Karnataka High Court
Sri Muniraju vs The Station House Officer on 20 September, 2010
IN THE HIGH couar OF KARNATAKA AT BANGALQRE
omen THIS THE 20"' DAV OF $EPTEMB.E;§'i'€)iVO{: if
BEFORE
THE HON'BLE MRJUSTICE MOH_AN_ Sfr§A§§iT.A-!§jA?5'OU-DéiR_1'
wazr PETITION ':\ tO.§.264'84}~87/'2Ci!)vé:.
26488«91/2O1Q(tEvM-Pofice)'T * V
B EN: _
1. Sri.I\/Iuniraju, (A-- 1)' V ' V
S/0.Girigow-dva, * .
Aged years;
2. S1'i.jagi'aidivéIf1_'.N"éLid1j.'fA;.é)*-- &
S/Q.VSubrgi1na;_1ya..Najd1i,A -. V
Aged abeuvt 34;. _ .
3. Sr1z.'B1"11;rr1Vapp§':i.» "-~ ., 2
Bh1:m'a1_ah (A44) ; = _
S / o.Late An1a'nap_pa';
V ab0ii1€.._1DO years,
V 44 amma [A- 5)
_ W'c..Rai11appa,
. -Agédkabogt' 78 years,
....53' ; "
5. }:smt;Ka1é.mma [A--6)
W}'.Q Yaliappa,
* «Aged about 83 years,
's n.Asho2; (A-7)
S / o.Late Muttappa,
Aged about 31 years,
7. Srifiovindappa (A-8)
S/0.Late Huchhappa,
Aged about 58 years,
8. Sri.I\/fanjunatha Reddy (A-- 10]
S/0.Late Narayanaswamy.
Aged about 31 years.
(petitioners 2, 3 8: 8 are " - _
deleted Vide order dated 6.9.20 l_O]' v . '
All are residing at e '
Chikkanagamangala Village,
Sarjapur Hobli, l ' "
Bangalore -- 560 100. .".'.-PE)'I'I'1'IONERS
(By sr1.M.R.Nafij;indat_Qaqindaiggvgasts., Advs.)
AND:
1. The lstation 1%i3;§'us:§~c§i?fice£["'l V
Parappana Ag1faha:r.a' 'Police Station,
Bafigalore.' _ "
2. The Stateiof Karlliatalca,
V, its Secretary, _
- ,e._Re':2'enne Department.
'V. lvI,_S.Bu_1ld1ng,
" _ 'D.rv.A1"nb€:dkar Veedhl,
--.Baf1g2_iJQI"€§ "--" 1.
3. Taflasildar,
Anekzai Taluk, Anekal,
" * :._Ban"ga1ore Rural District,
A. Bangalore. ...RESPONDEN'I'S
(By Sr1.E.S.Ind1resh, HCGP)
These writ petitions are filed under Articies 226
and 227 of the Constitution of India with a vprayer to
quash the entire proceedings in C.C.No.2~4.~197_/20gO_7»on
the file of the IX Additional Chief IVietffQp:oii:ta11_
Magistrate at Bangalore as per Annexure 'E2'; V
These writ petitions con-1'ing--. one ti'
hearing, this day, the Court made the ifo1ioW1'n;g:'.. ;_\'.
Heard the iearned _.ie'oi.r'nsei__appearing for the
petitioners and the leéarnedi iGiot?erninAeintAdvocate.
2. for quashing the
proceepdingsa on the file of IX
'i3_angalore.
Parappana Agrahara Police
haxfje "reg1stereAdpa'case in Crime No.25 / 2007 against the
p.etitionAers4"'and two others for the offences punishable
"1447 IPC and Section 192(A) of Karnataka
Land i--§ev'e'nue Act. After investigation, the police have
V. filed the chargesheet and now the matter is pending
u-consideration in C.C.No.24}.97/2007.
The case of the prosecution is that these V
petitioners have encroached upon the Government's
\»%
-4-
property. However, the defence of the petitionersis that
they have not encroached upon the Gov'e§*n{:f1.en.t's
property.
3. The question invo}vedT,i_n theseiwritt 'pet'itio__ns, is
squareiy covered by the giudgment
fc} Liberty is reserved to the State or its authorities
to comply with the requirement as
contemplated in the Circular before --«ji'1ii.tia:ting
any action against the petitioners-'if
occasion arises. e
5. Mr.E.S.Indiresh, V1-:,=afi1'I1ed'};i'CGP
the respondents is pennitted"t'to:%fi1e of anpearance
within four weeks. i V t