High Court Karnataka High Court

Smt Sakrawwa W/O Channappa Dandin vs The Sub Divisional Magistrate on 2 April, 2008

Karnataka High Court
Smt Sakrawwa W/O Channappa Dandin vs The Sub Divisional Magistrate on 2 April, 2008
Author: Dr.K.Bhakthavatsala
GIL!' No.K4?ߣl67

IN ma man comm' or KARNATAKA AT    L   

DATED 'runs THE 2&9 naroar    
BEMREL x    % %  A
ml: Hmrnu nu.  
cmmxrmg  reo;4s42%/23."?  % 

Dist:      i Pcfitioner

~ mam.

Badaam,

A'  ' sub-Inspocmr,

  H

   Smt. Saknwwa.
izIms* E  *   the Court made
thcfoflmving:  %        

         
The   count under Section 432 ad' the
Code of  for quuhing the proceedings

  omr. P c in N0.MAGICR*16I07-08 on

 £15' or  No.1.

--   Counsel for the pctmom:r' ' submm mat vnthou' t

  a  may under Sociion 145(1) ofCr. P c. the

L\/[



C11!' No.48-112F200?

respondent No.1/sub-ass Magssunu-. crux!  

dated 13.10.2007, and thcreforc pm: for quaahsgg

4. Learned Government P3cads:~'”‘subm;sta”_’ ‘4 théfiwvv no}

prchmmary’ ‘ outer. but on the basis’ ”

has pmcoedings

5. Lmned Counsel’ submits that the

Thhsildar of Badami, tbs I -‘V

respondent No.4 is tnnant disputed land and

the Land regarding the giant of

occupancy in pomcssion am 13%; amp md

‘fat. the téziss of the pctiwsncr. who claims owner in

V. land, inuzxfims with the possession ofthc land

by 3 thcmfom. an the basis’ of the n:-port by the

Pblicc, the rcspondcnt No.1 has m1tm1sd’ ”

‘ Section 145 ofCr. P c.

It is neccssary flxat so as to mam’ fie ‘ under
Ssstion 145 ofCr. P c, a pmsmsmy order has to be mm: mm:

V’ Secnm 145(1) of Cr. P C, but in the instant cast: t No.1