IN THE Hlfi-K COURT OF KAIQGLTAECA AT
DATES $313 was o1"'nAx er sEpTEx3E3jé§d§ ,
THE HDN'BLE HR.3¥S?I§E:$fi$fiAS3 $ A$i" _
CRIKIN%L PETITION H3§34ao;2oé9° ';°
BETWEEN:
HDHEN no ; ~~«
3/0 LATE RA&sAnAo;».}
AGED Annex 50 YEaR$.$
DKRER NIVAS;jALEvna ,VM
VILLAGE Aun,PssT'v§_*_[;'; -
envy: TALUK AND nxsT;._ } ... PETITIONER
gay s:iififia£$Hg2ghN sgxwwy, AB?0£ATE)
: . % % ..
1' ::3£GHuamxnhaH V
;"'«_S/@_LAEE RANGEEm§"
=..£mmD.Axxm?62 YEARS
'aE@;§'§~c,¢Q;£aas
UEQEI._."*'
*.sx: sUaaAaAMmmmn:aAo
j,§fi3;Jww ammuun,
*- Q£&EB}AfiE$T 5? zmaas
-}ARfl}BAfiQfiNIVR5;
«Vu G$¥:F P c COLLEGE
"$5621.
Ea
ww mam' {LEE R7fiRiNfiWfi%.fsi==*£=..==-*-:{ Wfifi Q? Kfififififiwfifi. Wfifiéfi fififiifl" 6'? %fiflNA'%"&Kfia §'3%'§i§RT 6?' %fi%N&"E'"&K& Ewfifififi czmim" 0? mwmmn HIGH 4
3 sum: saxm-mm
W/C3 K Asrmc Km-ma,
AGED ABOUT 53 mans
are NO 99, 192*}: mm, P K
szmnswarnmrtmzax, I-IYSQE'LE.._ :
4 K AS!-{OK KUHZAR
AGED ABGUT 5?
}:iC3.3.9'1'I-I
'1' K myovw,
8/0 SIE;8I-IPs .. V :;--*
Pnmmfi' mz.x.'rs,_R omm
MIss::o1§;::T~kcAI:,« RESPONDENTS
ti/9~..ea32 CR.P.C 22 mm
Anvixzasrn 2m:m:-:- mm: mm
HORWBLE cotmf 31: TO SET ASIDE THE
omznmv. PASSES E: Jmm (amen) Arm
cgm,._ Unzfm c.cA:;2.m~.-L%. .14;2oo9 M: 21. av mm
DIRECTICRS mm REG-ARE T0
QE.-- ' Tm fireman No:
{2)A...4$R/2§{2§}{58~O9 PENDING BEFORE TEE A331'.
'j%"T'c§m.{;5sz¢2rE'R;_ .
EM" mwfimmmma mww Mmm my Mmwmmmm meuvm amaum wt mmmnmmm mmm mwmm W-' &,%KMm';ma=§%:.% MWM fl
C PETITEGN m COMING on ma.
'ér«;DEg._s? '1':-11:5 mar, 'rm comm' mm Tm FQ :
.N..7%*§ mwammfimm W§%;:l*i~Zai*"é
ORDER
By an order dated 21-?–206§,l§§#@l§$:#§%ip
Chief Judicial Hagi$g¥#§§;ll{lV§fiEiHll;ln l
c .c .No . 14/zoos, has tug. l
between the partie§;iluapelyli$éE§§%fi thé
complainant and’§§nua§&;R$,ljaafi $%$”§ismis5ed
the complalnt gpllfiififiéréfifilflk? The leaxned
Hagistr&t§lfi#§ £§xEh$r:&l#@et$d the patties ta
withdxgg’lli?£h§w§fflt%a#§wV pending in
<:=–y,’f¢’3’V§’-.¥_¢:9_ .g;1§’§§§acs.inag an the tile at
the lm§§i§tafi§@lQ¢fi@ihui¢ner, Kundapux, fidnpi
Dl$tpi¢f.l_”l
‘ lib «,£a§:fiad counsel for the petitioner
‘Ufithlfiéffifiat, direction issued for withdrawal
af..§hé case pandingT before the Afisiatant
“llhbmmissioner, Kundapur is nqt within the
V§puvi¢w at the ¢amprami3e. The learned Judge
“§E%;%§”~% fiwfififfi” Q?-‘* mmmmm MGR 6? Kfiflwfifififififi MEQW QQURT 0? KflWNflWa&’%’i§% §’r€§§€.”§%*% fifiim? flfi KfifiNA”i”M€& MWH QQURY KW MQNATAKA HEQH i
has acted beynnd jurisdiction by issuing such
{%¥%%
@
3
§
3
§
E
‘aka
3
§
3
3
.5
E
Q
X
:
fl
E
g
E
§
£5»
3
§
3%
§
.3
§
§
2
E
z
E
E5
in
3
§
3
§
&
E
E
K
E
€
3
§
§
3&3
§
%»
‘I,
E?
V5i”:”Ap’;§i*’tia$ have 331;: an and ta all the litigations
§
§
§
2
E
E
i&
a
F’?
x
23
g
in?
direction. He also submitted that itfr’has
nothing to dc: with the <::wromise.
3. It is not in d:i.apute~~”t:h=a:Lt
have settled their dispute
they have entered. iz1V1i:<:.~:;"'~~…3, The " V
temts of coznpromifi…hag,-bifiin°e;;trfiéte:1…vin pm-
litigation case " '.}Io'; gntaxad on
25-3-2009. 'warms or
conwromiesé éwiause ( 8) reaais
as 1127::-r:'w3:'»:..u:f5V»ih' I' i V 1
"B; an ' criminal,
xavanue ii1_fi£}¢£'tiAt3!§ES'.. filed by the
-ag_ga.i:A.?i’*at…….:g«ach ether shall be
aatiafaction of the
1′-Eiffi_f£’je1BEi.5;.di_ ::’Ei’2.tiIe ‘claim of the:
?l&,inti.ff_ ‘T
the terms of ezomromisa entexed into
the gauztiea, it in nzlear that tlm
imam magma”? KW mmwmm Hififi Qffiwim’ Q? KfifiNA”¥”&§€& fifififiwi QQUWV WP W&flW&’§”&§v£}é%% fifififi fififlfi”? 3? %fisRNAT&K2% MW»?! Cfififlfi? fl? K&FiNA”§’AKfl WISH C
not only, civil, criminal and also wit];x’T’._:J§a.g’arc1
ta revenue iitigations. The
campramise claaxly ahww that thaflfiiéfiutdiifil
any, in revenue aiée is glmo 3#t§1ed}<;it is '
in these terms, specific bb$éxvafii6n_fia§;ma$&.
by the laarnad Hagist£§t§._
5. I do not in the
ipugn¢d__¢§fl¢r§J§§§§g§iD§yJ:fifi% Civil Judge
{Sr.Dnaf15n§i$§fii§§fl&§ii§nd entertaining this
pstitic#®§#§W§m¢#§%’f6ira%oking the aamprmise
ent$x§d:’i$f§iibfii§h§. parties. Renae, the
petiti§nii5 reje§t§d.
…..
3UDG
m-gi_mAAmk!é;