_ (By.B'ri: BSA'I'ISVH' GIRITI, HCGP)
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 07TH DAY OF SEPTEMBER 20
BEFORE
THE HONBLE MRJUSTECE A I I
CRIMINAL PETITION 1\:j"o:3f7:23/"zc-xoDV:_':
BETWEEN: A I A
SMT A VIJAYALAKSHMI
W/O SR1 KVANBANANDAN
PRESENTLY R/AT N0 .31.3/5,.w6TH"'Af CROSS "
VENKATAPURA EXTENSION A
KORAMANGALA <
BANGALORE 560.034 '
...PETITIONER
{By Sri: BN_..IAYAjDEVA,'.ADV.) 4.
AND:
THE STATE ' 7
REP BY'AIR1?OR'I' PQ1,Ic.B'BTAT'1oN
... RESPONDENT
*=i€**=!==i=*
TT§t_B__ IS FILED U/S482 CR.P.C BY THE
ADVOCATz'i__ FOR THE PETITIONER PRAYING THAT THIS
HONBLE "COURT MAY BE PLEASE!) TO QUASH THE
ORDERA':.DT.1O.O1.2008 ON THE FILE OF THE X ADDL.
CMM, "MAYO HALL, BANGALORE IN C.C.NO.22061/08,
TAKING COGNIZANCE OF THE CASE AND ISSUING
PROCESS AGAINST THE PETITIONER.
TI-IIS CRL.P COMING FOR ADMISSION THIS DAY, THE
COURT MADE THE FOLLOWING:
ORDER
The petitioner has called in question the
proceedings in C.C.No.2206l/2008
learned Addl. CMM, (Mayo Hall), Bangalore’, vigiateld’ 0
10/1/2008 for the offence punisitiablel
447 of IPC r/W Section 192[2)e’of’theé’Lartd Re§.’enne ‘Act..'” V
2. The allegation into-“eett;pie.1nt is”-that, the
petitioner has encroached or’; §§>u_1o1rct»i_.:L)rc1perty.
3. th.e}}V)e.titioner relied on the
order p;assed–.l:3y in”‘W’:P.No.3969/2007 and
connected 2008 wherein, this Court
has qguasheéde the..Criri1in’al proceedings on the ground
‘t-:t1afi._”‘theee. Circu1ar”””‘dated 8/9/2008 issued by the
lvreiqtiires hearing of the alleged encroacher.
0 It that the similar matters are disposed of
iconcsidering the same question.
4. Accordingly, the petition is allowed.
0 C.C.No.22061/2008 on the file of the Addl. CMM, [Mayo
Hall), Bangalore, dated 10/ 1/2008 stands quashed,
subject to liberty reserved in the order
W.P.N0.3969/2007 and connected matters.
*mvs