IN THE HIGH COURT OF KARNATAKITQ: A %
CIRCUIT BENCH AT :jiiARw_A':) .; T
DATED THIS THE 113% DA'i'~Q1i-,_1UNE":;Vf,'A V «. "
BEF;O}§E';
THE HOWBLE .gytR.JLi'sTfg:*E"':q,ANANDA
CRIMINAL Pa.E'r:'r:Cs%9:.§':%b3;a.'2:ff2f?2(2009
BETWEEN :
KEMP1;iNNi4';'S%5"S13jijAi?§3'A*MUN'GO».I§
AGE:3.5 'i3%ccA_GR:cu_L*:*o
R30 URU13:NA%fri,_f1*-QGoi<AK, DIST BELGAUM
SII5D3\PP}§ 'sf fi$j1%jBA's§¥*MNEPPA MUNGOJI
AGE:65 GCCEAGREC-.U'}..TURE,
_R;0 Ur<m_31r4.z=rrrI;_TQ GOKAK, DIST BELGAUM
. sMTEiém*;s-«W/0 SIDDAPPA MUNGOJI
AG1_<:::;:<:"Qcc:AGmcULTURE,
' 'V "I2['a_ URuT_'BI--:§;A'ITI, TQ GOKAK, DIST BELGAUM
. "'sHR:'é§<3i§DA?PA s/0 Bfi.E§AVANNEPPA MUNGOJI
'---A(}E:50--"OCC:A(}RiCUL'FURE, RIO URUBINATTI
'I"¥"} GOKAK, DIST BELGAUM
. 'T BALAWWA W/0 GOUDAPPA MUNGOJI
.AGE:4O O(3C:AGRICUL'I'URE,
R] O URUBINATTI, TQ GOKAK DIST BELGAUM
SHRI GAJANAN S/O GOUDAPPA MUNGOJI
AGrE:2O OCQAGRICULTURE,
R'/O URUBINATTI TQ GGKAK DIST BELGAUM
I 2 :
1?. SHIRI HALAPPA S] O BASAPPA MUNGOJS
AGEQ5 (}CC:AGRICUL'l'URE, «V
R10 URUBINATTI TQ GOKAK DIST B$LGA,U'M, '
3. SMTBASAGANGAWWA W/0 $.asAP§9A"§;itj1~::£}xjJ'£
AGE:55 OCC:AGRICUL'i'URE, ~ «
RIO URUBINATTI TQ <3oKAi<'£}Isr B13L€3AUa§é
(BY SR}. M.J,PEERJADE_, ADvQ§§A%;§h:;.._»_ '
AND
smrel SZBDVAPPA BALAPPA'-MI.IIiiGOJ¥
AGE: 55 occ:;é;<:zR:'c:;:.:ruR1';
12/0 Ur2uBI'NA':*r:';'<rQ..GUeKAK ms? BELGAUM
- 4- '_ * ...RES?()NDEN'I'
(BY $12!. K. Amgwmgxxfimk, ADVGCATE)
V' 1§f;:s. VA'P1::r1T10N IS FILES WS. 4232 09' CR.F'.C
~..éI~2z2f:;:1§;«..'f:':2iz§'1f:'_?.i'Ir;s3: ORBER PASSE9 BY THE PRL. JMFC1
C::}:)'R'r,_:3t§ii_:§;K rm ac. M32,/2:305 (cc: No.11/2008) ON
5,:.;::{:5e'ia«V ISSUING PRQCESS AGAINST THE PRESENT
V ."I§'Ev':i_"I'I'It";2':*'§'$.El'?S FOR THE amwmncgs UNfiER SECL143, 14?,
. ' '.;.s:,, 504, 506 R/W. SEQ149 IPC BE KINDLY SET
_ ASIDE BY QUASHKNG THE COMPLAENT AGAINST ALL THE
T ""PETITIQNERS.
THES PE'TI'i'ION COMING ON FOR ORDERS TEHS DAY,
THE CGURT MADE THE FOLLOWING:
ORDER
Though the matter is iisied in mders, it is %
final disposal with the consent of 1ea1neg:,%V_”g:gufij§;c1% {Pg A
parties.
2. Heard the learned CQ21;:tse14fi31;”paI1;ies.’.;:;.r§.é:’ }.
the impugned order.
3. 011 pm ntafibz; of; thé;: Vvihév iearned
hmci
Magistrate %c§ordd>t;hIcV On the next
day of has referred. the
matter to by invoking 156(3) Cr. P. C.
.v’}’1f1er<1: afifev cm111*e.£dictQ__1y . {)I'd€31'S passed by the lfiié-3I'IiCd
'Th%1'cfgm, the impugned order canneat be
sustzalifiafi " ' H.
of the abeve, the petition is accepicd. T315:
. ,;;fl.:ait1~E’1:<i$ remanded to the icazmed Magistrattst toAc{3/11":/zider the
_ng_a§tér' ffom the stage: of pnasemafion of the complaint :11}
T . a5'c:cor9da3:xc£: with iaw.
Sd/-E;
Judge
Ets*