High Court Karnataka High Court

Basavaraja S/O Hemanna vs State, By Kottur P.S. on 16 December, 2009

Karnataka High Court
Basavaraja S/O Hemanna vs State, By Kottur P.S. on 16 December, 2009
Author: L.Narayana Swamy
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 16TH DAY 01? DEcEMBE~r:,..'2:aTO§:j: . E

BEFORE
THE HON'BLE MR. JUSTICE L_.NARAYANA swag?  

CRLIMINAL PETITION u1'$Io_".E ' 7961}2o;b9'-I

BETWEEN:

1.

BASAVARAJA

S/O. HEMANN}\,.__ .
AGED ABOUT  YEARS, =
OCC. A(}:F%'if';L_i1;TU;R1'E37['.__'  

NAQAréAJA:':ii. 4 
S/O';VvHEP»'IA1D'§?,{X«V..  ' "

AGE::~,AB<)UT "  .
occ. PR}VATE'=EMPL,.O':?EE.

Pr;A's.:xD fABT_§3T 39 YEARS,
 ocTcv...,4PR;m§\T.E SERVICE.

5 LL AREEj*R}:=fi:j. HANUMANAHALLI

v;LLA~GE;.=1<UDL:c3I TALUKA,
DIST'; BELLARY.
 "  PETITIONERS

"  SR1. MANJUNATH. C}. PATIL, ADVOCATE}

E
5



1. YUVARAJA DB.

AGE.MAJOR,

OCC. GEOLOGIGT,   ._
DEPUTY DIRECTOR OE '
MINES AND GEOLOGY DEPT.
HOSPET,  _
BE3LLARY~DISTRlC'E'. ' '-

2. THE SUBWINSPECTOR OF PQL_1C.E 
KOTTUR POLICE STA'TL()N,;* '* ' 
KUDLi--'I'ALUK,  2 _

BELLARY EisTR1CT, _   
REPRESENTED BY sP,p_H1G;«1_COL%'RT'=._'; .. 
OF KARNATA4!_x;A,.__CIR:CUI"1"if$ENC¥1, - A '

DHARWAD  
.  .  RESPONDENTS
(BY :sE1";'   1--ifC;'G'}'P.)

THIS "C;éE,p' as"7F':LE--1j"'"U/s. 482 CR.P.C BY THE
ADVOCATE ER- vTNE'~., PETITIONERS TO QUASH THE
PROCEEDTNGS IN .C;C. NO. 600/2008 ON THE FILE OF THE

:_~"C1,\_z1L..[__;}.U;OGE (JR'.O.N._.;« CUM JMFC COURT, KUDLIGI
'..DISTR_iCT EELEARY.

 V -THis.7PETiTO.N COMENG ON FOR ADMISSION THIS DAY,

  THE'C{)URTP.!1AD1E THE FOLLOWINC}:

ORDER

pC{it%Gr2 was dismissed On 25/11/2009 on merits.

“”.Th0T”Eaft€F in 81’i()t§”1€.’1″ Case: in Cr1.P. 8026/2009 in the similar

ii

La)

circumstances, I have allowed the petition by referringg the

judgments reported in 2007(3) AIR KAR 499 and alsoil4’th:e’lh’rder

passed in Crl.P. No. 7258/2009 dtd. 11/03/24iQo9j”eeiiti’iyet’

another judgment in Crl.P. No.

Bench dtd. 04/ 03/ 2008. These i.tvere’vno’t».plaee’d–.,hy~.u

the learned counsel for the petitiéoher, vxtheni thee;slaidiflfiéetitionll

was disposed on 25/11/2909. A,-“i”h«erealfter I feei’~ithia§t when a
relief is granted in a 8026/2009
subsequently also entitled for
the same relief; was posted for
being passed therein was recalled on
15/12/20(i)i9. Accordingty it has come
V for fine§lihe.aring.”‘., ii

A ‘V the parties.

ll/Iiianjunath.G. Patil has argued the matter.

* The question involved in the present petition and also

.Vthe_§prayer sought for, in these petitions are similar in nature.

f

Since the petitioner did not furnish the sufficient materiéi:s”-eind”

also the above referred the judgments, the said petitionisiés. it

dismissed. in the Cr1.P. No. 8026/2f}O’9–whe–i”e

counsel has relied the giidgments of this C’ou”rt refefied isugfiizf.

on which this peutioner is entitled fofithe sé1″m;e.v _V 1

Accordingly this petition is also”-allowed ‘.f.CfVI”I.}f1S Crl.P.

8026/2009. Ve _ __ . _
The proceedings in QC. -No. 600/2_.£)_C8[_’;oVn’_’_the file of the

Civil Judge,_(.}r.DnQj’–“:;–nd”.I_.iVi.,i3″;C.’Court, Kudligi, Dist. Beliary

is set aside.

1

Sd/’-

FUDGE