GIL!' No.K4?ߣl67
IN ma man comm' or KARNATAKA AT L
DATED 'runs THE 2&9 naroar
BEMREL x % % A
ml: Hmrnu nu.
cmmxrmg reo;4s42%/23."? %
Dist: i Pcfitioner
~ mam.
Badaam,
A' ' sub-Inspocmr,
H
Smt. Saknwwa.
izIms* E * the Court made
thcfoflmving: %
The count under Section 432 ad' the
Code of for quuhing the proceedings
omr. P c in N0.MAGICR*16I07-08 on
£15' or No.1.
-- Counsel for the pctmom:r' ' submm mat vnthou' t
a may under Sociion 145(1) ofCr. P c. the
L\/[
C11!' No.48-112F200?
respondent No.1/sub-ass Magssunu-. crux!
dated 13.10.2007, and thcreforc pm: for quaahsgg
4. Learned Government P3cads:~'”‘subm;sta”_’ ‘4 théfiwvv no}
prchmmary’ ‘ outer. but on the basis’ ”
has pmcoedings
5. Lmned Counsel’ submits that the
Thhsildar of Badami, tbs I -‘V
respondent No.4 is tnnant disputed land and
the Land regarding the giant of
occupancy in pomcssion am 13%; amp md
‘fat. the téziss of the pctiwsncr. who claims owner in
V. land, inuzxfims with the possession ofthc land
by 3 thcmfom. an the basis’ of the n:-port by the
Pblicc, the rcspondcnt No.1 has m1tm1sd’ ”
‘ Section 145 ofCr. P c.
It is neccssary flxat so as to mam’ fie ‘ under
Ssstion 145 ofCr. P c, a pmsmsmy order has to be mm: mm:
V’ Secnm 145(1) of Cr. P C, but in the instant cast: t No.1