Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Karnataka High Court

Smt B R Parvathamma W/O G H Gopalkrishna vs Range Forest Officer on 9 March, 2010

Author: Jawad Rahim

Bench: Jawad Rahim

\V A twwrv wwm.JMn mr §\l-§l'€§'fiF%If.$%RV.x7"\ Hm»?! <..:s.3E.q.:a<: U5" KAKNAJAKA i'€lC5»i'f QOURW OF KARNATAKA HEGH COURT Q3' KAWVEATAKA H16?! CQURT OF KAMVWQIAECA HEGH C .1.

at 111: men main' or xnuuxraxa AT mun mu 'rm 9"! DAY Of,Afl§RCEi'id:i'§, _ V % ms nosnmu % IEWIEEI:

Smt. 3.5!. Panmthamnra ' WloG.H.GopaHa:ia&s.;:a, I Hindu adahoszteifi year'-9,'. Rlat P30. ,G§o'fiamhau;3_, ' Hiriyurnluk, ;f ' V ._ 'a 4 Pin-~571'_V54g3, _ ' ...P0wonIr.
(By Srl.K.MAn£i1§'§Vg».,A6'f;") .'._ j "
Eahhmrnur _:: V' Chfiartggalyigr Dimict.
' it Authdrhiw 0ffk:or-Cum- " ., Deputy conamsiaor of Fences, T * nzvism, ...&sspondmm % A -- (§?y"Sri.Rqic Smbrammya am, Heep) Hfififlfiflfi Thh CRL.R.P. is 6% undo!' Secmn 397 C:'.P.C wifixsymaywhuntuflofinmficrmsad M6102"

rupnndartt Vida M order am 83.86 933% in :/ / W / mm MWMKH W mmmmm mmvm wsgm m Knxmmmm 21mm (sous? cw mmmmm. Hum atom? or zmmmzxxa HIGH mam" W mmmmm mm c .2.

No.7'81G4-05 mt! wnfinmd in Criminal Appoal No§?5]B_8"--_ datad 15.4.69 punad by the Addl. 5mion.t:~~--..3;L-.d_fi;&,_"

Chtlamgalm District and further the pefitioner wayg:
this court he wound to ordw for minus fin Regd.No.Crt.85-$8 (Chalk No.344&fl52431E4O5;'~.'jvEfl'gitia; '' No.692~DO~--2322589) by showing I:hf:s Rnyhson _ j This cRL.R.P. esonwvo cnfaf utl t::i fi§on Courtmadnthofoflowing: -
111:: potiflon is of Cr.P.C questionlm tha j§£zjifit!1eI'I;'i:"'i%h dated % Jam.
€h*m¢°Mr%=-654% % W W Cormrvnwr of Forms, xo§p§,:n to seizure of smhiclc mnfiscation passed "tn under me provisions of 24¢, 5;2«%,71A, 19a of the Km-unease r-"amt Ant, 19§3);_ang 144, 145, 146, 147 cf Karnmlcn 'A = The quesfion 3 asthma: bfik revwon unw- . 397 of Cr.P.C is maasuinabia against tha Mder of Scwiom Judge. Undoubewty, tm ardur impugnud bpa9udbytmSawbrrsJudw undorsucfien 7190f Kamatuh Forest Act. Sud! an mist has but: giv-ta 5"} 5'7)' '?"""""' ifitfiilfi '%uv'°¢azW%9'3%'$.¥l 'WW mwwnmwmummww mew" wwfihagw WK' ammmmmaméwm mrfizwm a.».m«mzr:v"..s% MW" mmmmwammm Wfilam nmuum W? gwmwmmmn mmm QMUKE Q? §'£fiafl;NR«Tfi%& M§QM QQ .3.
finafity by sub-nctkan (2), which envisaged of Sewions Judge under sub-Saction (1) sha_!!_§T'e:: shaii not be quamnad in any ravisiar: under Section 397 'isn available in the mtitiomr.
3. If any citatiazfitvi'5:;§pgg;%t':.1§" if§:§ui:f¢d, refarence shat! be made mflzg .m;¢g;:: A. mmvn (aaumsa:§r$§§§£fi§,%§?#£§§fi£&umv£x$xxaa o.c.£., 2095(2) xammka 1255 mfitiaon stands dhpokd " as naé§3":m;--;i:::i&3fn&fi§i; ' " ***** " "

A . . Sfi/H8! IUDGE b A M xgsnag