High Court Karnataka High Court

Shanmukhappa vs State Of Karnataka on 30 July, 2009

Karnataka High Court
Shanmukhappa vs State Of Karnataka on 30 July, 2009
Author: Jawad Rahim
2
5. JAYAPPA s/0 KALLAPPA
AGE:58
MARIGGUDAR, AGRIL,
R/O KUDAL VILLAGE
TAL: HANGAL, mgr HAVERI
6. SHIVARUDRAPPA
AGE: MAJOR
KARIBASAPA PARASHE'£"I_'I
R/0 KUDAL VILLAGE ' M * 
TAL: HANGAL, DIST HAvEs;1"~.

7. BAsAVANNEPPA3;.o PI5TrA?£§ BIRAJI
AGE58     
OCC:AGRIL, ..  <
R/0 KUDA1; VILLA€.'~E"= '

TAL: 1-1,<».;1m¢1'.--_-,_ I)I:S'I' HAfVE.R'I  V' 7'  "

8. §°ARA¥viESHA¥§'PA_ 
S/9 MANAPPA*BA!)_It3cE.RI
0cc::AG»re1L;-- R'/Q DEVIHOSUR,

fmL. FfAVEIRI DI:3T HAVERI  pmrrxonsas
 «  _ (BY: 3 HAl5'éA"%!I}--« -

Apigf  " V

pauufi

.  Tram STATE OF KARNMAKA
BYAHAVER; RURAL POLECE STATION,
!~l:'\.";fER!, DIST: HAVERI.

2 n 'T REPRESENTED BY STATE PUBLIC PROSECUTOR
 _,--HEGH COURT CIRCUIT BENCH,

DHARWAD.  RESPONDENT

THIS CRIMINAL PETITION IS FiLEB U/S.-482 CR.P.C BY
THE ADVOCATE FOR THE PETITIONER PRAYTNG THAT THIS
HOPPBLE COURT MAY BE PLEASED T’O:A) QUASH THE FIR

fl\,{L.,¢..

3. That there are several disputes betsveejrr

110.1 and 2, and the complainant, rela_oTn;gL_:’~toi

properties is respect of

including w.P.No.3o662/zoos. Iii’ xitI*1i.eh alnlsrgs
to maintain status-quo. the thus, the
complainant has dispossess
the petitioners who land. In other
words, no case is made
out for ‘ration against them as the
dispuwte : property and is of civil
nature. l

‘ counsel refers to the proceedings in the

also the proceeding before the Land

elated 27.5.1992 vide Am1exure–D regarding

A 5.’ of the parties in respect of the immovable property.

V’ Elie submits that the only modus operandi of the

complainant is to ensure that the petitioners are levelled

with false charges so as to obtain possession of the land

gr

6. Hence, the petition is s’@c’ bf
admission. ‘ ‘ V’ V V’

JUDGE

VI’P/-