LAJELAJ
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
§T)A'I'I'£IT) THIS Ti--{E 9"" DAY OF JU LY. 201.0
8 E PO RE?
THE I---10N'I31,I~': MR.JUST1C1i SU}3I~1ASH B AI}? Vi' . j - .,
CRIMINAL PETITION No.1213/2_o;_(j-..,V. %
BE'I'WIE3EN
% .
(TI-IANDRASE-IEZKHAR B D
S/O LATE DEZVAPPA
AGED ABOUT 56 YEARS
R//-\ GONIKOPPA '
VIRAJPE'I"I.'Q. KODAGLE DIST. '
PADMAVATI {:3 D
W /0 I.A']'E DEVAPPA
AGED ABOUT 95 YEARS .
R/A GON1KC_).P'PA 1; j Z
VIRAJPE'F'_I'Q. K;i)A__DC}UD'.'_S'F. _' *
B a,MUK1_JNIi>A _ .
S/CDL/~\."PI*3If)VEV'::1PPAI _ _ ._
AGI~.:1>' -.ABOU'l'-56' VI-:.A14a«S
R/A ('}C)"NIK()PPA . '
v1 RAJ PI:3'I'*'..I'Q'; ;<<.),{-\I3'1s'r.
'.{£%~._rLS1'*i,V V: :\V'K.S{..§f}E3I,3A%A}-i ea; A 5 PC)N1\EA.NNA. ADVS.)
AND
71"?) E S'17XI'I?l OF K.f~\RNA'1'AKA
BY GvQNN1K()}-WA POLI£'3E S'I'A'1'I()N
2. A' 'I--9.._1;:I4vRI*:ss1«:.\:'1'1:~:r;> BY SPP
v __}~II::}?-E COURT or §{ARNA"l'AKA
f3Q'\:\E(}AE,C)R§<Z.
K A i\/I.AI"]EEN S/O ABl)U1.I.,-.A
IV§Ax.J()R
R/ A G (f)NIK()?P;'-\
'\%'§RA:._§ PI?!' 'I'{_;,)
K(.)1.)A(,}I§ I')§.'.a"I'
. . . PIS' I'I'1'I ONERS
K ASI--{RAF 5/(3 MAAN1:
MAJOR
R/A G<.')N11PA
'v'IRAJPI£'I' '11;
K01;>Ac.; U DIST
£z&:sp.UN§>ENf1's3
(By Sri. E3. BA.I,AKRISE-KNA, IAICGP]
CRLP FILED U/8.482 CR.P.C BY -'I'HE3--.AD"_ZOC)j;{E"1;§" s«9oré_ji1'ri'E V
PETITION ERS PRAYING 'I'I~IAT THIS I¥1.QNiB:',;£1 Co'u R"1-' 'rmxy
PLEASED TO QUA.SH THE FIR IN ".r;R':5_\V/_1I«: NC,:9/20iQ"~..QF._
GQNNIKQPI->A RS. REGD. Am-;tNsj1' 'I'I---1-E3 I?Z€T'Rv:S.A..; VEQR 'I'HE
OFFENCES P/U/S. 420 AND 506 R/'W 34 OF H-->c.*'.= s}_%if;tjRE TPIE3
ENDS OF JUSTICE. 5
THIS PETYFION COI\/HN./G ON ‘I+’GR”A1)M-1Ss1°uN THIS BAY’ THE
COURT MADE: ‘I’}–IE Fc)1,1.ow_1zxIG:_ ‘ ‘ .% ~ ”
1111 ~ -.0 R—n.:!=;~’R
I3’et:i1_’i0h<–:r.s3 q_L1.ash'1ng of FIR in Clime
No.19/2010V r!:gis;.E.ei9e.:1Vby;é}t3rznik.(_)}3pa police. for the 0ffe,r1(:e
-VVpu11is_1F1§1b1VCA’und.E’>/8 of’Arava’:,l10k.a1u village,
and built’. a house and I’CSiC1iI1g mere. However.
a§’L<':1' (t<)11e<:t.i1'1g money and sellixlg zhe p1'c)perf.y._ they
10 the place. t.§1reai.em3.c} the complainam. and also
~ .jthre21ter1ed that they will dispossess. A;)1:31'ehe;1(ii1'}g d.ange1' to
the Eife, the cf01'11.}:)121i.:'121I'1t had filed the (.'.01'11p1ai1'11, })ci"(i}1'e the Sub~
11is'~:e;')e{t1.(31' 0%' IE-i'{.)1i(:.'.c._ G<)3'11'1i1§1<..()pp2'1. ITI<)wc~.vcr', p<)1i('c did 110?; f:z»1§<e
_3_
any a(:1..i01T1. Aggaill on 16.2.2010 the E:H'(?.i1SCd (ralm? and
i.1'11'eat'.e1'1ccI. In '(his 1'€ga11"d. the c.m11p12-ii11ar'1i. filed 01'1e_.~.__1'1'10re
(:0n'1p1ai11E on 19.2.2010.
3. Considering the r1a1u1’c of a§1egz1t.i()11 in Li”:g% (‘f:()’111§:)§£1i11~1.j
the police registered the Case e111ci'””fl1e Ij1atT1′;ei*-. V v1..mdéI’
i.I1\resi”.i;__I;a1,i()I1. I find no g1′()unds to ir1{.ei’fe1’é__at (thi:s.sAiZa_g<':.' ~
Petition dismissed
%:MN§53flEGE
*AP/–