IN THE HIGH. COURT OF KARNATAKA AT BANGALORE
Dated this the 3"' day of December, 200')
Before
THE HON'BLE MR JUSTICE HULUVADI G RAM'ESH.y'
Criminal Petition 5099/2009
Between .-
1 Sri Thopaiah, 61 yrs ._
9"' Cross, 1 Main 1
Ashok Nagdr, Tumi<.'ur
l\.)
Sri Shivannegowda, 60 yrs
S/o iate Devegowda
E] Main, Kunigal Road __ ._ Vv
Sadashivanagar, Tumi<urvi; 'A Petitiofiem
(By Sri C R (3op;i1a1,;w;1'ihy?:'1.&.
And: V V '
State of Kz1:':1aI'aiV{1:4__--éAt:yV 'i'ii:.n}{L1.r P()QE'i"_e=e Respondent
{By Sri B_BaiV1e1kri>;h11z1:GP} V
V’1E1éis (“jf:<i_1:.r1i141iil._:]V3e{ition is filed under S482 of the CLPC praying to quash
{he p'r'oeeeedi11gs§ '-'viii.-. C;'='iv1V1'1e No.7/2[){)9 of Tumkur Police Station peudillg before
V VV phe C§'M';"–Tu1T_;'ki:1-..
AA ‘TF-his C1’imina1] Petition Coming on for Admission this day, {he Court
‘I£1E1(}”t’_ VI’E1C~ ‘following: \§f’/
()RI)Ii’R
Petitioners have sought for quashing the proceedings;’~in”«._C1.=i1ne
No.7/?,0()9 of Tuinkur Police peiiding before the CJM. ‘i’u1nku1′,–
Aiieging coinniission of \«’2ttious offeiices, cti1″tipEgti1;t._”b¢en ;’gte’d….
against the petitioners aioiig with two more persons,-The;: ninin o Vte-1’t
these petitioners is, they being the iingineetand S”erveyo»t’; heiped’the.”V
4″‘ accused in identifying the land of the goireifninent z1s’p.;itt2i’ii-1ndbelonging to
the owner and thereby an uinonnt ._ot””Rs. I .j?,().QO():’—._Vcr>ni:pens:1tion has been drawn
and misused.
The specific o’.te1’t=nct £I;§2’1ii’tSt”1i]CSC two petitioners is, the petitioners
have colludeci witiiythev 4″‘ acct:.se(i«.,ztiiti fnb1’ie’.-tted the documents to depict that
‘i£’:~’.-‘Ir’vCP(t(3tV”_.~’t’tf:*=li- giiiitas ot°l”a’tncl___w_hic1i was a1dj21ce11t to the land of the 4d’ accused is
the ‘i;ind”helonging’tohi_n1. though it is at government land.
~. ileard’the’-eou~nse.l representing the parties.
Case ofjfl”ie petitioners is. except the report snbniitted on the direction oi”
.__ti’;e”L;1nd”~Acquisition Officer and sketch is prepareti and submitted as per the
ts”