IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14th DAY OF SEPTEMBER 20O9V.~=___
BEFORE
THE HONBLE MRJUSTICE SUBHASH B..A;3: O
CRIMINAL PETITION N{)».3344/2.OV0"9"4"' 5 E'
BETWEEN:
1.
Mr.Sat.»ish,
S/0 i\Iagaraj.;w$e-IL
Revenue Inspector,
Aged about 35 years, A .
Residing at No.94, ' .
Opp: K.S.R.'I'.C. Bus oepo:;,- '-
Gulpet, Kolar Town, VVVV
Mr.Vijaya1m3.v» 'I O
S/o Gangg.-1ari';' A
Agedivzifiouieg-4}1. yeafifi' To _
Worizingm; Shir-:1's;vthed;ir;i. _ 'O ' ._ '
RRT Secfiion, -- '_
Kolar Talukiioffice, .-- V
Kola; Towii. ' '
... PETITION ERS
' - Sn. B.LiAsK}xR'.'e;R, Adv.)
W'/o late Rachutappa,
Agefi.a__bout 42 years,
" Residing at 'i'arehosha11i Village,
* Hqthur Hoblj,
Koiar District.
The State by Gulpei P.S.
Kolar District. .. RESPONDENTS
(By Sri.S. Visweshwaraiah, Adv. for R1
By Sri. RS. Bhat, HCGP for R2)
This Criminal Petition is filed under Section 482 Cr.P.C. praying to
quash the proceedings in P.C.R.No.195/2009 on the files of the H0__n’b1e 1
Add]. Civil Judge (Jr.Dn.) & J.M.F.C., Kolar District. *
following:
This Petition coming on for admission this day, the_Cout=tf_m.ade..thep_
Petitioners have called in quest.i_or1~_ the .’proc»ee«dings–.,
P.C.R.No.i95/2009 on the file of J.i\/ii.F’;:i:C:§;,Kolar.’–.
2. A private comp1aint:_h”as thepetitioners and
others for an offence punishabie 417 and 420 of
3. Ailegation.ofiifiieii’oonapiainant is that, the accused persons
created several “fab”1’icat’eddociinients in respect of revenue record,
ii irevenue_.s’keteh and also cimnige of khata. inspite of suit was pending. in
ti1i___s “case,a.1:earned’ Magistrate has not done anything except referring the
mattertio the Pohce. if on consideration of the complaint, if the learned
v.__M»agistrate that the matter requires investigation by the police, it is
V’ opezi. to under Section 156(3) of Cr.P.C. In these circumstances, it is
.:1ot__a matter for interference. ;
Accordingly, this petition fails and same is dismissed. However,
the Police must take into consideration 2111 the materials and
Circumstances and file appropriate report.
% ' " aJudqe KNM/--