IN THE man COURT 0? KARNATAKA AT BAL_z§:G.é;;.%5'1§£: _
BATED THIS THE 22-rad my? OF JA_\;\I'U.;:'-'L'.j7}2:f&*.2f:Q€z?V€;§
BEF0RE *%%
'THE HONBLEI MRI¢_r§§w:ci§:~:ggN.:3.i§1:D}5; V "
CRIMINAL PI§?T1'I_'1'I{31\I"'3'iC.)5ES_;2;_£38 dF'20(5£3
BETWEEN: _
1. MNCHITTIAPEA _
8,30LATE"h*1'E\i,V-i3HI'1?PIP£RPA "
59 YE;a_1.:zs. 'V " '
NO 1?; CU::z»:._ee ,. RESPONDENT
._ "-{'.1g;3yV' 's§%j','f:3.,B';9LI;;é;;<RIsHNA,HcGP:
CELL? FILED U!S.482 CR.P.C PRAYING TO QUASH THE
ENTIRE PROCEEDINGS IN c:.c.No.:8ss,/0'7 {N THE COURT 0;?
' {THE BANGALCRE DISTC, BANGALORE.
m petition, comifig on for admission, this day,
£116 Court:, made the following:
ORDER
Though the matter is :f{“.}§'{‘:. zid1f:tissi61=z;V-..__i:tisé
taken up for final disposai with t1ieA_s0nsent7s;’T .
2. The petitioner is sfbr xT§ofi’ences
punishabie under VSs5§:tions'” “IPC 192-A of
Ksrrxataka Land Revefitls
3. ttttsfttwtvtgvefitioner would
submit lsrosecution against
petitiezfisxs. had not caused. any
notice ss dated 8.9.2008. The
learned. on the decision reported in
“ELEV” 45fiéWwhereiz1 this court has quashed
initiated for the aforestated
ofi’snces,.__vO1′:§fl1e gonad that initgiatioztt of proceedings
“wss not proceeded by issuance of nofice as
A under the aforestated circular.
4.’I’hsrefors, I pass the following:
N &. Ws.
QEDEB
C;r’im2′:nai petition is accepa’:e<i.A @i.r;;§;@1ed§ V'
proceedings are quashed. Howévc:-if,' Tfibe1'Ly% is.Vr<:s:%i*L*x§d'
to the State for initiating ;3f;§c:3¢di1iIgs__if if is desired k
in the light of the 'made fihereinwg and in
accordance with law. " '
cm/~