Karnataka High Court
Sri Nanjundappa vs The State Of Karnataka on 12 October, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORf'3_"' r._
Dated this the 12"' day of October, 2009 ' ' ' V
Before
THE HON »;3LE MR JUSTICE HUL.:ijVA Dr Q _[[;zAn«1£;'$I£~ 'V ,
Criminal Petitions I104/[.2008 c /M105 /' V' "
Betweem ' " V V.
Crl.P. 1104 I 2008
SriNanjunc1appa, 45 yrs
S/o late Nagappa
R/a Dasegowdanapalya
Kengeri Hobli I 1"
Bangalore South '1"a_1u'l-To ~ '
Bangalore '
CrI.P 1:05 /rvzooa. '3-V ' '
Sri M Narayanappa (93 Na1'ay3.nappa'aA._V " __
S/oMarigappa,'6_1yres . * _ "
R/a Gattigere Palya, Sompura Dakhale
Kengeri Hohli " V
Bangalore 53outi: Talulo " . . Pefitionfirs
V. (By Adv.)
Andi" ._
V £ State of_"Kariiataka ~ by its Secretary
_ pg 5
.V Depnofficology & Forest
AA Vidhanasoudha, Bangalroe 1.
" 'Dy._nConservator of Forest
" Bangalore Urban Division
__7Bangalore
3 Range Forest Officer
Kagalipura, Uttarahalli Hobli com.mo'n .
Bangalore South Taluk, Bangalore Resp'o'ndei'itS___ * ;_.
(By Sri Honnappa, GP)
These Criminal Petitions are filed under:'=S.48'2i of :he.c'r.i?{C
quash the proceedings in CC 2i68/2007 before the CJM, Bangalore. '
These Criminal Petitions coniingvi.,,on.for Ord'ers'thi_s.= day, the Court
made the following: -- C
Petitioners havesought idiuashingi"the..proceedings pending in CC'
2168/2007 before theiClMi.:iB'anga:l:o'.'._¢iL
The main_ 'grieVai'it;.,:A'of 4t'l2.g"'pet'iti'oners in these cases is, without
compliance of of the"Kainatalcapp-t.Forest Act, HR has been registered and
proceedings has beeni'initViated against them. According to them, although
'n_otice.is Viconterriplatmi and inquiry is contemplated under the provisions of the
Forest iii;-p.ii'ry is held and behind their back, a report has been
iAA"Vi"SlJbmltl€Ci,.__ l't_>is .a§so the submission of the petitioners' counsel that the
* jv»-vpe_ti't"ioners arevinilawfiil possession and enjoyment of the property in S y.No. 92
of Kaiéal Village to the extent of 4.30 acres in Bangalore South Taluk.
. 1.9.1977, the Deputy Commissioner granted land based on which the
xv:/'
Forest Officer, Bangalore South Taluk, filed charge sheet suppressing the
material documents. The grievance of the petitioners is, without""ia.olding
inquiry as contemplated, charge sheet has been filed. In Crlrifp
similar averments were made by another petitioner in respect1.of' 3.3.0 '
Sy.No.92 of B M Kaval village. Petitioners 'h'ave.. sought hyifoiriquashing the
entire proceedings pending against them beforeilthe Bangvalorie. 3
It is the argument of the Gover_nment_ Pleader, idespgiteyissuance of
notice under S.64 of the Karnataitaiiorest Act, p'etitione.rs have not produced
any document in proof of their poissevssion Va'n.d"»r_ather_ submitted that the land in
' question belongs Forest iiiifiuppressing all material
documents, i:2_vith:3ut av 'i9e.arin'i ,be'fore"-.the '3m res ondent, without roducin
_ pp _ ,2 . p P 3
any documents,"'--they remained si,le'n.t as such, after due notification, charge
sheet has}§een.filed again_st the petitioners which does not call for interference.
lin the-.l'ight ojfv.t'he submissions made, in order to afford one more
opportunity tov'the.iipetitioners, it is ordered the 3"; respondent -- concerned
» :,»-,’s§r-at ()fficer._shalI afford opportunity to the petitioners to put forth their case
i ‘iiyiispsttingpiiiiotice. On such satisfaction, if the land not encroached land of the
W’
Forest Department, after verification, the respondent authority may .2; teport
or otherwise, the earlier repon holds good.
With the above observation, petitions are dis_posetd”of.’: é
JUDGE
An