if! TEE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THES THE 25th DAY OP';.;J£¥i%Y; 29:23-:' '-
EEFORE.
THE HUMBLE MR. Ar€AN.DA- ' "
021.2 No';--'4j926[Ai2OG'n7 *
Betweaxlz I <
1. Sri Ganapath, 'V
S/ofioviuda V . _ .
Aged about 68 _ V "
2. Sri " 'V
Aged ham: 35 years, % _ '
3. Sri Ashoig " _ .
S] 9..-N1a1*asn"ga. R30; -
Ag»-2;} abzxut 43 'y:.=«a;f_$_.M A.
4-,, .A "S::i_ Nas§za1a--
Rfa.Goviii':da;.fNagé:r,
.. . }rijo*u.$e No¢836~'89,
4 _' "f.':(31?iI1{3,€¥L_La§e"G1it,
' " J8h3i?&d§;' Road, Bieiaxz
' wagid,
"3; a;Ra::;a Ra<_:£;_;.
~Agagi e1b{:é*_1;t_ ififiyears.
' = --Sfoiismaii,
Aged about 28 ysars,
R/alvialambara,
Bidar.
6, Sri Sanjay,
S] 0. Kesava,
Aged about 19 years,
R] a. Had-oli,
Bidar.
7 . Sri Siddarm,
S / 0. Chandraypa,
Aged bout 34 years,
R] a.G-ovinda Nagar,
Govinda Layout, . _
Jahawacia Road, Bidar.--,_
8. Sri Rczvanappa, V
S/o.Na.gappa,V _
Aged a?D0ut3?*y€fm-5, 'g
I?/a.G'0V5I§da'N8£§ar§-- 'V ' 7 '
Govinda I4'ayout',_.» " é
Jahawfada ' " .. Petitioners
(33; Sri K M Ghatkg, Agififj V. -%
And:
fie s:,a:€;;~.f """ " "
N'e:w.T6e=?:t; ?9}:icc--.S£-mien,
Bidafi' _ _ ' 3' Respondent
. . __,{,By Sfi’S§manai;;g.$$ppa 14: flabshetty, HCGP)
This efiiininal pctifion fikd undfir Sectirm 482 cf Cr.PC,
“px’~ayiug,_te qftlash the FIR] Cxsmplaini in Crime 510.134 of
‘.__”2:_’.3t’)’? timihe fiw of Pr}. Chief Judicial Magsuate, Bidar an
‘ tilt? ¥:asisA”of the compiaint fileé by the cemplainant and
f cogxxizance against the petitienars for the (fiance
T yunishabie under Sections 143, 147, 44’? read with Sectian
149 of the Indian Pczxaal Code anal Sections 3 and 4 of
‘P1t=:vention cf Pubiic Pmperty Damages Act.
I-‘:i’n I”‘1′”-.t(‘:tt::~m:’1s;.A”Lv. ‘i*};;crefoi~é,[“‘mtitioz1 is dismissed as haviug
‘ VV ‘<..»seek fiuiégéhing 6:f..Vc§arge sheet, if such remedy is available in
3 Bkm.
‘§’his criminal petition coming on for aci£aiss?1pq:1_””f.§;iis;’~V:.-«
day: the Court made: the following: ” u ” ‘
QRDER MM % V
The petitioners have filed this is ‘«
482 Cr}-‘C to quash the complaizgt z 3
{$0.134/200′? by New Town Police,
when the matter wa$~–ad.;f1is$ion, leasmed
Gevemmcnt Plcadezj wouid. to
complaint xE:gi$t§:I;éL§w’. M134/2007, fhc
Investigafixig :v.’ifi§::”:stigation, has submitteé
charge sheaf for aforesaid ofiences. In
View of :S¥,1bS6(i”1?3′;t’.’;:1v1Z’~(iiSVffi0I$if.;3Ci1′{S, petition has became
be’c,~g_«m<: However, pctitionera are at liberty to
Sd/-4
JUDGE