High Court Karnataka High Court

H K Sathya Deva vs The Taluk Executive Magistrate on 3 August, 2009

Karnataka High Court
H K Sathya Deva vs The Taluk Executive Magistrate on 3 August, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF I;I;é1Ki?NATAKA AT BANGALORE
DATED THIS 'THE 3313 DAY OF AUGUST' 2009
BEFORE

THE HOWBLE MRJUSTICE SUBHASH B.Ai;>': f,:.'

 

BETWEEN:   

H.K.Sathya Deva,

S/o.Lai:e Krishna Murthy,

Aged about 52 years,

See-kc Villlage,

N.R.Puxa Road,   "  ii
Balehonnur -~ 577 112,    _   ...PE?ITIGNER

(By Sri.N.K.Ra1ncsh, Aslxéfij  "   3

1 The Taluk ;~:g¢gu:aveTkT%:vragsuate,
  A  
 2 ..«.{:Sri;H.K.Anan,d_a _
 --. " Sift; Lat: Kxishiia Murthy,
" , Aged about -4'? years,
" V _ 2 '  A.K'ag3,n.obur,
._ "   Post,
A _ ' Chikamagalur Dist. .. RESPONDENTS

{By sranonnappa, HCGP for R1 85

Sriffihéilendm, Adv. for R2)

‘I’his Criminal Petition is flied under Section 482 Cr.P. C.

pfaying to set aside the order dt.12.7.0?’ in C’rl.RP.No.44/O7 on

~ “the fiie of the Add}. Dist. 85 SJ., Chiialur.

This Petition coming on for admission this day, the Court
made the following:

– 3 –

Counsel submits that, any order that would be passed under
Section 145 C:r.P.Ci., it will be detrimental to the i11tere*sf of the

petitioner also.

4. Consieiering the contention raised_.~

Qounsei for the petitioner, when there isbe as in

the possession of the land or is likely eiiis-t1}1*1..):a}:«ice’,:’; ~’

and trariquility in the area, the pare in the
land, are necessary jpeeifioner to be the
person in p0SS€S$i0I1£, hea1ii:;VgT. necessary.

In the :; toe allowed. The order

dated 12;}: ufiflevision Petition No.44] zoo?
pending an ‘the of’–.._§é.ld1;Distxict and Sessions Judge,

C11:ikmaga1ur is set_asiAr1e. ” The petitioner is permitted to be

to-«Athe proceedings in Criminal Revision

°Pe1;~;i;i<m _I~£'o4.V'44_;'v€.2:€307.

Sdf'
Judge