P
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10"" DAY or SEPTEMBER 2009f,
BEFORE
THE HON'BLE MRJUSTICE SUBHASH_]§_;:ADliT.O.:" T E O
CRIMINAL PETIT1ON:;lJO,%{t~4;tj9w_Q9_Ll2.' " '
BETWEEN: O 1' E O'
Sri.Rangrarn Naik
S/o Puttanna Naik
Aged about 48 years
Occ: Joint Director ._
Karnataka Land Arm§r_Corpor.ation=. ' . ' '
Resident of Mysore I ..PET'l'l"lONER
(By Sri.Praveen K'um;1'::' Rai1:je.,Ady';')_ '
AND:
1.. The Police Sub«Ens'p.ect_o1'v._:"*--. O
Town Police Station ' .
Charnaraj Nagar _
Tragglrqljpe VvSnb-Inspector
. 'Civil R1 glflts Enforcement Cell
la Officei' Kuvempunagar
O' ._l\>lysr'e.« = '
V . 3. Tlie Sufierintendent of Police
Civi1"Rights Enforcement Cell
" Regional Office: Kuvempunagar
vMy'§«0re. .. RESPONDENTS
(ray Sri.R.S.Bhat, HCGP.)
1
IO
i
This Criminal Petition is filed under Section 482 Cr.P.C. praying to
quash the entire proceedings initiated 56/2009 dt.8.4.2009 on the file of
the Town Police Station, Chamarajnagar.
This Petition coming on for admission this day, the Co:irt"niad.e the
following: '
ORDER
Petitioner has sought for quashinghiof the ..vp’1’oceedi:ngsVV»i,n'”Crirne T
No.56/2009 registered on 8.4.2009. _
2. Case i.s registered against _petitioVn@e’1. offence
punishable under Sections (1x)iatia”7 sub»~section
(1.) Clause (ii) of the Soheduleti Tribes (Prevention
of Atrocities) Act, s_l9t§f3.ieVadviyitbasectionsiil~V96,…t§8, 199, 420 IPC.
3. petitioner subrnits that, as against the
correctness of’-thei caste e’ert*i.fie’ate, the matter had come up before this
__Court >iT§:”W:P.N0.5’37..iSZ2009: and this Court by order dated 25″‘ March
;i1eased*–..to set aside the order of the authority cancelling the
caste c:–ert1f1ciat’e.__of, the pC{1{1OI1€I’ and the matte!-(was remanded to the
Tahsildiar forhoiding fresh enquiry.
ii ‘Ci4.,,A1t is now submitted that, in pursuance of the order of rernand,
_”‘«theAAVff’ah’sildar after verifying the material and aiso making enquiry has
‘Vvalidated the caste certificate issued to the petitioner. He also submitted
that, as far as caste of the petitioner is concerned, there is no challenge by
any of the authority. Despite that, crime is registered against the
petitioner. Even the direction issued by this Court to i’nii’tiaip’eg:”‘the
proceedings against the petitioner was also
W.P.No.5376/2009. –
5. If there is any doubt as regard to the pirocvetE.u_re..
for verification of the caste C€1’tlflCa{V€;.,_”Bxl_1{ it is not V-.wa3{V’of”‘f1’ling ad”
complaint. In this regard, when the “certifiicatei is ‘valicivaited by the
Tahsildar and when the caste is no reason
to proceed against the p:etti.tion_e’r;’ are continued,
it would be only an ‘
In the circdmsitances.spitliridst: allowed. The proceedings in
Crime No.56/2009 Cionsequently, M.isc.Cr1.375.l/2009
di
Sd/-
JUDGE