Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Bangalore District Court

H G Kantharaju vs Susheelanarayan on 1 August, 2025

KABC030236152016                       Digitally
                            DEEPA      signed by
                            VEERASWAMY DEEPA
                                       VEERASWAMY


                     Presented on : 07-04-2016
                     Registered on : 07-04-2016
                     Decided on    : 01-08-2025
                     Duration      : 9 years, 3 months, 24 days


  IN THE COURT OF THE VIII ADDITIONAL CHIEF
    JUDICIAL MAGISTRATE, BENGALURU CITY

           Present: Smt. Deepa.V., B.A.L. LL B.
                    VIII ACJM, Bengaluru City.

        Date: this the 01st Day of August, 2025

                    C.C. No.9510/2016
                   (Crime No.104/2014)

State by Sanjay Nagara Police Station,
Bengaluru.                         ... Complainant
(Represented by Sri Vishwanath, Senior APP)

                      Versus
Smt. Susheela Narayan,
Aged about 60 years,
S/o Sri C.T.Narayana,
R/at Agollapalli,
Kudupalli Mandalam,
Koppan Taluk, Chittore District,
Andhrapradesh State.                                 ... Accused
(Represented by Sri Mahesha.P., Advocate)
 KABC030236152016                     CC No.9510/2016




1. Date of commission of    01-05-2014 to
offence                     04-05-2014
2. Date of FIR              08-05-2014

3. Date of Charge sheet     28-03-2016

4.Name of Complainant       Sri H. G. Kantharaju,
                            Assistant Engineer, BDA,
                            Bengaluru

5. Offences complained of   Under Section 427, 447 of
                            IPC and Sec.33(A) of BDA
                            Act

6. Date of framing of       19-09-2019
charges

7.Charge                    Pleaded not guilty
8. Date of commencement     15-11-2021
of evidence

9. Date of Judgment is      01-08-2025
reserved

10. Date of Judgment        01-08-2025

11. Final Order             Accused is acquitted

12. Date of sentence        -


                                                   2
 KABC030236152016                      CC No.9510/2016




                   JUDGMENT

The Police Sub-Inspector of Sanjay Nagara Police Station submitted charge sheet against accused for the offences punishable under Section 427, 447 of IPC and Sec.33(A) of BDA Act.

2. Prosecution Case: The site No.1, 2, 3

formed in Survey No. 24/3 situated at Nagashettihalli within the limits of Sanjaynagara PS belongs to Bangalore Development Authority through Final Notification No.HUD/39/N.N.J./78 dated 02/08/1978. That being the situation, the accused, who had entered into sale agreement on 27-07-1988, having purchased the said property from the family of CW6 namely Sri N.K. Ravikumar and CW7 namely Smt. S.V.Jayamma filed civil suit against BDA Authority and the same was dismissed. The accused before the Hon'ble High Court of Karnataka, Bangalore has challenged the judgement of suit in R.F.A.1736/2005 wherein Hon'ble High Court of Karnataka has ordered to maintain the status quo. However the accused has illegally trespassed into the said property and constructed compound wall by violating the order of Hon'ble High Court of Karnataka and caused damaged to BDA property.

3

KABC030236152016 CC No.9510/2016

3. First Information Report: Upon the receipt of first information from CW1, Sri Chandrahasa.R. HC of Sanjay Nagara Police Station registered Crime No.104/2014 against accused for the offences punishable under Section 427, 447 of IPC and Sec.33(A) of BDA Act, prepared FIR and sent the same to the Court and to his superior officers. Thereafter, he drawn spot mahazar on 08-05-2014 from 1.30 pm to 2.15 pm in the presence of CW2 namely Sri K.Krishnappa and CW3 namely Sri K.M.Kumaraswamy and handed over the case papers to CW5.

4. Investigation: CW8/PW5 Sri S.Narasimhaiah, PSI continued the investigation and secured the documents from BDA authority through Ex.P7 letter, recorded the statements of CW5 to CW7 and handed over the case papers to CW9. Thereafter, CW9/PW6 Sri Nagaraj.N., PSI, completed the investigation and filed charge sheet against accused for the alleged offences.

5. On receipt of charge sheet, this Court had taken cognizance of offences alleged against the accused.

6. The accused was enlarged on bail by the order dated 07-06-2017.

4

KABC030236152016 CC No.9510/2016

7. Copies of prosecution papers as required U/Sec.207 of Cr.P.C have been furnished to the accused.

8. Charge: After hearing learned Sr.APP and counsel for accused, charge for the offence punishable U/Sec.447, 427 of Indian Penal Code and Section 33(A) of B.D.A. Act, has been framed, read over and explained to the accused in the language known to her, who, in turn, pleaded not guilty and claimed to be tried.

9. Prosecution Evidence: The prosecution in order to establish its case cited 9 witnesses, examined 6 witnesses and exhibited 7 documents and closed their side. The examination of CW3 was given up on account of examination of CW2 by the order dated 15/11/2021. CW7 reported to be aged person and unable to give his evidence due to old age and hence the examination of CW7 was given up by the order dated 16-07-2025. Despite execution of proclamation, the presence of CW4 could not be secured and the examination of CW4 was dropped out by the order dated 22-07-2025.

10. Statement of Accused as per section 313 of CrPC: After completion of evidence of prosecution, the accused was examined as per section 313 of 5 KABC030236152016 CC No.9510/2016 Cr.P.C wherein she denied all incriminating evidence appearing in the statement of prosecution witnesses and did not lead any rebuttal evidence.

11. Heard the arguments. Perused materials on the record.

12. The following point are arises for consideration is as follows;

1. Whether the prosecution proved beyond all reasonable doubt that the accused illegally trespassed into the No.1, 2, 3 formed in Sy.No.24/3 situated at Nagashettihalli within the limits of Sanjaynagara Police Station which belongs to Bangalore Development Authority thereby resulted in commission of an offence punishable under Section 447 of IPC?

2. Whether the prosecution proved beyond all reasonable doubt that the accused 6 KABC030236152016 CC No.9510/2016 illegally trespassed into the above said property and constructed compound wall and caused damage to BDA property thereby resulted in commission of an offence punishable under Section 427 of IPC?

3. What order?

13. The Court's findings on the above points are as under:

Point No.1 & 2 : In the negative Point No.3 : As per final order REASONS

14. Point No.1 & 2: These points are taken up together for the purpose of common discussion in order to avoid repetition of facts as they form the same part of transaction. In support of prosecution case as narrated in paragraph 2 and the point for consideration in paragraph 12 of this judgment, the prosecution has examined the witnesses which are as follows 7 KABC030236152016 CC No.9510/2016 i. CW2 Sri K. Krishnappa, AEE, BDA, examined as PW1 deposed that on 06-05-2014, when he and CW1 inspected the site, it was found that trees were being cleared and an A.C. sheet shed and compound wall were being constructed therein without authorization and plastering was done. On 08-05-2014, it was found that the accused herself had violated the status-quo order issued in RFA No.1736/2005 pending on the file of the Hon'ble High Court of Karnataka. Therefore, the construction work was stopped and CW1 lodged complaint in this regard. The police conducted spot mahazar as per Ex.P1 and obtained his signature as per Ex.P1(a).

ii. CW1 Sri H.G.Kantharaju, AEE and being informant examined as PW2 deposed that Survey No.24/3, 20 guntas of land situated at Nagashettihalli was acquired from BDA for construction of R.M.V. layout and the layout was developed. In respect of the said land, the accused Smt. Susheela Narayana had filed case before the Karnataka High Court in RFA No.1736/2005 and the said court has ordered to to maintain the status quo. It is alleged that during the holidays from 01-05-2014 to 04-05-2014, the accused had constructed a compound wall and shed in site No.1, 2 and 3 and had removed the B.D.A. nameplate and trees therein and constructed the wall and shed. When he went for inspection, he found that the plastering was done and then he stopped. On 08-05-2014, the accused herself 8 KABC030236152016 CC No.9510/2016 filed an R F A No.1736/2005 in the Hon'ble High Court and since she herself violated the status quo order issued therein, they stopped the said building work and filed a complaint with the Sanjaynagar Police Station as per Ex.P2. The police conducted spot mahazar as per Ex.P1 and identified the preliminary and final notification regarding the acquisition of land by the BDA in Survey No.24/3 of Nagashettihalli village as per Ex.P3 and Ex.P4.

iii. CW5 Sri M.Hanumegowda and CW6 Sri Ravikumar examined as PW3 and PW4 respectively and pleaded ignorance about the case of prosecution. In this regard, the learned Sr.APP has cross examined these witnesses by treating them as hostile witnesses but no favorable answers have been elicited from them to support the prosecution case. Their denial of statements given before the police are marked as Ex.P5 and Ex.P6.

iv. CW9 Sri S.Narasimhaiah, the then PSI of Sanjaynagara PS, examined as PW5 deposed that, after receipt of case papers from HC 366, the order of RFA No.1736/2005, the letter of allotment to BDA and copies of planning and photographs were secured from BDA North Sub-Division Bangalore, the statements of witnesses were recorded, a letter was issued to CW1 in this case to provide the original 9 KABC030236152016 CC No.9510/2016 documents and thereafter case papers was handed over to CW9.

vi. CW4 Sri Nagaraj.N., the then PSI, examined as PW6 deposed that on the receipt of case papers, after going through the case records, he filed the charge sheet against the accused person.

15. It is the specific defence of the accused that the accused is resident of Andhra Pradesh for the last 21 years and hence she did not commit the offences alleged.

16. The accused has preferred an Criminal Petition No. 7456/2020 against this proceedings for an order of quashing however the Hon'ble High Court of Karnataka has allowed the Criminal Petition on 09/03/2021 by quashing an offence punishable under Section 33A of Bangalore Development Authority.

17. The accusation is under section 447 of IPC which reads as under

Sec. 447 of IPC. Punishment for criminal trespass.-- Whoever commits criminal trespass shall be punished with imprisonment 10 KABC030236152016 CC No.9510/2016 of either description for a term which may extend to three months, or with fine which may extend to five hundred rupees, or with both.
So far as the offence under Sec 447 of Indian Penal Code is concerned, to satisfy the offence under Section 447, the prosecution should prove that there is a criminal trespass, as defined under Section 441 of the Indian Penal Code. To bring home an offence under Section 441 of the Indian Penal Code, the prosecution should establish, entering into or upon property in possession of another with intent to commit an offence or to intimidate, insult or annoy any person in possession of such property and the aim or dominant intention of the accused must be proved for committing an offence or intimidation, insult or annoyance.

18. To bring home an offence under Section 447 of the Indian Penal Code, no material produced by the prosecution/complainant that the accused has criminally trespassed into the BDA's property or entered upon the property of BDA with an intention to commit an offence or to intimidate, insult or annoy except producing the photostat of photograph for showing that there was an existence of plants and trees in Survey No.24/3 of Nagashettihalli village and 11 KABC030236152016 CC No.9510/2016 the same was removed and constructed the compound wall and the preliminary and final notification regarding the acquisition of land by the BDA in Survey No.24/3 of Nagashettihalli village as per Ex.P3 and Ex.P4.

19. No other cogent evidence placed on record to show that the accused was present on 01/05/2014 till 04/05/2014 at the spot or any of her labourers was present. Hence this court had gone through oral testimony of PW1 and PW2 who are star witnesses to the prosecution case however they themselves deposed that ದಿ.01-05-2014 ರಿಂದ 04-05-2014 ವರೆಗೆ ರಜೆ ದಿನ ಎಂದರೆ ಸರಿ. ಆ ದಿನಗಳಂದು ನಾನು ಕರ್ತವ್ಯಕ್ಕೆ ಹಾಜರಾಗಿರಲಿಲ್ಲ ಮತ್ತು ಘಟನಾ ಸ್ಥಳಕ್ಕೆ ಹೋಗಿರಲಿಲ್ಲ ಎಂದರೆ ಸರಿ. ಆರ್ ಎಫ್‍ ಎ ನಂ.1736/2005 ರಲ್ಲಿ ದಿ.09-03-2006 ರಂದು ಆದ ಆದೇಶದಲ್ಲಿ ನಾಲ್ಕು ವಾರಗಳ ವರೆಗೆ ಮಾತ್ರ ತಡೆಯಾಜ್ಞೆ ಇದೆ ಎಂದರೆ ಹೌದು.

and ಘಟನೆ ನಡೆದ ದಿನ ಅಥವಾ ಯಾವುದೇ ದಿನ ನಾನು ಆರೋಪಿಯನ್ನು ನೋಡಿರುವುದಿಲ್ಲ. ಘಟನೆ ನಡೆದ ದಿನ ಸರ್ಕಾರಿ ರಜೆ ದಿನವಾಗಿದ್ದು 12 KABC030236152016 CC No.9510/2016 ನಾನು ಘಟನಾ ಸ್ಥಳಕ್ಕೆ ಹೋಗಿರಲಿಲ್ಲ ಎಂದರೆ ಸರಿ.

Thus, the cross examination of PW1 and PW2 emerges that they had not witnessed the alleged incident. Merely the accused has preferred RFA No. 1736/2005, this court cannot come to a conclusion that the accused has constructed the compound wall by encroaching the BDA property and destroyed the plants and trees therein. Therefore, the prosecution failed to prove the ingredients of offence under section 447 of IPC.

20. The next charge is under section 427 of IPC which reads as under

Sec. 427 of IPC. Mischief causing damage to the amount of fifty rupees.-- Whoever commits mischief and thereby causes loss or damage to the amount of fifty rupees or upwards, shall be punished with imprisonment of either description for a term which may extend to two years, or with fine, or with both.
Now coming to whether the ingredients of Section 427 of IPC are fulfilled. 425 of IPC defines 13 KABC030236152016 CC No.9510/2016 mischief and the essential ingredients are as follows:
(1)Whoever (2)with intent to cause or knowing that he is likely to cause (3)Wrongful loss or damage to the public or to any person (4)causes destruction of any property or any such change in the property which destroys or diminishes its value or utility or affects it injuriously, is said to commit mischief. Unless the encroachment is established in the Sy.No.24/3 belongs to BDA, this court cannot come to a conclusion that the accused has caused loss or damage to the property of BDA thereby the prosecution failed to prove the ingredients of offence under section 427 of IPC.

21. PW3 and PW4 though alleged to the eye witnesses did not support the prosecution case.

22. Considering the nature of allegations in the complaint, this court is of the opinion that no case is made out for taking cognizance of offences under Section 447 and 427 of Indian Penal Code. The case involves a civil dispute and for settling a civil dispute, the criminal law set into motion by the CW1.

23. The prosecution has not produced any order of RFA No.1736/2005 that the stay was in existence as on 01/05/2014 in respect of the site and house bearing No.1 to 4, situated in Survey No.24/3 of 14 KABC030236152016 CC No.9510/2016 Nagashettihalli Village, Kasaba Hobli, Bangalore North Taluk having the following boundaries East by Property belonging to some person, west by BDA road, North by NTI Extension and South by 30 feet Road.

24. Even assuming that there is an encroachment, it is essentially a civil in nature and the parties should resolve their dispute only through a Civil Court, and the CW1 cannot give a criminal colour to the same, it is nothing but an abuse of process of law. Even when there is a violation of interim order, the contempt proceedings could have been initiated against the accused however no such steps were taken. At this juncture, it is profitable to refer to the decision of the Hon'ble Supreme Court of India in the case of G.Sagar Suri v. State of U.P reported in 2000(2) SCC 636 wherein it has been held that the criminal proceedings is not a short cut remedy, when other remedies are available in law and in the case of the Commissioner of Police and Ors. vs. Devender Anand and Ors reported in AIR 2019 SUPREME COURT 3807 held that the criminal proceedings initiated by Original complainant is nothing but an abuse of the process of law for settling a civil dispute thereby the accused is entitled for an order of acquittal and answered the above point No.1 and 2 in the negative.

15

KABC030236152016 CC No.9510/2016

25. Point No.3:- For the foregoing discussion an the findings to the above point No.1 and 2, this court proceeds to pass the following:

ORDER Acting U/Sec.248(1) of the Cr.P.C.
(i) The accused is found not guilty and acquitted from the offences punishable under Section 447, 427 of Indian Penal Code.

(ii) Accused is set at liberty.

(iii) In view of Section 437-A of Cr.P.C her bail bond shall be in force for 6 (six) months.

(iv) Ordered accordingly.

(Dictated to the stenographer directly on computer, typed by steno, verified and corrected by me in my laptop, then the judgment pronounced by me in the open court, on this the 01st day of August, 2025) Digitally DEEPA signed by VEERASWAMY DEEPA VEERASWAMY (Deepa.V.), VIII Addl. Chief Judicial Magistrate, Bengaluru City.

16

KABC030236152016 CC No.9510/2016 ANNEXURE Witnesses examined for Prosecution :

PW1:    Sri K.Krishnappa        AEE, BDA
PW2:     Sri H.G.Kantharaju      Retd. AEE, BDA
PW3:     Sri Hanumegowda         Eye witness
PW4:     Sri Ravikumar           Eye witness
PW5:     Sri S.Narasimhaiah      PSI/Partial IO
PW6:     Sri Nagaraj.N.          PSI/IO

Documents marked on behalf of Prosecution:

Ex.P1:   Mahazar                               PW1
Ex.P2:   Complaint                             PW2
Ex.P3:   Part III Section 3                    PW2

Copy of Notifications Relating to Local Self Government Ex.P4: Final Notification No. HUD 39 MNJ PW2 78, dated 2nd August 1978 (copy) Ex.P5: Statement of PW3 PW3 Ex.P6: Statement of PW4 PW4 Ex.P7: Letter dated 09-06-2014 PW5 17 KABC030236152016 CC No.9510/2016 Material Objects marked on behalf of the prosecution: Nil Witnesses examined for the defence: Nil Documents marked on behalf of the defence: Nil VIII Addl. Chief Judicial Magistrate, Bengaluru City.

18

KABC030236152016 CC No.9510/2016 01-08-2025 Judgment pronounced in the open court vide separately ORDER Acting U/Sec.248(1) of the Cr.P.C.

(i) The accused is found not guilty and acquitted from the offences punishable under Section 447, 427 of Indian Penal Code.

(ii) Accused is set at liberty.

(iii) In view of Section 437-A of Cr.P.C her bail bond shall be in force for 6 (six) months.

(iv) Ordered accordingly.

VIII ACJM, Bengaluru.

19