High Court Karnataka High Court

Ramachandar S/O Sangappa Gandge, … vs State, Rep By P S I Rural P S Bidar, on 16 October, 2008

Karnataka High Court
Ramachandar S/O Sangappa Gandge, … vs State, Rep By P S I Rural P S Bidar, on 16 October, 2008
Author: Mohan Shantanagoudar
...%%

. W 1-I-'bfl IIWJQ w.«.mm-. an w\.;w'"i£ fi..%..MT..:$§,t%{l,_-:MJi"' mwmmmm %-JMGH CQURT O? KAENA.'E'fiA¥<A MGM Cfififi'? OF KflRN:W'fi4E(£t MEGS"! §Z'.'0URT 0? £(&RNfi."§"fi%.§(A HEGH flfléé

DATED THIS THE 15*? Day OE %ocTo3ER&;  k%

m Tl-E HIGH COURT OF KA:2NAT;A}<A%é'TL%k%%   *

cmcurr BENCH A7?' éULBAi2_6:%'     Ln    

we HONBLE MR.JusTicE%M¢:i5m~§ %5HVAMfrAzxmeouDAR

at%IAmAL  or 2008

B1j«:3"'T*.ix2'E:§§T:~z;';'--'V " Q  

_ Ffagméhanciar  '  . V
S;';ce, Sajqgappa _ G-anége

: 'Age  Bidar

'-- Pxacgichgg Azivbcfiite, Bidar

. _ 13.  

S] E)" Channvappa
{age 33'yes:rs
,CTvcc : Agxicuiture

V _  . 22:; c$ {3~11nalli Taluk

v iiourshctty

S [ 0 Channappa
Age 52 years

Occ : Agriculture
Rfc) Gunna11i'?alu}{
Bidar District.

Mehboob
S/0 Mehtab Sat;
Age 58 years



V. nmmaumumma if"!!A.7%"l £..UUi€F 0'? KARNATAKA WEQH CQURT 03"' §€{flcRNA"E"AK& H§GM CGUW' OF KAQRNAYQKA Hffifl CO

-  ..
{Dec : Agricultum
R/0 Gunallj Taluk  *   
Bidar District ..Pm_;iticéfxcz*s j

{By Sri Manikapgaa. Patil, Adam)
EXND :

Z. State of Karnataka
Rep by P.S.E.  _
Rural Police Station, Bid:.«;m~' , 

2. Sanjeev Redciy {  
S/0 Shank.-ar Red'c3§«fV_V_ "  V
Age Major ' " V' '

R/'0      ..Respond.ents

(By Sri S1§é§£z2a;fi'e§1$'éi$2aAp;§'s§'T§f:.u§a"§§.§1§i.e§1;ty, ;4cG;3., for R1)

 "TV11iis' T(}£1.P.  'fileaifimder Section 482 of Cr.P.C. by the
advocate__ for  praying that this Hon'b1e Court
may B5: piea3ed'«.f0VquaSh ..-~3:1c FIR No.13?/2008 of Rural
P031333 Statian, "'Bii:1a'1*.--u?hich is mgistered for the offences
p11nishabl(~:..unc{£:r'.Séc_tié1is.44'?', 427, 506 R115? 34 <:rf]PC1.

_   f5."«._§.'oming on for admissien, this day the
C'c:.u:"£..1IiadAe'v  »jf£:~lA1owing:-

ORDER

* Fetitioners have sought for quashing of the
A”4″.’j-~pri){:é{:dings in Crime: No.13?/2008 registered far {E16
.»;0i_f§*:nces punisltzable l11’l(‘§.€1’ Sections 447, 427, 5506 f’/W.

Secf:i_0I} 34 of IPC.

:*”x

gem came? efilaéfggmeem Hm»; cm

ur\anr”‘IbVu””i – n\.7r1e »…umé_v;w_ua* 2a.&NNA§A%€..¥-K MEGH CQURT OF KARNA’¥’fiKfi\ HEGM COURT OF KARNAVIQKA H

2. Case of the prosecutiorl in brief.

petitioners trespassed into {he beari1’1g::

measuring ta an extent of 6 acres ..g21ie;£ae_eitu;€£e§?at

Gurmalli Village of Biciar Tahgk am?’xde$£14ejze§i4~vth.e5 c:rVop-

grown by the complement. iiea.*i:1g_i§,:as given
to respencients. ReVsprV§ndem:2.;_yNe’.”$2;f served, has

remained a¥3se3:fi.-V ‘

3. leis ofgthe petitioners that the
Civi} ganted on order sf
inji1ncfie;i’–i:§. O.S.N0.1 17/2003 and that

therefere “c§in;*1c5t eaid that respondent No.2 is in

‘ “-Ap0s$es:§’1’31’iA’£he Ijfeperty.

1 petition is apposed by

Shefaneigeeappa Babshetty, ieamed Cxovemment
x V’ ~Piie2ider,” appearing on behalf of the State by pointirzg out

thaii the 0§’d€I’ of i1}j{mc:tion granted in O.S.No.11’7/2003

“Vii

‘av –…wum wr 2’%MKNM&M@”£fl. Hméfl C;€}UAIf?.¥”‘.Q? KARNAYAKA Hifirfi COHR? GP Kf$RNATfiKA HEQH COURT OF KARNAWTKKA IWWGH CQUR? OF’ mmmmm Pfififi CQU

0111:; for the purpose of disposal of this petition. A1}.

C(‘:=§”iIj€I”1$iO{ZS are kept open to be urgm befere

Caurt.

‘*ck/ bsrw