Karnataka High Court
G B Umesh vs State Of Karnataka on 8 June, 2009
-2-
AGA£1\iS'E' THE PETITIQNER AND THEREBY QUASH THE EZNTERE
PRGCEELDINGS.
'r-ms PETITION COMLNG ON FOR A§arv11s3I§m.é':"r:¥i;.*g§' -133?,
THE CGURT MADE} THE: FOLLOWENG: ~ ..
Petitioner has scught for quégshigg cgf £217,
c,<:.i\ro,2135/ 200? on the fi}.e9f_ 4_C3iVi1 J31'Ci'g€ (J;..v.mf.)' $5 J;:z9i.-£?fi'<3.%,
Anekal and also the order dated2.2G0'?. .'é§3g"Vfi:izance of
the offence.
2. The Rax;.g¢%:_. Fonzst Range'
has filsd a Crime N0. :55} Eggs.
8'? 011 under Sectians 24(6),
(g3, {gg):',:__ (hi ~K3.I"I:afaka Forests Act mad with
Sectien (sf ihe«V\i%;i1d:.4i;if:§"?:r9tection act and Sections '27, 31,
32, sab»sé§3i:i9§V1V'{t6} with Section 2(ii) and Sectiimz £3--A of
{(ic:;n$eIvaflen} Act, 1980 and rules made: titxereunder.
._ that, pafifiwner has sncroachsd into the
V' _ fomfii: axeé has put 31 ffincez and also alleged that, despite
$:'3§C:'T..*'..ce for ymductizzm {sf documents, :19 C1{3C'd1I1(°;I1'iS ware
by the gfstifianer ta mcfify 131$ €i33l(Z$I'0a{'.f}1m€1}.'{ and
VA ..aEgeged that, the said arm is ss:3ugE1t. to be cumvatad by the
V patifiener. in pursuamtfi Qf {ha ccsmpiaizmig mvesfigafian 212:5 Ewen
mafia and chaxgg sheet has hm}; flied, A spacific afiegatém: £3
V?
y
-3.
made ag regaxfi to the ancmachment imxis thfi reservaci forest area
anti akmg with the charge sheet, notification shrzrswing 'VE~TE}:6_4}'E'i()_Vt;ifl€F£i
rezaerved forest area and the sketch map, ate" a:*e__:§IS0-«»p2'<§:i1;§:€si.
Prima fade matarial produced by the pmse:2fi*g",911{:r4'--TT1ias'=.e11c1fv;::ae;7hté.d. "
However, laamed Conn'-$321 fcgr? .t_l1e fiefcifisnszr $--%.a.$iiaitt-éigi ¥:}1$ii,.
yetifioner had no notice crf allegefi
notification. If thf: petitiégfiex' .. afi$%'Afi;3t1?fic.atioI1 or
mahazat', it is apex; to thef" in apprapriate
gmceediugs. A53 since prima. facie
mateziaj s}1o-§:.:s,%'.<V'*. no ground to ;i;{1€f51'f€I'€
with t.}l€;V[V§f'3¢'I"'{'5§C3'€1€%(.:3"t£§i.1.3.g'.;'3::»f:':V
13sCCéI'EiiIig1j,/i",V't$.E :}€,tiii%:;fiEafifi and same is dismissetl.
sal-
Judge
1.
.T.’.–:<§Ar':{§éi/A4