High Court Karnataka High Court

I Sudarshan Prasad vs The State Of Karnataka on 13 July, 2009

Karnataka High Court
I Sudarshan Prasad vs The State Of Karnataka on 13 July, 2009
Author: Manjula Chellur
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 13"" DAY oI= JULY
p BEFORE 
THE HON'BLE MRs..IusTIce MANJuI.A"c:-IE

CRIMINAL PETITION INO.>342;4i20i)S 

BETWEEN:

 m

 f   (§Y SRLPADMANABHA MAHALE. SR.COU
 Mzs.c;ouTHAM s. RAJESHWAR. Am/s.)

MR. LSUDARSHAN PRASAB~.._'   -
SIO.LATE LBHAVANI SHAN%€AR.RAO
AGED ABOUT 34 YEARS f _  I  
occ: SENIOR ENGEM'-;ER'--{CIV. ,"L)"N P-GL.
PRESENTELY AT 'SURIQKS-HA' I F-'LGQR 
KODIALGUTTA EAs.T-~---,fA - : 
KODlALBA£E.."E?C3ST=:_ I   *
MANGAL_C'RE§575003.  k  g

1.

.MR.M.M.'$H'i":'i':IY   
s:o.3;IvI.sIiIETT*r*  I 
AGED _ABOUT--«.6_1'VYEAR$_ % I
occzg cowsuu AN1} NPCL.
mo. 'F?_ANCHAJANf*'.'A*'<«. I
099: BAI.,Ie.A S-IJPERMARKET
<2:-.I==IIvA.I'A»'.,'\I*lIA:,i"A\__'AKU!IIlARI snmov,
I.D'.€3,..M.,,S'ARVGTHAM PAI.

 I URGES ABGIJT 59 YEARS

. ' QCCI. SPE-.vL'3lAL LAND ACQWSITION OFFICER.
KARNATAKA INDUSTRIAL AREAS
QEVELOPMENT BOARD

  I. , KEADB INDUSTRIAL AREA.
~ . BIMKAMPADY

V.-In
In

ANGALORE-57501 1
..PETlTl0N.ERS

NSEL FOR

!..'i;lV.:If'§..V  %  u



AND:

1. THE STATE OF KARNATAKA
BY PA£3UB¥DRl POLECE STATION
UD§JP¥ TALUK & DESTRECT

2. MR.OD! MUGGERA  T
SIOLATE THANEYA MOGGERA-A  O 
AGED ABOUT 50 YEARS, _  
occ: COOLIE O 1  %
RiO.THAJE, YELLUR V|!..LAGE%,»

UDUP¥ TALUK & D:$TR:cT__  

  _   ""'f'~.:'-MRESPONDENTS

(BY SRl.B.R.S.BHAT, HCGP FORJRJ
SR£.K.CHANDRA_NATHAMRICS-A’,-A§:)V. ‘r;oR»R.2)

THI$’CR4!_£Vi*£?é§§.L’ F?_E’;..T¥T!VON”i,$ FELED UNDER SECTION
482 CR{P,C«ii___;»’TO” ‘QVUAS_H”” ALL PROCEEDINGS m
cR.NQ..s2/2695 V-FILE’-OEVSPECEAL AND SESSEONS
Jums, uDLIr;%=>: CZOMMENCES ON THE BASIS OF THE
COMPLAI-NT. E3:5;?ED, ‘2O.1;e2oo5 LOGGED av THE 2″”
RESPONDENT”. ‘i=fzR»~”No.s2i2oo5 BY THE 13*

RESPONEJENT Pc:Li::£%._%

OO_;O”w%s C$~?v.¥wEV\}!O£l’»ifi\:L PETITION COMENG ow FOR

HEATR¥:§*££3 TH¥S DFfi”;’THE COURT MAQE THE FOLLOWING:

Q.B..D_§.B

O’ ..He:afc§ the teamed counsei for the petitioners so also

éVhé=§_eai§1ed counsel for the 2″” respendent and the Eeamad

‘Lf=’ov”ern:nent Pieader.

2. This petition is presented by three petitiono:rso.who

are arraigned as accused in Cr.No.82l20D5 on

of 2″” respondent, dated 21.8.2005.

3. The contents of thepetition ‘aIso’;na ».Anne:r(e.re’e,e

are perused.

4. On going throirgh ” and 2″‘
petitioners are the .–~«:.o’ff«’.j’V_~iiiegarjuna Power
Corfioration and the 3″‘
petitioner Officer. working for

Karnetake -!nVdostriei~A’reesv-Deveiopment Board at Mangaiore

(for shcwthe Kmoef). it

it Sf ‘fire. geneeis for this complaint seems to be

‘eocfVi§ie:§.ti:on” ofciiertain lands by the KIADB. Mangaioro, for the

piurc-ose~ ofiesitablishment of NPCL, in the said area where are

¥ands”..V__e~re acquired. in this connection, when an

.4\drri’inistrative Office seems to have been set up by the

V’ i%3PCL, some complaint came to be iodged by the Panchayath

concerned, contending that the Administrative Buiiding Biocir

was put up on Sy.l\io.253l5A without obtaining necessary

license from the concerned Panchayath. In this counnection.

there was correspondence between the Panche§ath_;V:-~.KViAQB_V

and other Revenue Heads of the “–:Distri:,::fs’;V.eth-

Ultimately. the concerned authority

wrote a letter to the Deputy «Contmissicner; ‘As£§ietent”e

Commissioner and Taheildar.e’el§in§_then1._n§tto ctenzolish the
building. even if it wa$’~c’ons«tructed;._irrithout euchlflicense, as
no such license was necee§u’a’r’y.c:;i’s:V ti1.e_:Vl’axnf;llns__’_’.rivere acquired by
the KIADB. :He§i:ever;;A’trrel the approval of
license whether such a license
was requir.e?o’i§to “the”l°anchayath before putting
up such * yélnjrway, this putting up of an
Administfat_ive.vBlccl{‘eeehie to have kindled the feeling of fire

locaijlitieie who’Se..V:len_qs seems to have been aeqnired and

there some support from the busy bodies of that area as

A .w’ei_lV_.1as4c’e.,n’te.rid’ed in the correspondence between flue NPCL.

Kl}%D8.–.ancithAe Revenue Officials. when image stood as it is,

itteisiiniaticed eat on the some by an commrs

reprlesentafive so atso KIADB. rwuested the command

gioiice to give protection to the officiaie when suwey work had

to be conducted, which is part of the acquisition. They

anticipated obstructions and even physical violence from the

occupants of the tends, therefore such protection was asked

and the same was accorded.

6. As a matter of fact. in
M.M.Shetty. one of the empioyeses-,__’of
complaint on 20.8.2005 contendirfi-:that”wtienrthe

aiong with his officials wenE’0V_te._V.an area calio’d1.iIj(oiactrur in-”

Yeilur vitlage. at about 10.00 «ifivltpevrsons i.e.
accused and otherse.._”V:i’ncEL’t_dir;_g.0′. “thLe’A”0’~C§ram Panchayath
members. forming unIAas_arfi.;:.’Van intention of

committing enté.re£1_ttte.jedtn’in’ietretive office and took

away:V?Rs.650!},t’a’pa:rt “”dantaging the Tape-Recorder and
other iterrzsf * VAcco’ro’§ng:”‘§o’him. one Vinay Kurnar Sorake is

oehifno the unl’a\:r(§u§ aesembiy instigating the assembly to do

e.=x:c’t; otniteonfawful act. Based on this complaint Iodged at

I e:0io'<f;_:.Vrrt Cr.No.81I2005 came to be registered

1
\i

eg’a.inst__*1’1-oeersons and others. However, we do not find the

name” 2″” respondent Odi Muggera as one of the 11
‘ e?’c.::tt$ed and we do not know who are the other accused as of

get, in Cr.NO.81£2005.

7. In C:.No.82/2005, the complaint came to bejfodged

on 22.a.2oo5 at about 4.00 PM on the come:.a%.i;§.tte$ei:2?”

respondent against these three petitionersMelieeiltg-thett’

10.8.2005, in the afternoon, the e’ooHus’e-do

assistance of 10 to 15 people, tre’e.pee_eed

forming untawful essembty end.:’?:’epproeched–the e’e:hi;3Ee’inant.V’

That aeart, complainavmewas_.s.:z7:e§gg*fLiii3!_.!ifte§f’ ‘fromVthat place
atorzg with others and and then left.

when he retgrr}_e<§,_'horr§e'.Vheiitgifttj' net. trvife and chitdfen
and Ultimateiy, he
found piece. According
to the – wife, the present petitioners
threeteféed4'thefi1"V§éith'A'd.t§e—-'..eohsequences if they do not agree

to v;:c*et;e the hooee iméeeeiateiy, and therefore. they vacated,

es"'t"theE*}3et'i'ti.oners were to a hurry to conduct their survey

%e~ior§:;' "

“8_;V._h3As on 22.8.2005, theze were two compteinte todged

he§e_”‘{?r.Ne.81£2805 and C:’§.No.82l2€}95 one against the

t’ eteneheyeth members and other viliagers and the other

egaénet these three petitioners ie. two offéoiais from NPCL

and orze from KEADB.

9. A careful perusal of the complaint in Cr.No.82I2005
would indicate that the alleged incident or offence tookyplece

on 10.8.2005 and by next afternoon, he was ab!ei..to44’rh’:e’et.;’

wife and children at Karkala. At any cost, b3r_t’2.;:.8;2’r3{l’.5.”th-iel

so-called offence against the co:hpla’ir.antii_anttfiteterrhily.

members was done, at the instance Aof__tilr-ace three ‘petiti’on”e’re.’

It is not the case of the cornpitezinanthyhthapt .;.lléllIVVAV’Eti’reetened”‘

them with dire consequences.&,lf”t’sei_were_to lodge e-‘complaint
and therefore rm 22.8.2uC)’0’?.>f_’h”ee._<i:s»¢';iv up his nerves to
lodge a complaint; if had happened
on 1o.a.2o_o5}e tn«.=.e;Ltp;?:o:;;1p:aiei:%anVt'tried to wait til! the
compleint came to be lodged.

After he lodged at the tnstance of 2″”

petitions: -l9l.M.S1h:etty,x:in. are afternoon this Cr.No.82I2005

:’wae” 2″‘ respondent. The very correspondence

petitioners indicate that they were

apprehehclihfi hall along obstruction, violence from the iocat

of survey number which was acquired and

:”‘”.epprehendlng all such obstacles while conducting the survey,

. had approached me concern-ed authorifics seeking

police protection. Having regard to this background. it week!

only indicate that as a countertetast to Cr..No.81I2005,

Cr.No.82i2005 came to be registered at the instan¢é.:§!.V_2″”

respondent.

10. Under that

quashw on ma fiie oi Padubidfi Po ¥is§ $tati’q:§;. Map!

Mangaiore.