IN TEE HIGH COURT OF KARNATAKA
Cmcmr BENCH AT DHARWAD
zsxazed this rim 24'' 134;}: offizbruary, 21999
Befare
'HIE HGN'EL.E MR JUSIWCE HL?Lm:4}3I 6§'~;:.»£ME$}I'
Criminal Petition 1935 -,<_2a03A.,. V
Between: 'A '
Mohan Sis Manjunath Naik, 39 ~ _
Agiculturist, Rio Mankuli, Susgadié I "
Ehatical, Karwar District V '
(BySziRavi<3sabhz;hig§£&2v.)
And: 1111 .
1 B Gépaagrismnaigiéixgxzciaz» V
R/0 B/imaiguiigé Su$gad:';A13haf}:3LI '
U K {}ist:r_ic{ ..
fl Mélenjutizsfh S50 Ii'3ppg_}'§?Jl<, 62 yrs
A & A=g1*iciiit1;risg Rio iviankuli, Susgacli
» _ ' «Bh3££§al',« District
3 ._ fie -- by SF'? Respondents
V V' {By Sri Eiégde iiudlamane, Aén; fm: R1;
ff Sdf") " "
' Cr;'1n£naE?e:£iti0n is fleii uncier 8.482, CIIPC praying ta set
_ 'me she cards: dateé 29.33095 in _C.r,RP by tim Fast *13~a:;:< Court L
j- V
This Criminai Petitian coming an far hearing this éay, the Cififftii " T ~
made the following:
ORDER
Petition is filed under 3.432, Cr.P{3 seéskixxg–t5A. fqufa.s;;* £1ie–c§rd<%:r._'_V * 3
passed by the Fast Track Court I, Kanvaf i:1__Cr1. "27f2C*{';&i'V'M'é:; #9 far': 3
as it relates to remanding the matter to :" ag{§e:z'ate,
Bhaikal to heid enquiry unde: S. 13'}; S
Perused me ;g:d'e;.g£.f 'legzxééd On the
application fzled Niagstrate passed
an order £0 Véfézurvey nuinber 21351 and
21651 of £16. same has is kc retained fer
pubiic us: as it Vbeing ~~–$a.riier, acting under 53.133, Cr.PC
3 iv}:3erei:i:%_jt}i:e ggétitionw iiédvsmaght for a decimation .5 a directian by the:
V.VSV3;§~;:fi$fisiszia1:_'n1§igi§fi'aIe wharein i: is stated that 0116 B Gopaiakrisima
had to the subdivésional magisfiatc on 13.12663
% 'gxgzmg t41j'ia:.§1;?;::A.:§s.Va4'.V:'ssid€nt of Manzcuig Bhatkai anci he had gurchaseé 9
Lazyd guntas sf iand respectively in Sy.3\Ee.2i3f3.. and 21%;': of
" = Qlfiage, Furthesg he has giver: *3 ft wide reaé an the eaxtem side
" ifiese iands fer the use ef the pubiie. it is aise siatad tfiat am Mahan
u «has {wen putting dirt cm tha road and leaving éirty watar and thereby
31%"
E»)