High Court Karnataka High Court

T K Ramegowda vs The State Of Karnataka on 16 September, 2009

Karnataka High Court
T K Ramegowda vs The State Of Karnataka on 16 September, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16"' DAY OF SEPTEMBER 2009' 
BEFORE 1'   0'
TBB i~iON'BLE MR.JUs'r1cE sUBHAsE_B_.,Afat '  in 1%
CRIMINAL PETITION NO.4aA6;r::6a2i1  fi " A  0'
BETWEEN: 1  1 1 1.
Sri. T.K. Rarne Gowda,

S/o Sri. Kernpe Gowda,
Aged about 47 years,

Advocate, ._ .
Nagamangaia,     '  "
Mandya District.        '  V  PETYHONER

(By Sri. Ajoy      V

AND:

The State of    

By Nagamangaia Tow1i"?o1iéAe .Sta--tiOn,
1\/landya[V)istrict.  ' '- ' "

.. RESPONDENT

" '(By s;.A;£..j;R*.s.,A--..BH.AT, tiCGB--.«)*

   ffhis Petition is filed under Section 482 Cr.P.C. praying to
quash. .t'E1.¢y«F1R"_in_ C.ri'rne N042/2008 dated 10.4.2008 of Nagarnangata

0  =».Town 1?_o1ice _StatiOn and quash the chargesheet dated 31.5.2008 by the

NagamangaiaAToW'n Police Station and to quash the Order dated 31.1.2009

.f_j-..ainn,C.C.No.63F2009 on the file of Civii Judge (Jr.Dn) & JMFC,
._u'Nagamanga1a" taking cognizance of the case and registering as CC. and

A «.iss:ie~.suri§_rnons to the petitioner and to direct the respondent to pay a

_ ,_ ._c;oHipet1'sation of Rs.10,00,000/'-- (Rupees Ten Lakhs only) to the petitioner
 --.for filing a false case against him and causing him mentat harassment and

~ ,tOl"fi}I'E.



I
[Q
t

This Petition coming on for admission this day, the Court made the
following:

ORDER

A complaint is lodged on 10.4.2008 before the

Police alleging that, the petitioner has committed an _o’_f_fetice’pi1nisl:able_p

under Section 3 of the Karnataka C)pen_AAil9liace *(Pr.event.i_pon_p_of

Disfigurement) Act, 1981 (“Act for.shortjL’;_9}’-.llegatiot1i..i’s:tha:t,.'”the’g

petitioner had pasted an election banner°on’the hotlse of’ one1:Kri_shnappa

situated at Boppanahalli village.,_i_n«–San’thel3achanah’alpI.i hobli. if

2. Learned for the complaint is
not maintainablef the petitioner, as the
village or under the provisions of
the Act. Even 8.8.1991 published in official gazette

on 9.7.1991 t1nder_Sectioni”i_ subsection (2) of the Act extended the

applicatioii the provisions of the Act only to the Municipalities,

NV0’E:if§fi\ iiA;fea_J Comrnittees, Sanitary Boards and other local areas.

9 Panchayéat areasfiare. not included in the same. The Act does not
” «fijf”afitoinatically iapplicable unless the area is included under the purview of
“‘the..,Said_:}\ct. Even according to the notification, what is included is

9 l\/I_tV1_r1_iicipality, Sanitary Board and other notified area committees.

T