High Court Karnataka High Court

Sri Nanjundappa vs The State Of Karnataka on 12 October, 2009

Karnataka High Court
Sri Nanjundappa vs The State Of Karnataka on 12 October, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORf'3_"' r._
Dated this the 12"' day of October, 2009  ' ' ' V

Before

THE HON »;3LE MR JUSTICE HUL.:ijVA Dr  Q _[[;zAn«1£;'$I£~  'V  , 

Criminal Petitions I104/[.2008 c /M105 /'  V' "
Betweem '  " V V.  

Crl.P. 1104 I 2008

SriNanjunc1appa, 45 yrs
S/o late Nagappa

R/a Dasegowdanapalya 
Kengeri Hobli I  1" 
Bangalore South '1"a_1u'l-To   ~ '
Bangalore '  

CrI.P 1:05 /rvzooa. '3-V ' '

Sri M Narayanappa (93 Na1'ay3.nappa'aA._V " __
S/oMarigappa,'6_1yres  . * _ "  
R/a Gattigere Palya, Sompura Dakhale
Kengeri Hohli "   V

Bangalore 53outi: Talulo "  .  . Pefitionfirs

V. (By   Adv.)

Andi" ._ 

V  £ State of_"Kariiataka ~ by its Secretary

_ pg 5 

.V Depnofficology & Forest
 AA Vidhanasoudha, Bangalroe 1.

"  'Dy._nConservator of Forest
" Bangalore Urban Division

__7Bangalore 



3 Range Forest Officer

Kagalipura, Uttarahalli Hobli com.mo'n     .
Bangalore South Taluk, Bangalore Resp'o'ndei'itS___ * ;_. 

(By Sri Honnappa, GP)

These Criminal Petitions are filed under:'=S.48'2i of :he.c'r.i?{C 

quash the proceedings in CC 2i68/2007 before the CJM, Bangalore. '

These Criminal Petitions coniingvi.,,on.for Ord'ers'thi_s.= day, the Court
made the following:  -- C  

Petitioners havesought  idiuashingi"the..proceedings pending in CC'
2168/2007 before theiClMi.:iB'anga:l:o'.'._¢iL   

The main_ 'grieVai'it;.,:A'of 4t'l2.g"'pet'iti'oners in these cases is, without

compliance of  of the"Kainatalcapp-t.Forest Act, HR has been registered and

proceedings has beeni'initViated against them. According to them, although

 'n_otice.is Viconterriplatmi and inquiry is contemplated under the provisions of the

Forest iii;-p.ii'ry is held and behind their back, a report has been

iAA"Vi"SlJbmltl€Ci,.__ l't_>is .a§so the submission of the petitioners' counsel that the

* jv»-vpe_ti't"ioners arevinilawfiil possession and enjoyment of the property in S y.No. 92

 of Kaiéal Village to the extent of 4.30 acres in Bangalore South Taluk.

.   1.9.1977, the Deputy Commissioner granted land based on which the

xv:/'



Forest Officer, Bangalore South Taluk, filed charge sheet suppressing the
material documents. The grievance of the petitioners is, without""ia.olding

inquiry as contemplated, charge sheet has been filed. In Crlrifp 

similar averments were made by another petitioner in respect1.of' 3.3.0 '

Sy.No.92 of B M Kaval village. Petitioners 'h'ave.. sought hyifoiriquashing the

entire proceedings pending against them beforeilthe  Bangvalorie. 3

It is the argument of the Gover_nment_ Pleader, idespgiteyissuance of
notice under S.64 of the Karnataitaiiorest Act, p'etitione.rs have not produced

any document in proof of their poissevssion Va'n.d"»r_ather_ submitted that the land in

' question belongs  Forest  iiiifiuppressing all material

documents, i:2_vith:3ut av 'i9e.arin'i ,be'fore"-.the '3m res ondent, without roducin
_ pp _ ,2 .  p P 3

any documents,"'--they remained si,le'n.t as such, after due notification, charge

sheet has}§een.filed again_st the petitioners which does not call for interference.

 lin the-.l'ight ojfv.t'he submissions made, in order to afford one more

 opportunity tov'the.iipetitioners, it is ordered the 3"; respondent -- concerned

» :,»-,’s§r-at ()fficer._shalI afford opportunity to the petitioners to put forth their case

i ‘iiyiispsttingpiiiiotice. On such satisfaction, if the land not encroached land of the

W’

Forest Department, after verification, the respondent authority may .2; teport

or otherwise, the earlier repon holds good.

With the above observation, petitions are dis_posetd”of.’: é

JUDGE

An