu facie» hm! {here is .nQ_{hi.ng to Sh()W that petitioner was pfnyéng 2-mdar

baVh;1rgaVm–e._V '

It is4"2:1sc)"–gttgtgseci by the petitioner's' eounsef that no such authorisation

w;1.§" Qbt2:i13::_Li beiere conducting raid.

_%!.ez11*t'1'A_'t!1e gevemment pleader.

U?"