High Court Karnataka High Court

Sharnappa S/O Gurushantappa vs Bheemrao S/O Manikrao Joshi on 1 August, 2008

Karnataka High Court
Sharnappa S/O Gurushantappa vs Bheemrao S/O Manikrao Joshi on 1 August, 2008
Author: N.Ananda
._ Awapiu

IN THE HIGH COURT OF KARNATAM 

CIRCUIT BENCH AT GULBARGAl'_:'.."" % % %

DATED: THIS THE 18?' DAYQF ;mus2~2eog   

BEFoRE3_ ' _ _
THE HOIWBLE MRJU-sfrzcfi '3.\¥.'2iNAND 3¥{.V&:  :2
CRIMINAL REVISION 131-:T1'r{>1~z 1319.9 1VéoF2oo6

BEflNEEN: A" f L"  

Sharanappa, V  

S/o,Gun1shantapAg}a?      
Agedefisyears," f;.' 2 ivv '._*%*«w=

Occ: Ag3:'icu1_Ture,.¢__  "  .    '

R/o.Naro11a,'' _V   " ~ _  "  
Tq.   '      .. PETITIONER

(By Sri. Babu..'R;-an 

V.   ' 
'  S  V'JoS:';1i,

PLg_eLr;i _6S "y'eé.,::g', V. V <
Occt.iAgxicj.1t1a;'*:*;,
R] 0. v 

  ~  Executive Magistrate,
' T. .. RESPONDENTS

T £83,; Sri.K.Appa Rae, for R–i:

‘ Sri.Suresh Mallapur, GP for R-2}

This criminal revision petition is filed uj3SL

praying to set aside the oureier of Pr1.S.J.,.~€»11iba1*ga, «§iate$:i”~
21.3.2€}()61’nCr1.RP No.94/2005. * V.

This cam ‘ a} revision petitio1:a’§;<¢';'n'T g <}'11 ' for

this day, the Court made tI1e»fo_§iowin§;V

The Iands beari§1g..'_ Hef Narorna
Village were the subjecf, initiateé by
the Taluka Cr.P.C. The
petitioner éigeeeinent holder in respect
of the :0 have punchaseé the
same xivhem oocupancy rights were

granted. V

V. order of the Taluka Executive Magistrate

under Section 145 Cr.P.C. and

apApQiIzti:1g kiiéeeiver was set aside by the learned Sessions

""-'4«.__"-.I;1;1ge Cr. RP Nos. 123 and :24 of 2005. Thereafter, the

Executive Magistrate sought 0§iI'.i.i{)}C1 of Government

: Ativocate and directeci receiver – revenue inspector to deliver

possessicm of the lands to petitioner. The Taluka Executive

;\}..

f@5A(_§.’6Q/05-06 damd 7.12.2004 was set aside

.124 a11d “1 25v~..t§f in teams of the following order:
” ” Efision petition is allowed. The impugned order

. is :_.;m–.%asi;::.a.” N. –

Magistxate also dirtcteci, sale proceeds
standing crops wlxich were keint iI1 (i£2;3a3ift u
petiijcncr. Aggricved by the
Cr1.RP No.94] 2905. ‘i’11c: leai::V1§ tiV..V_Sf:éé§ioé:r:;sV ‘ L’
the rcvisicm petition, 1″¢versedAV_tLiViV§é’v:_oi::i§;r “‘I’zaI}si1:’1ar and
directed the amount in favour of

mspondent. Therefore, §v}€’i1:”‘n,?;():2:[f1€5Jvf”‘I:.’E'{“1,).t§’f.F;53I'{‘2’V court.

3. I haviéé learned counsel
for pe7ti*cio;i¢1:4–VTVe1r:;§jI. _v Ra.§,W l¢a1ned caunael for

respendcnt. ” ” . V

4., ‘ciear i’.I:’ti)x*1}(v’I;f’1.{;”I'{fi?COI7C3.S that order passed by thfi

by an ‘1égfi§eé””_~$¢s§i¢fis Judge in Cr1.Revisioz1 Petition Nos.

lear1:2ev;i Sessions Judge in Crl.RP No. 94/

sustained. I

6. In the result, I pass AV

The petition is accepte¢[;W.?, oxfiiér. by the
Taiuka Executive datfld
6.8.9005 as also fhfi oidéx; Sessions
Judge, Gu1baz«g§a4;2}:gv ::r1.;éé__§>.§§§:§.r94;.飧t)5V. 21.32006 3113

set aside. Th;e fiibatiér”i$ 15$-;ck’to Taluka Executive

Magistrate.» ‘with: e£ii:+:etie;.nf-to géisicie the iancis to the

possessiofief ‘g}c}$sessi0n of the lands had

been taken the: .reC::iv.t:_£~;; The Tahzica Executiva

‘ .?\’.I£1giS1C£fI3.%§:.(3.VS:{1é1ll x’eV{:t11*1’1vV;1;;§:van1ount in deposit (sale proceeds

/Sunk:

‘c>f $Ata:1d’ingV»AcA1iop§.§)’*–¥Q K party. The Taluka Executive

1/

Maéistiéie .’cQi:iV}:1§ete this exercise Within a period of six

n.::oat1″1$”2″1:r31.\f1: .tori1’;3y after affordring an opportunity of baing

~ tr} botfifl sparticzs.

Sd/~