High Court Karnataka High Court

Sri Muniraju vs The Station House Officer on 20 September, 2010

Karnataka High Court
Sri Muniraju vs The Station House Officer on 20 September, 2010
Author: Mohan Shantanagoudar
IN THE HIGH couar OF KARNATAKA AT BANGALQRE

omen THIS THE 20"' DAV OF $EPTEMB.E;§'i'€)iVO{: if  

BEFORE 

THE HON'BLE MRJUSTICE MOH_AN_ Sfr§A§§iT.A-!§jA?5'OU-DéiR_1'

wazr PETITION ':\ tO.§.264'84}~87/'2Ci!)vé:.  
26488«91/2O1Q(tEvM-Pofice)'T *  V
B EN: _  

1. Sri.I\/Iuniraju, (A-- 1)' V  ' V
S/0.Girigow-dva,  *    . 
Aged years;    

2. S1'i.jagi'aidivéIf1_'.N"éLid1j.'fA;.é)*-- &
S/Q.VSubrgi1na;_1ya..Najd1i,A -.  V  
Aged abeuvt 34;. _ .

3. Sr1z.'B1"11;rr1Vapp§':i.»   "-~ ., 2 
Bh1:m'a1_ah (A44) ; = _ 
S / o.Late An1a'nap_pa';
V  ab0ii1€.._1DO years,

V 44  amma [A- 5)

 _ W'c..Rai11appa,

 .  -Agédkabogt' 78 years,

....53' ; "

5. }:smt;Ka1é.mma [A--6)
W}'.Q Yaliappa,
* «Aged about 83 years,

  's n.Asho2; (A-7)
S / o.Late Muttappa,
Aged about 31 years,



7. Srifiovindappa (A-8)
S/0.Late Huchhappa,
Aged about 58 years,

8. Sri.I\/fanjunatha Reddy (A-- 10]
S/0.Late Narayanaswamy.
Aged about 31 years.

(petitioners 2, 3 8: 8 are    " - _  
deleted Vide order dated 6.9.20 l_O]'     v . '

All are residing at e '
Chikkanagamangala Village,

Sarjapur Hobli,  l   ' " 
Bangalore -- 560 100.    .".'.-PE)'I'I'1'IONERS

(By sr1.M.R.Nafij;indat_Qaqindaiggvgasts., Advs.)

AND:

1. The lstation 1%i3;§'us:§~c§i?fice£["'l V
Parappana Ag1faha:r.a' 'Police Station,
Bafigalore.' _ "    

2. The Stateiof Karlliatalca,
V,  its Secretary, _
- ,e._Re':2'enne Department.

'V.  lvI,_S.Bu_1ld1ng,
" _ 'D.rv.A1"nb€:dkar Veedhl,

 --.Baf1g2_iJQI"€§ "--" 1.

3.  Taflasildar,
Anekzai Taluk, Anekal,

"  * :._Ban"ga1ore Rural District,
A.  Bangalore. ...RESPONDEN'I'S

(By Sr1.E.S.Ind1resh, HCGP)



These writ petitions are filed under Articies 226
and 227 of the Constitution of India with a vprayer to
quash the entire proceedings in C.C.No.2~4.~197_/20gO_7»on

the file of the IX Additional Chief IVietffQp:oii:ta11_

Magistrate at Bangalore as per Annexure 'E2'; V 

These writ petitions con-1'ing--. one  ti' 

hearing, this day, the Court made the ifo1ioW1'n;g:'..  ;_\'.

 
Heard the iearned _.ie'oi.r'nsei__appearing for the

petitioners and the leéarnedi iGiot?erninAeintAdvocate.

2.    for quashing the
proceepdingsa  on the file of IX
    'i3_angalore.

 Parappana Agrahara Police

haxfje "reg1stereAdpa'case in Crime No.25 / 2007 against the

 p.etitionAers4"'and two others for the offences punishable

 "1447 IPC and Section 192(A) of Karnataka

Land i--§ev'e'nue Act. After investigation, the police have

V.  filed the chargesheet and now the matter is pending

u-consideration in C.C.No.24}.97/2007.

The case of the prosecution is that these V

petitioners have encroached upon the Government's

\»%



-4-

property. However, the defence of the petitionersis that
they have not encroached upon the Gov'e§*n{:f1.en.t's

property.

3. The question invo}vedT,i_n theseiwritt 'pet'itio__ns, is

squareiy covered by the giudgment 



fc} Liberty is reserved to the State or its authorities
to comply with the requirement as

contemplated in the Circular before --«ji'1ii.tia:ting

any action against the petitioners-'if 

occasion arises.   e

5. Mr.E.S.Indiresh, V1-:,=afi1'I1ed'};i'CGP  

the respondents is pennitted"t'to:%fi1e  of anpearance

within four weeks. i V t