in: THE HIGH cousrr or KARNATA@{A:':\.
cmcurr BENCH AIC9aAgy§§.fiijC'C%;A = % K
DATED THIS THE 67" 1:faAY:{)F:}3ai5RI;{;,'
HON' BLE. MR. MJUSTICE:VH».lCN;CCC%:§AéAM?iHA§3 was
A CRIPv¥1Nvfi£i:PET}I’fIj(,)¢_f,%15.u_,L’imC,);_._?bA,3§§_[2099
BETWEEN:
MALLAPPA,i%.s/:3′;sATtar>PA
AGE: 53 *rE;:xRs”,’ G.CC’:”v.§}.G’RlCU LTURE,
R/0 BETA€5E’i’~ii~;:;.TQ.
Dzsff: B’E-LGA’UMi}V
% é :PETITIONER
{BY 1s*.g1″.:i<. ADV.)
.fl A
cs KA§NArAKA,
' ,3? K{".fLGOD_ POLICE STATION,
A SP1'-?," HIGH» CGURT COMPLEX,
_ '£3:-!Aszw«.¢.x£:s.C.CV;CC" :RES-SPONDENT
C %%1:s+%:s PETITION IS FILED umoea Sec.482 Cr.P.C.
_ PRAYENG TO QUASH THE FIR NO.213/2008 REGISTERED
BY~«.KULGOD POLICE STATION IN SO FAR AS IT RELATES
'-.V_'T{}A'PETITIONER omv ETC.
THIS PETITION COMING ON FOR ADMISSION THIS
” DAY, THE COURT MADE THE FOLLOWING:
OBDEB
Petitioner fired’ o.s. 1″‘NO;3§3{94fTflefiéfnfet t*»tne;
compiai nant Rama ppa Laxrna pt$a__ rgi ‘ ‘ ‘
No.29/4 + 23/1 situated=et’~~..Bete§e.ri’ vi::s¢s.rrssne civii
Court granted an intefjm o.rder”r_i3irecting’ ‘tooth the parties to
maintain status~quo’.’ %e%wn§n:r stood at that
stage, the petiti.one{f’V§ev£e e.::¢einnieir:gtto the jurisdictlonai
police on :t,if:attompiainant Ramappa
LaxmappeA:’:?iiesérg~i “inte’rfered with the petitioner’s
possession’ On the next day, i.e., on
29.11.CiS–,_V%% iteitsve2ppe’«::.’£axmappa Nesargi gave another
¢o’mp_iein__t to “the.._;i.urvisdictiona| poiice against the petitioner
‘ ;”he.tei.n”~tst~eA:t’tng that he has iilegaiiy interfered with his
H ‘yr.-‘ossessi–o«nV.’eend enjoyment of the iand in question. The
jiirisdietioinal poiice have registered both the cornpiaints
and hove taken up investigation.
2. At this stage, the petitioner is before this Court
for quashing the proceedings in FIR No.213/68 flied by
Ramappa Laxmappa Nesargi. when there is a complaint
5/*\”‘””‘
and a counter comptaint, it is not proper fig)? i:’o_
quash the proceedings in respe::t;_of
aiiow the police to investigate vérnother;vcbn1_p’ia:’i;:tu.
expressing any opinion ofifhg of_Vth § am
the opinion that, thig is not__vjé§VV’jfi§t_ca§e .f.c$r’e§..<AAer.c§s§ng power
under Sec.-482 Cr.PV.C.. 7 Ac§;,9r§i:1i§j'i?,i;'-Qiispetition is hereby
dismissed without refa.r.é'njce
Judge
sac? Vv …..