High Court Karnataka High Court

Sri Bandu Javappa Kattikar vs The Taluka Executive Magistrate on 18 November, 2008

Karnataka High Court
Sri Bandu Javappa Kattikar vs The Taluka Executive Magistrate on 18 November, 2008
Author: N.Ananda
' = 

1.

pi' 

IN THE HIGH COURT OF' if   

cmcurr BENCHJAT_DHARWfi;f}~v     
DATED THIS THE) 18??! my {)A§f§¢§)V1§:§a;§':B*é';R;;j'-»:§,§S<3,3:'
 BEaFO§EV..__ V  ', 1   _
THE HON'BLE Mié' % % 3: ARAWA

Sri   m.: ' _" a ..«
RI 0* W9}d*1801{ 

_Ham1é't pf'  

flfimmfiaayaw  ,

 62   
R/o:"~Wadag€._3l, 'Tahzk: Chikodi,

' " Taluk: Chikodi.

Sta F'mka~. shA Jagmm Katt:dcaa" ,

 gems, Ooc: Agricultuze,
'   Taluk: Claikodi,

Si'§.'1'_§::&;h;3k Jayapim Kattikar,
Age:'{-'SO ycars, Occ:  ,

" Rm Wadagol, Taiuk: Chikodi,

Hmlet of Sadalgfla Taiuk: Chikodi.

Sri Smtesh Chintamani Kattfimr,
Age: 22 years, Occ: 
R10: Wadwl, Taluk: Chzkodz,

Hamlet of Sadalga, Taktk: Chfiocii. .. PFWITIONERS

(By Sri M.B.Gundawade, Advocate)



AND:

1. ThcTa1uka Executive Mag's4:§ate, '~ .;  .; I

2. The Police sub-inspecrm. %
Chikodi,   

3. SriVitha1  *  A 
Rio: Wadagol, Takxk:  
Hamlet of     "

 
   
  

R10: Xflazleggol,  
pf  

Agg: ?(} 
R[o:«-}_Nud.agoL  Chflszodi,
' --H_amlsc*i=.o§fSwa&a, Taluk: Chikodi.

 

' Rfioz" Wadxnol, Taiuk: Chmadi,

. * Ha;§a;e':T;;dfsada1% Taluk: Chikodi. .. RESPONDENFS

 i5;H.Gotkhmdi, HCGP for R. x)

 Tins' petition is filed under Sec'mn' ' 482 C}r.P.C. praying'

x _  setvasidc the impufid cider gm! by the Tahxka
' Executive Mwktzatc in No.NIL handing oven' the posscmzhn

wtmmspondenmmmgivhgthefificepmmcfioninhk
curler No.NIL dated 31.5.2007 pas% by tbs Tahxka
Exw'ufiveMa§smm,Ch&wimdtm1W 
 by him by Cr.§o.

This pefition coming on for admission this day, the
Court made the following:



ORDER

The impuwed order i §
directing respondent no.2 to
respondents 3 and 4 in ‘asiioxggf ‘ hcm1n ‘ g
Sy.No.1036/7-B.’ V’ x ” V’

The lcarned has taken noficc for
1’csponde_i1i:’si};i 9%, to mspondents 3

is listed for admms1o’ ‘ 11 it is taken

up

It fiom Iecostis that civil dispute between

V of the afomstated land is pending in

it aqapeazs respondents 3 and 4 had fibd a

“sui:’t tfoV1’ partition against the pcfitioncrs and fie suét W83

x ‘T aylhst which an appeal ‘m pemfmg in
»’ ‘RA.No.49/2006. lithe pmfies to we inaarwtcd ‘m

seeking any inmizni reiitf in respect of afioxmtatnd km they
couki seek the same before the Court of Civi} Judge (Sr.Dn.),
Chikkodi, whcmin RA.No.49/2006 is pending. in mm

W . Q ._

circumstances, respndaent No.1 was justificd H
respondent No.2 to attend protection to to

5 to secure possession ofiand bearing .. V

3. ‘]’hcmfo1e, I Pass the ‘

cRa§ER_

The pctitiovn””is_; order is set-

aside.

sal-

Iudqe