Karnataka High Court
Sri K Y Nanjegowda vs The Station House Officer on 1 September, 2023
Author: M. Nagaprasanna
Bench: M. Nagaprasanna
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 01ST DAY OF SEPTEMBER, 2023 R
BEFORE
THE HON'BLE MR. JUSTICE M. NAGAPRASANNA
WRIT PETITION No.22072 OF 2022 (GM-RES)
BETWEEN:
1. SRI K.Y.NANJEGOWDA
S/O LATE YALLEGOWDA
AGED ABOUT 60 YEARS
MEMBER OF LEGISLATIVE ASSEMBLY (MLA)
CHAIRMAN LAND GRAND COMMITTEE
MALUR CONSTITUENCY, MALUR
KOLAR DISTRICT - 563 130.
RESIDING AT KOMMANAHALLI VILLAGE
THORALAKKI POST, TEKAL HOBLI
MALUR TALUK
KOLAR DISTRICT.
2. SRI D.M.NAGARAJA
S/O KOTE MUNIYAPPA
AGED ABOUT 61 YEARS
R/AT DOMMALURU VILLAGE
H. HOSAKOTE POST
LAKKUR HOBLI, MALUR TALUK
KOLAR DISTRICT - 563 160.
3. SRI S. NAGAPPA
S/O SADAPPA
AGED ABOUT 59 YEARS
R/AT NALLANDAHALLI VILLAGE
THORALAKKI POST, MASTHI HOBLI
2
MALUR TALUK
KOLAR DISTRICT - 563 130.
4. SMT. N. LAKSHMAMMA
W/O GOPALAGOWDA V.,
AGED ABOUT 49 YEARS
R/AT ABBENAHALLI VILLAGE
MADIVALA POST, MALUR TALUK
KOLAR DISTRICT - 563 130.
... PETITIONERS
(BY SRI SANDESH J.CHOUTA, SENIOR ADVOCATE A/W.,
SRI R.SHASHI KUMAR, ADVOCATE)
AND:
1. THE STATION HOUSE OFFICER
MALUR POLICE STATION
MALUR TALUK
KOLAR DISTRICT - 563 130.
REPRESENTED BY PUBLIC PROSECUTOR
HIGH COURT OF KARNATAKA
BENGALURU - 560 001.
2. SRI K.C.RAJANNA
S/O LATE CHIKKAMUNISWAMY
AGED ABOUT 42 YEARS
R/AT 3RD MAIN ROAD
GANDHINAGAR
KOLAR - 563 101.
... RESPONDENTS
(BY SRI MAHESH SHETTY, HCGP FOR R-1;
SRI S.UMAPATHI, ADVOCATE FOR R-2)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA READ WITH SECTION 482 OF
3
THE CR.P.C., PRAYING TO QUASH THE COMPLAINT FILED BY THE
R2 IN PCR NO.15366/2022 PENDING BEFORE THE HONBLE XLII
ADDITIONAL CHIEF METROPOLITAN MAGISTRATE, BENGLAURU
(SPL. COURT FOR TRIAL OF CASES FILED AGAINST SITTING AS
WELL AS FORMER MPs/MLAs, TRIABLE BY MAGISTRATE IN THE
STATE OF KARNATAKA ANNEXURE-A IN SO FAR AS PETITIONERS
CONCERNED AND ETC.,
THIS WRIT PETITION HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 28.07.2023, COMING ON FOR PRONOUNCEMENT
THIS DAY, THE COURT MADE THE FOLLOWING:-
ORDER
The petitioners are before this Court calling in question registration of a private complaint by the 2nd respondent in P.C.R.No.15366 of 2022 before the XLII Additional Chief Metropolitan Magistrate, Bengaluru. Since the 1st petitioner is a member of the Legislative Assembly, it is posted before this special Bench.
2. Facts, adumbrated are as follows:-
The 1st petitioner at the relevant point in time was Chairman of the Land Grant Committee, Malur Taluk ('the Committee' for short) being a Member of the Legislative Assembly from Malur 4 Constituency in Kolar District. The other petitioners are other Members of the Committee which was constituted under the provisions of the Karnataka Land Revenue Act, 1964 ('the Act' for short). The 2nd respondent is the complainant who sought to set the criminal law in motion claiming to be an activist and a public spirited person. On the allegation that when the 1st petitioner was the Chairman and other petitioners were Members of the Committee, have on the basis of fabricated documents and on creating bogus records, granted lands to several persons who were not eligible to be granted lands and thereby eaten away public property by granting lands to benami people, the 2nd respondent seeks to register a complaint before the jurisdictional Police on 30-
08-2022.
3. Initially, on 02-12-2019 a complaint was registered against the former Tahsildar by one B. Nagaveni, Tahsildar at the relevant point in time alleging that he has illegally transferred the said lands which becomes a crime in Crime No.276 of 2019 for offences punishable under Sections 192-A and 192-B of the Act. When the investigation was in progress, the 2nd respondent seeks to register 5 another complaint before the jurisdictional police against all these petitioners for different offences albeit, the cause being grant of lands. This is declined to be registered by the jurisdictional Police on the ground that there is already a crime registered and the investigation is pending in the crime so registered against the Tahsildar. When such an endorsement was given to the 2nd respondent/complainant, he then approaches the Special Court for trial of cases filed against sitting as well as former MPs/MLAs, triable by Magistrate invoking Section 200 of the CrPC by filing a private complaint. The concerned Court, by a detailed order dated 15-10-2022 seeks to refer the matter for investigation under Section 156(3) of the Cr.P.C. Immediately thereafter, the petitioners have approached this Court in the subject petition. This Court in terms of its order dated 18-11-2022 interdicted the proceedings and, therefore, no investigation has taken place pursuant to the reference made by the learned Magistrate.
4. Heard Sri Sandesh J.Chouta, learned senior counsel appearing for the petitioners; Sri Mahesh Shetty, learned High 6 Court Government Pleader appearing for respondent No.1 and Sri S. Umapathi, learned counsel appearing for respondent No.2.
5. The learned senior counsel would contend that the first complaint related to the very same subject matter of grant of lands. The said complaint results in becoming a crime in Crime No.276 of 2019 registered on 02-12-2019 against the Tahsildar for offences punishable under Sections 192-A and 192-B of the Act. The investigation in the case is still on. During the pendency of investigation in the said case, the complainant seeks to register another complaint. This is declined to be registered as a FIR on the score that there is already a case pending investigation before the jurisdictional Police. The private complaint filed thereafter which is now referred to investigation under Section 156(3) of the Cr.P.C., if permitted to continue would result in multiple FIRs being registered against the petitioners, which is hit by the judgment of the Apex Court in the case of T.T. ANTONY v. STATE OF KERALA AND OTHERS1. The learned senior counsel would contend that it is on that basis the interim order is granted in the subject petition. 1 (2001) 6 SCC 181 7
6. On the other hand, the learned counsel appearing for the complainant would take this Court through the statement of objections seeking to contend indiscriminate grant of lands by the Committee. He would quote instances where ineligible people have all been granted lands. It is, therefore, he had registered a complaint invoking Section 154(1) of the Cr.P.C. before the jurisdictional Police. But, the complaint registered in Crime No.276 of 2019 was under Sections 192-A and 192-B of the Act against the Tahsildar which was not even maintainable. No complaint had been registered against these petitioners to contend that the issue is hit by the dictum of the Apex Court in T.T. ANTONY. It is submitted that it is for the first time, the present accused are brought into the web of crime and even before taking up investigation in the crime, it was interdicted by this Court. He would seek dismissal of the petition and conduct of investigation by the jurisdictional Police. It is his submission that such complaints are maintainable in the light of the judgment of the Apex Court in the case of UPKAR SINGH v. VED PRAKASH2.
2 (2004) 13 SCC 292 8
7. The learned High Court Government Pleader representing the State would contend that investigation in Crime No.276 of 2019 is still pending and therefore he has handed over the papers of investigation for perusal of the Court which according to the learned High Court Government Pleader would speak for itself. But, it is his submission that despite the crime being registered close to 4 years, investigation is still on and no final report is filed by the Police.
8. I have given my anxious consideration to the submissions made by the respective learned counsel and have perused the material on record.
9. The position of the petitioners at the relevant point in time is a matter of record. The 1st petitioner as Member of Legislative Assembly of Malur Constituency was the Chairman of the Committee and the other petitioners were Members of the said Committee. The positions that they held are not in dispute. What becomes crime in Crime No.276 of 2019 having been registered on 02-12-2019 is what is required to be noticed. The complaint reads as follows:
9
"ªÀiÁ£ÀågÉÃ, «µÀAiÀÄ: ²æÃ «.£ÁUÀgÁd F »A¢£À ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ vÀºÀ²Ã¯ÁÝgï gÀªÀgÀ «gÀÄzÀÞ PÀ£ÁðlPÀ ¨sÀÆ PÀAzÁAiÀÄ PÁAiÉÄÝ 1964 gÀ PÀ®A 192(J) & 192(©)gÀ CrAiÀİè Qæ«Ä£À¯ï ªÉÆPÀzÝÀ ªÄÉ zÁR®Ä ªÀiÁqÀĪÀ §UÉÎ.
G¯ÉèÃR: 1) ªÀiÁ£Àå ¥ÁæzÉòPÀ DAiÀÄÄPÀÛgÀÄ ºÁUÀÆ ²¸ÀÄÛ ¥Áæ¢üPÁjUÀ¼ÀÄ, ¨ÉAUÀ¼ÀÆgÀÄ «¨sÁUÀ, ¨ÉAUÀ¼ÀÆgÀÄ gÀªÀgÀ DzÉñÀ ¸ÀASÉå:Dg﹩/nºÉZï©/¹¹J/11/2019, ¢:29-11-019.
2) ªÀiÁ£Àå f¯Áè¢üPÁjUÀ¼ÀÄ, PÉÆÃ¯ÁgÀ f¯Éè gÀªÀgÀ ¥ÀvÀæ ¸ÀASÉå:¹§âA¢ (1)¹.Dgï.92/19-20, ¢:30-11-2019.
3) ªÀiÁ£Àå ¸ÀºÁAiÀÄPÀ PÀ«ÄõÀ£Àgï, PÉÆÃ¯ÁgÀ G¥À«¨sÁUÀ, PÉÆÃ¯ÁgÀ gÀªÀgÀ ¥ÀvÀæ ¸ÀASÉå:J¯ï.J£ï.r/Dgï.AiÀÄÄ.N/¹Dgï/48/2019-20 ¢£ÁAPÀ:02/12/209.
*** ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ, G¯ÉèÃR(1) & (2)gÀAvÉ F »A¢£À ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ vÀºÀ²Ã¯ÁÝgï DzÀ ²æÃ «.£ÁUÀgÁd JA§ÄªÀgÀÄ PÁ£ÀÆ£ÀÄ ¨Á»gÀªÁV £ÀªÀÄÆ£É-57 gÀ°è ¸ÀPÁðj d«ÄãÀ£ÀÄß ªÀÄAdÆgÀÄ ªÀiÁrgÀĪÀ PÁgÀtPÁÌV ¸ÀzÀj vÀºÀ²Ã¯ÁÝgï gÀªÀgÀ£ÄÀ ß ªÀiÁ£Àå ¥ÁæzÉòPÀ DAiÀÄÄPÀÛgÀÄ CªÀiÁ£ÀvÀÄÛ¥Àr¸À¯ÁVzÀÄÝ, EªÀgÀ ªÉÄÃ¯É PÀ£ÁðlPÀ ¨sÀÆ PÀAzÁAiÀÄ C¢ü¤AiÀĪÀÄ 1964 gÀ PÀ®A 192(J) ªÀÄvÀÄÛ 192(©) gÀAvÉ Qæ«Ä£À¯ï ªÉÆPÀzÀݪÉÄ ºÀÆqÀ®Ä ºÁUÀÆ EªÀgÀÄ PÁ£ÀÆ£ÀÄ ¨Á»gÀªÁV ªÀÄAdÆgÀÄ ªÀiÁrgÀĪÀ ¸ÀPÁðj d«ÄãÀÄUÀ¼À J¯Áè ¥ÀæPÀgÀtUÀ¼À£ÀÄß ¤AiÀĪÀiÁ£ÀĸÁgÀ gÀzÀÄÝUÉÆ½¹ PÀÆqÀ¯Éà PÀæªÀĪÀ»¸À®Ä DzÉò¸À¯ÁUÉÆjvÀÛzÉ.
EzÀgÀAvÉ, G¯ÉèÃR(3)gÀ ¥ÀvÀæzÀ°è ªÀiÁ£Àå ¸ÀºÁAiÀÄPÀ PÀ«ÄõÀ£Àgï gÀªÀgÀÄ F »A¢£À ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ vÀºÀ²Ã¯ÁÝgï DzÀ ²æÃ «.£ÁUÀgÁd JA§ÄªÀgÀÄ £ÀªÀÄÆ£É-57gÀ°è PÁ£ÀÆ£ÀÄ ¨Á»gÀªÁV ¸ÀPÁðj d«ÄãÀ£ÀÄß ªÀÄAdÆgÀÄ ªÀiÁrgÀĪÀ PÁgÀtPÁÌV PÀ£ÁðlPÀ ¨sÆ À PÀAzÁAiÀÄ C¢ü¤AiÀĪÀÄ 1964gÀ PÀ®A 192(J) ªÀÄvÀÄÛ 192 (©) gÀ CrAiÀÄ°è ¸ÀA§A¢¹zÀ ¥ÉÆÃ°Ã¸ï oÁuÉAiÀİè PÀÆqÀ¯Éà Qæ«Ä£À¯ï ªÉÆPÀzÀݪÉÄ zÁR°¸À®Ä ¸ÀÆa¹gÀĪÀAvÉ, F »A¢£À ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ vÀºÀ²Ã¯ÁÝgï DzÀ ²æÃ «.£ÁUÀgÁd gÀªÀgÀ «gÀÄzÀÞ PÀ£ÁðlPÀ ¨sÆ À PÀAzÁAiÀÄ C¢ü¤AiÀĪÀÄ 1964gÀ PÀ®A 192(J) ªÀÄvÀÄÛ 192 (©) gÀ CrAiÀİè Qæ«Ä£À¯ï ªÉÆPÀzÀݪÉÄ zÁR°¸À®Ä PÉÆÃjzÉ.
®UÀvÀÄÛUÀ¼ÀÄ;
1. G¯ÉèÃR (1)gÀ ªÀiÁ£Àå ¥ÁæzÉòPÀ DAiÀÄÄPÀÛgÀ DzÉñÀzÀ ¥Àæw
2. G¯ÉèÃR (2)gÀ ªÀiÁ£Àå f¯Áè¢üPÁjUÀ¼ÀÄ, PÉÆÃ¯ÁgÀ f¯Éè, PÉÆÃ¯ÁgÀ gÀªÀgÀ DzÉñÀzÀ ¥Àæw
3. G¯ÉèÃR (3)gÀ ªÀiÁ£Àå ¸ÀºÁAiÀÄPÀ PÀ«ÄõÀ£Àgï gÀªÀgÀ ¥ÀvÀæzÀ ¥Àæw.
vÀªÀÄä «±Áé¹, 10 ¸À»/- 02/12 vÀºÀ²Ã¯ÁÝgï ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ"
The complaint is made by the Tahsildar on the basis of a written complaint by the 2nd respondent. The offences alleged are the ones punishable under Sections 192-A and 192-B of the Act. The accused is one V.Nagaraj, the earlier Tahsildar of Malur Taluk. The contents of the crime so registered as found in column No.10 of the FIR are as follows:
"10. ¥ÀæxÀªÀÄ ªÀvÀðªÀiÁ£À ªÀgÀ¢AiÀÄ «ªÀgÀUÀ¼ÀÄ ¢£ÁAPÀ 02-12-2019 gÀAzÀÄ 22-00 UÀAmÉUÉ ¦AiÀiÁð¢zÁgÀgÀÄ oÁuÉUÉ ºÁdgÁV PÀA¥ÀÆålgï¤AzÀ mÉÊ¥ï ªÀiÁqÀ®àlÖ zÀÆgÀÄ ªÀÄvÀÄÛ CzÀgÉÆA¢UÉ ®UÀwÛ¹gÀĪÀ G¯ÉèÃR ¥ÀvÀæUÀ¼À ¸ÁgÁA±ÀªÉãÉAzÀgÉ DgÉÆÃ¦vÀ «.£ÁUÀgÁeï gÀªÀgÀÄ ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ vÀºÀ¹Ã¯ÁÝgï gÀªÀgÁVzÀÄÝ, ªÀiÁ®ÆgÀÄ vÁ®ÆèPï D¤«ÄlÖ£ÀºÀ½î UÁæªÀÄzÀ ¸ÀªÉð £ÀA-33 gÀ UÉÆÃªÀiÁ¼ÀzÀ d«Ää£À°è ªÀÄAdÄ£ÁxÀ JA§ÄªÀjUÉ JgÀqÀÄ JPÀgÉ d«ÄãÀÄ, ±ÉÊ®d PÉÆÃA ªÀÄAdÄ£Áxï gÀªÀjUÉ ªÀÄÆgÀÄ JPÀgÉ d«ÄãÀÄ, ±ÀPÀÄAvÀ¯Á PÉÆÃA £ÀAdÄqÀ¥ÀàgÀªÀjUÉ JgÀqÀÄ JPÀgÉ d«ÄãÀÄ, ªÉAPÀmÉñÀ¥Àà ©£ï ªÀÄĤAiÀÄ¥Àà JA§ÄªÀjUÉ JgÀqÀÄ JPÀgÉ d«ÄãÀÄ ºÁUÀÆ PÀ¸À¨Á ºÉÆÃ§½, gÁA¥ÀÄgÀ UÁæªÀÄzÀ ¸ÀªÉð £ÀA-89gÀ°è £ÀgÀ¹AºÀgÉrØgÀªÀjUÉ MAzÀÄ JPÀgÉ ºÀvÀÄÛ UÀÄAmÉ d«ÄãÀ£ÀÄß Dgï.²æÃ¤ªÁ¸ÀgÉrØgÀªÀjUÉ MAzÀÄ JPÀgÉ ªÀÄÆªÀvÀÄÛ UÀÄAmÉ d«ÄãÀ£ÀÄß PÁ£ÀÆ£ÀĨÁ»gÀªÁV £ÀªÀÄÆ£É-57gÀ CfðAiÀÄ ªÉÄÃgÉUÉ ¸ÀPÁðj UÉÆÃªÀiÁ¼À d«ÄãÀ£ÀÄß ªÀÄAdÆgÀÄ ªÀiÁr PÀ£ÁðlPÀ ¨sÀÆ PÀAzÁAiÀÄ C¢ü¤AiÀĪÀÄ 1964gÀ PÀ®A-192(A) PÀ®A-192(B) jÃvÁå, PÀÈvÀåªÉ¸ÀVgÀÄvÁÛgÉAzÀÄ zÀÆj£À ¸ÁgÁA±ÀzÀ ªÉÄÃgÉUÉ PÉøÀÄ zÁR°¹PÉÆArgÀÄvÉÛ."
Several instances of grant of lands by changing title are alleged against the former Tahsildar and nobody else is even arrayed as accused. Investigation commences. In the considered view of this 11 Court this was farce of a registration of crime for offence under Sections 192-A and 192-B of the Act. Sections 192-A and 192-B of the Act read as follows:
"192-A.- Offences and Penalties.- Notwithstanding anything contained in the Act or the rules made thereunder whoever commits any of the offence specified in column (2) of the Table below, shall on conviction by a judicial Magistrate of first class for each of such offence be punishable with the sentence indicated in the column (3) thereof,-
TABLE
Sl.No. Offence Punishment
.. .. ..
2. Cheats and thereby Imprisonment for
dishonestly creates three years and
documents for the purpose of fine of rupees ten
selling, mortgaging or thousand.
transferring by gift or
otherwise of any Government
land
192-B. Abetment of offences.- Whoever abets any
offence punishable by or under this Act or attempts to commit any such offence shall be punished with the penalty provided by or under this Act for committing such offence."
Sections 192-A and 192-B of the Act cannot be alleged against public servants as they are offences to be alleged against public who would grab the land and who should be notified about such encroachment/grabbing prior to registration of the crime. It is nowhere indicated that Sections 192-A and 192-B of the Act can be 12 alleged against a public servant. Even then investigation is pending and is pending against the Tahsildar. The matter was taken up for hearing on 28-07-2023. Even as on that date the investigation in Crime No.276 of 2019 was not complete. It is in the interregnum the 2nd respondent wanted to register a crime before the jurisdictional Police against these petitioners. This is turned down by the jurisdictional Police by issuance of an endorsement on the ground that the crime in Crime No.276 of 2019 is pending investigation by the jurisdictional police registered by the very same complainant. The endorsement so issued by the jurisdictional Police reads as follows:
"»A§gÀºÀ F ªÀÄÆ®PÀ ¤ªÀÄUÉ w½AiÀÄ¥Àr¸ÀĪÀÅzÉãÉAzÀgÉ, ¤ÃªÀÅ ¢£ÁAPÀ:30/08/2022 gÀAzÀÄ ªÀiÁ®ÆgÀÄ ¥Éưøï oÁuÉAiÀİè zÀÆgÀ£ÀÄß ¥ÀqÉzÀÄ ªÀiÁ®ÆgÀÄ oÁuÉ f.¹.Dgï.£ÀA.188/2022 ¢£ÁAPÀ:30/08/2022 gÀAvÉ £ÀªÀÄÆ¢¹PÉÆAqÀÄ ¸ÀzÀj zÀÆj£À PÀqÀvÀªÀ£ÀÄß ¥Àj²Ã°¸À¯ÁV vÁªÀÅ ¤ÃrgÀĪÀ zÀÆj£À°è PÀAqÀ «ZÁgÀªÀÅ ºÁUÀÆ FUÁUÀ¯Éà ¢£ÁAPÀ 02-12-2019 gÀAzÀÄ ªÀiÁ®ÆgÀÄ vÁ®ÄèPÀÄ »A¢£À vÀºÀ²Ã¯ÁÝgï gÀªÀgÁzÀ ²æÃªÀÄw £ÁUÀªÉÃtÂ.© gÀªÀgÀÄ ¤ÃrzÀ zÀÆj£À «ZÁgÀªÀÅ MAzÉà «ZÁgÀªÀAvÀ PÀAqÀħA¢gÀÄvÉÛ. F «ZÁgÀªÁV ªÀiÁ®ÆgÀÄ ¥Éưøï oÁuÉAiÀÄ ªÉÆ.¸ÀA:276/2019gÀAvÉ ¥ÀæPÀgÀt zÁR°¹PÉÆAqÀÄ vÀ¤SÉ PÉÊUÉÆArgÀÄvÉÛ. ¸ÀzÀj ¥ÀæPÀgÀtzÀ°è vÀºÀ²Ã¯ÁÝgï £ÁUÀgÁeï gÀªÀgÀÄ ¸ÀºÀ DgÉÆÃ¦AiÀiÁVgÀĪÀÅzÀjAzÀ ¸ÀA§AzÀ¥ÀlÖ E¯ÁSÉAiÀĪÀgÄÀ CªÀgÀ£ÀÄß CªÀiÁ£ÀvÀÄÛUÉÆ½¹ DzÉò¹gÀÄvÁÛgÉ. ¸ÀzÀj ¥ÀæPÀgÀtªÀÅ E£ÀÄß vÀ¤SÁ ºÀAvÀzÀ°èzÄÀ Ý, PÉ®ªÀÅ zÁR¯ÁwUÀ¼ÀÄ ºÁUÀÆ ¸ÁPÁëzÁs gÀUÀ¼À CªÀ±ÀåPÀvÉ EgÀĪÀÅzÀjAzÀ ¸ÀzÀj zÁR¯ÉUÀ¼ÀÄ ªÀÄvÀÄÛ ¸ÁPÀëUÀ¼À£ÀÄß MzÀV¸À®Ä PÉÆÃj ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ PÀbÉÃjUÉ ºÀ®ªÁgÀÄ ¨Áj ªÀÄ£À«UÀ¼À£ÄÀ ß ¸À°è¸À¯ÁVgÀÄvÉÛ.
¤ÃªÀÅ ¤ÃrgÀĪÀ zÀÆj£À «ZÁgÀªÀÅ ºÁUÀÆ F »AzÉ vÀºÀ²Ã¯ÁÝgï £ÁUÀªÉÃt gÀªÀgÄÀ ¤ÃrgÀĪÀ zÀÆj£À «ZÁgÀªÀÅ MAzÉà DVgÀĪÀÅzÀjAzÀ ¤ªÀÄä zÀÆgÀ£ÀÄß ªÀiÁ®ÆgÀÄ ¥Éưøï oÁuÉAiÀİè FUÁUÀ¯Éà zÁR¯ÁVgÀĪÀ ªÉÆ.¸ÀA:276/2019gÀ ¥ÀæPÀgÀtzÀ°è CqÀPÀUÉÆ½¹PÉÆAqÀÄ 13 vÀ¤SÉ PÉÊUÉÆ¼Àî¯ÁUÀĪÀÅzÀÄ vÀ¤SÁ PÁ®zÀ°è zÁR¯ÁwUÀ¼À£ÀÄß ºÁUÀÆ ¸ÁPÁëzÁs gÀUÀ¼À£ÀÄß ¥Àj²Ã°¹ ¸ÀzÀj ¥ÀæPÀgÀtPÉÌ JµÀÄÖ d£À ¨sÁVAiÀiÁvÀÄvÁÛgÀAvÀ vÀ¤SÉ PÉÊUÉÆAqÀÄ CªÀgÀ «gÀÄzÀÝ WÀ£À £ÁåAiÀiÁ®AiÀÄPÉÌ zÉÆÃµÁgÉÆÃ¥ÀuÁ ¥ÀnÖ ¸À°è¸À¯ÁUÀĪÀÅzÀÄ. ¸ÀzÀj «ZÁgÀªÀ£ÀÄß ªÀiÁ»wUÁV ¤ªÀÄUÉ w½¹ »A§gÀºÀªÀ£ÀÄß ¤ÃqÀ¯ÁVzÉ.
¢£ÁAPÀ 02-09-2022"
The Police would indicate that investigation is still on despite passage of three years; examination of documents is in progress and the accused against whom the complainant wants now to allege offence could be added at the time when the investigation would get complete. It is after the endorsement being issued by the Police, the complainant seeks to register the private complaint. The learned Magistrate/Special Court before whom the complaint is sought to be registered refers the matter for investigation observing that there are ingredients of Sections 468, 464, 465, 471(b), 420 and 120(b) of the IPC. The order of reference reads as follows:
"12. Point No.1: The complainant is alleging that the accused have committed the offences punishable under Sections 468, 464, 465, 471(b), 420 and 120(b) of IPC, as averred in the complaint, which is narrated above. On perusal of the complaint averments and also the documents produced along with the complaint, it does to show that the complainant has complied with the directions given by the Hon'ble Apex Court in Priyanka Srivastava's case. The complainant has lodged a complaint before the jurisdictional Police Station, but o action was taken. The complainant has also lodged a complaint in this regard to the Higher Authorities also, but no action is taken in respect of 14 the complaint lodged by the complainant, even though an endorsement is issued stating that a case is registered in Cr.No.276/2019, based on the complaint of one Smt. Nagaveni B. The complainant has also filed his affidavit stating that the averments made in the complaint are true and correct. As such, the complainant has filed this Private Complaint with the prayer to refer the complaint under Section 156(3) of Cr.P.C. for investigation.
13. The complainant has produced documents in compliance of Section 154 of Cr.P.C. and also filed affidavit in that regard. The complainant has sought to refer this case to the jurisdictional Police for investigation. As such, at this pre- cognizance stage, bar under Section 197 Cr.P.C. will not come into play. And, this Court is guided by the decision of the Hon'ble High Court of Karnataka in Crl.P.No.5659 of 2021 between Abharam T.J., v. B.S. Yediyurappa dated: 07-09- 2022. I feel this is a fit case to refer the complaint for investigation under Section 156(3) of Cr.P.C. As such, point No.1 is answered in the AFFIRMATIVE.
14. Point No.2: The counsel for the complainant has also pressed to pass necessary orders on the Second Prayer made in the complaint. The complainant has prayed to initiate action against the Police Inspector, Malur Police Station, Malur Taluk, Kolar District. He has also referred to the decision of the Hon'ble Apex Court i.e., Lalita Kumari v. Government of U.P. and Ors. I have gone through the said decision. This Court is constituted as a Special Court to deal with the cases filed against the MPs/ MLAs in the State of Karnataka. The Second Prayer sought in the complaint is an independent case, in which any MPs/ MLAs are not involved. The said prayer is sought to initiate action against the Police Officer who did not register the case based on the complaint lodged by the complainant before the Police Station. As such, this Court will not get the jurisdiction to initiate any action against the said Police Officer in this case, as the same will be an independent case. If the complainant is aggrieved by the action of the said Police Officer he may proceed against him separately before the jurisdictional Court. Accordingly, I answer this point No.2 in the NEGATIVE.
15. Point No.3: For the reasons stated above, I proceed to pass the following:15
ORDER This complaint is referred to SHO of Malur Police Station, Malur Taluk, Kolar District, under Section 156(3) of Cr.P.C. for investigation."
Immediately after the reference is made, the petitioners knock at the doors of this Court with the present petition. This Court, on 18-11-2022, grants an interim order of stay by the following order:
"Petitioner has assailed the proceedings initiated in P.C.R. No. 15366/2022 primarily on the ground that the proceedings initiated in the said private complaint is also the subject matter of investigation pursuant to an FIR registered vide Crime No.276/2019. It is submitted that investigation regarding Crime No.276/2019 is in progress.
Attention is drawn to the complaint at Annexure-E and annexures to the said complaint. It is submitted that insofar as the alleged illegal grant made when the petitioner was the Chairman of the Land Grant Committee, for the same period the present private complaint has been filed. Reference is drawn to the averments of the private complaint at paragraph No.7 wherein there is a reference to the earlier FIR registered in Crime No.276/2019.
It is contended that insofar as the FIR registered for an offence, there cannot be subsequent FIRs or complaints regarding the same alleged offence and cause of action. Reliance is placed on the judgments of the Apex Court in the cases of T.T. Antony vs. State of Kerala and others - (2001) 6 SCC 181 and Krishna Lal Chawla and others vs. State of Uttar Pradesh and Another - (2021) 5 SCC 435.
In light of the said contentions raised and also taking note of the submission of learned Senior counsel appearing for the 16 petitioner that the proceedings in Crime No. 276/2019 is still in progress, there would be stay of the order dated 15.10.2022 passed in P.C.R. No. 15366/2022 and consequential proceedings, till the next date of hearing.
Learned HCGP is directed to accept notice for respondent No.1.
Issue emergent notice to respondent No.2.
Petitioner is permitted to take out notice by way of hand summons to respondent No.2 as well.
List this matter after two weeks."
The interim order is granted on the strength of pendency of crime in crime No.276 of 2019 and following the judgment in the case of T.T.ANTONY (supra).
10. The issue now is, whether the reference being made for investigation should be permitted to be continued or otherwise, for which I deem it appropriate to notice the allegations in the complaint so made which has become a crime in crime No.489 of 2022 against the petitioners, pursuant to impugned P.C.R. The genesis of the crime in crime No.489 of 2022 is a complaint that the 2nd respondent/complainant seeks to register before the jurisdictional police which results in issuance of an endorsement supra. Since it forms the basis for registration of the private 17 complaint as well, I deem it appropriate to notice the complaint. The complaint dated 30-08-2022 reads as follows:
"UÉ:
¥ÉÆÃ°Ã¸ï ¤jÃPÀëPÀgÀÄ ªÀiÁ®ÆgÀÄ ¥ÉÆÃ°Ã¸ï oÁuÉ ªÀiÁ®ÆgÀÄ EAzÀ:
PÉ.¹.gÁdtÚ, ¸ÁªÀiÁfPÀ PÁAiÀÄðPÀvÀð 3£Éà ªÀÄÄRågÀ¸ÉÛ, UÁA¢üãÀUÀgÀ, PÉÆÃ¯ÁgÀ 563 101.
ªÉƨÉÊ¯ï £ÀA.7259880948 ªÀiÁ£ÀågÉ, «µÀAiÀÄ: ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ, PÀAzÁAiÀÄ E¯ÁSÉUÉ ¸ÉÃjzÀ UÉÆÃªÀiÁ¼À d«ÄãÀ£ÄÀ ß ¢£ÁAPÀ:15-07-2019, ¢£ÁAPÀ:26-07-2019, ¢£ÁAPÀ:03-07-2019 ¢£ÁAPÀ:08-07-2019 MAzÉà wAUÀ½£À°è ªÀiÁ®ÆgÀÄ «zsÁ£À¸À¨Á PÉëÃvÀæzÀ ¨sÀÆ ¸ÀPÀæ«ÄÃPÀgÀtzÀ ¸À«ÄwAiÀÄ 4 ¸À¨ÉsUÀ¼À°è CzÀåPÀëgÁzÀ ²æÃ.PÉ.ªÉÊ £ÀAeÉÃUËqÀgÀ CzÀåPÀëvÉAiÀİè 80 PÀÆÌ ºÉZÀÄÑ JPÀgÉ, ¸ÀĪÀiÁgÀÄ 150 PÉÆÃn gÀÆ ªÀiË®åªÅÀ ¼Àî ¸ÀPÁðj ¨sÀÆ«ÄAiÀÄ£ÀÄß §¯ÁqÀå ¥Àæ¨Ás «UÀ½UÉ £ÀPÀ° zÁR¯ÉUÀ¼ÀÄ ¸Àȶֹ, ¸ÀPÁðgÀªÀ£ÀÄß ªÀAa¸ÀĪÀ GzÉÝñÀ¢AzÀ C¥ÀgÁ¢üPÀ M¼À¸ÀAZÀÄ £Àqɹ, ¸ÀļÀÄî zÀ¸ÁÛªÉÃdÄUÀ¼À£ÀÄß §¼À¹PÉÆAqÀÄ, ªÀAZÀ£É J¸ÀVgÀĪÀ 1.ªÀiÁ®ÆgÀÄ «zÁ£À¸À¨Á PÉëÃvÀæzÀ ¨sÀÆ ¸ÀPÀæ«ÄÃPÀgÀt CzÀåPÀë ªÀÄvÀÄÛ ºÁ° ±Á¸ÀPÀ PÉ.ªÉÊ.£ÀAeÉÃUËqÀ
2.»A¢£À ¸À«ÄwAiÀÄ ¸ÀzÀ¸Àå PÁAiÀÄðzÀ²ð ¥Àæ¸ÀÄÛvÀ PÉÆÃ¯ÁgÀ vÁ®ÆèPÄÀ vÀºÀ¹Ã¯ÁÝgï £ÁUÀgÁeï 3.¸À«ÄwAiÀÄ C¢üPÁgÉÃvÀgÀ ¸ÀzÀ¸ÀågÁzÀ 5.zÉÆªÀÄ䮯gÀÄ r.£ÁUÀgÁeï 6. £À®èAqÀºÀ½î J¸ï.£ÁUÀ¥Àà 7.C¨ÉâãÀºÀ½î ²æÃªÀÄw J£ï.®PÀëöäªÄÀ ä, ²gÀ¸ÉÛÃzÁgÀgÀÄ, gÁd¸Àé ¤jÃPÀëPÀgÀÄ, UÁæªÀįÉQÌUÀgÀÄ, ¥Àæ.zÀ.¸À EvÀgÀgÀ ªÉÄÃ¯É L.¦.¹.1860/-468, 464, 465, 420, 471, 120© ¥ÀæPÁgÀ PÁ£ÀÆ£ÀÄ PÀæªÄÀ dgÀÄV¸À®Ä PÉÆÃj zÀÆgÀÄ.
F ªÉÄîÌAqÀ «µÀAiÀÄPÉÌ ¸ÀA§A¢ü¹zÀAvÉ, F ªÉÄîÌAqÀ ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ ¸ÀÄvÀÛ ªÀÄÄvÀÛ PÉÊUÁjPÁ ¥ÀæªÉñÀ ºÁUÀÆ ¨ÉAUÀ¼ÀÆgÀÄ ZÉ£ÉßöÊ PÁjqÁgï AiÉÆÃd£É ZÁ°ÛAiÀİèzÄÀ Ý, ¨ÉAUÀ¼ÀÆjUÉ ¸À«ÄÃ¥À«gÀĪÀÅzÀjAzÀ E°è£À ¨sÀÆ«ÄAiÀÄ zsÀgÀUÀ¼ÀÄ UÀUÀ£ÀPÉÌÃjzÉ.
»ÃVgÀĪÁUÀ ¢£ÁAPÀ:25-01-2019 gÀAzÀÄ PÀ£ÁðlPÀ ¸ÀPÁðgÀªÀÅ ªÀiÁ®ÆgÀÄ «zsÁ£À¸À¨sÁ PÉëÃvÀæzÀ §UÀgïºÀÄPÀÄÌA ¸ÁUÀĪÀ½ ¸ÀPÀæ«ÄÃPÀgÀt ¸À«ÄwUÉ F ªÉÄîÌAqÀ DgÉÆÃ¦vÀgÀ£ÀÄß CzÀåPÀë, ¸ÀzÀ¸Àå PÁAiÀÄðzÀ²ð, ¸ÀzÀ¸ÀågÀ£ÁßV £ÉëĹ DzÉò¹zÉ. (C£ÀħAzsÀ- J £À°è ¸ÀPÁðgÀzÀ C¢ü¸ÀÆZÀ£É ®UÀwÛ¹zÉ). ¸ÀzÀjAiÀĪÀgÀÄ vÀªÀÄä ¥ÀæzÀvÀÛ C¢üPÁgÀªÀ£ÀÄß ZÀ¯Á¬Ä¹ 1) ¢£ÁAPÀ:15-07-2019 2) 18 ¢£ÁAPÀ:03-07-2018, 3) 26-07-2019, 4) ¢£ÁAPÀ:08-07-2019 MAzÉà wAUÀ¼À°è MlÄÖ 4 ¸À¨sÉUÀ¼À£ÀÄß £Àqɹ F PɼÀPÀAqÀªÀjUÉ CPÀæªÀĪÁV ¸ÀPÁðj ¨sÀÆ«ÄAiÀÄ£ÀÄß ªÀÄAdÆgÀÄ ªÀiÁrgÀÄvÁÛgÉ.
¢£ÁAPÀ:03-07-2019 gÀAzÀÄ
1) f.JA.ªÀÄĤgÁdÄ ©£ï ªÀÄĤ±ÁªÀÄ¥Àà, UÉÆ®èºÀ½î UÁªÀÄæzÀ ¸À.£ÀA.22 gÀ°è 2.36 JPÀgÉ/UÀÄAmÉ,
2) ªÀÄĤAiÀĪÀÄä PÉÆÃA ¯ÉÃmï £ÁgÁAiÀÄt¥Àà, UÉÆ®èºÀ½î UÁæªÀÄzÀ ¸À.£ÀA.23 gÀ°è 30 UÀÄAmÉ.
3) £ÁUÀ¥Àà ©£ï ªÉAPÀl¥Àà, UÉÆ®èºÀ½î UÁæªÀÄzÀ ¸À.£ÀA.23 gÀ°è 2.35 JPÀgÉ/UÀÄAmÉ,
4) £ÁUÀgÁdÄ ©£ï ªÀÄĤAiÀÄ¥Àà, UÉÆ®èºÀ½î UÁæªÀÄzÀ ¸À.£ÀA.22 gÀ°è 2.00 JPÀgÉ/UÀÄAmÉ,
5) f.ªÀÄĤAiÀÄ¥Àà ©£ï UÀAUÀ±ÉnÖ, UÉÆ®èºÀ½î UÁæªÀÄzÀ ¸À.£ÀA. 22 gÀ°è 1 JPÀgÉ
6) EA¢gÀªÀÄä PÉÆÃA C±ÀévÀÜ¥Àà, UÉÆ®èºÀ½î UÁæªÀÄzÀ ¸À.£ÀA. 22 gÀ°è 1.30 UÀÄAmÉ
7) DAd£À¥Àà ©£ï aPÀÌtÚ, UÉÆ®èºÀ½î UÁæªÀÄzÀ ¸À.£ÀA. 23 gÀ°è 30 UÀÄAmÉ
8) £ÁgÁAiÀÄt¥Àà ©£ï ªÀÄ®è¥Àà, zÉÆqÀØPÀ®èºÀ½î UÁæªÀÄ 2.15 JPÀgÉ/ UÀÄAmÉ
9) ªÉAPÀl¸Áé«Ä ©£ï £ÀgÀ¹AºÀ¥Àà, J.G¥ÁàgÀºÀ½î UÁæªÀÄ UÁæªÀÄzÀ ¸À.£ÀA.3.20 JPÀgÉ/UÀÄAmÉ
10) ©zÀgÀ¥Àà J.ªÀÄZÀÑ¥Àà ©£ï aPÀÌtÚ, UÉÆ®èºÀ½î ¸À.£ÀA.23gÀ°è 1.30 JPÀgÉ 1 UÀÄAmÉ
11) ¸ÁzÀªÀÄä PÉÆÃA wgÀĪÀļÀ¥Àà, ªÀÄÄvÉÛãÀºÀnÖ UÁæªÀÄzÀ ¸À.£ÀA.33 gÀ°è 0.11 UÀÄAmÉ
12) ªÉAPÀmÉñÀ¥Àà ©£ï AiÀÄgÀæ¥Àà, ªÀÄÄvÉÛãÀºÀnÖ UÁæªÀÄzÀ ¸À.£ÀA.46gÀ°è 1.00 JPÀgÉ
13) PÀ¢gÉ¥Àà ©£ï £ÀgÀ¹AºÀ¥Àà, J.G¥ÁàgÀºÀ½î UÁæªÀÄ ¸À.£ÀA.1 gÀ°è 1 JPÀgÉ
14) ¥Á¥ÀªÀÄä PÉÆÃA £ÀgÀ¹AºÀ¥Àà, J.G¥ÁàgÀºÀ½î UÁæªÀÄ ¸À.£ÀA.01 gÀ°è 0.25 UÀÄAmÉ
15) ZÀAzÀæ¥Àà ©£ï ªÀÄĤ±ÁªÀÄ¥Àà, J.G¥ÁàgÀºÀ½î ¸À.£ÀA.1 gÀ°è 0.25 UÀÄAmÉ
16) ªÉAPÀlgÀvÀß PÉÆÃA £ÀAdÄAqÀ±ÉnÖ, J.G¥ÁàgÀºÀ½î UÁæªÀÄzÀ ¸À.£ÀA.1 gÀ°è 1 JPÀgÉ
17) VjAiÀÄ¥Àà ©£ï ªÀÄĤAiÀÄ¥Àà, UÉÆ®èºÀ½î UÁæªÀÄzÀ ¸À.£ÀA.22 gÀ°è 4.00 JPÀgÉ.
¢£ÁAPÀ:26-07-2019 gÀAzÀÄ
18) ¹.QlÖ¥Àà ©£ï a£ÀߥÀà, PÉÆªÀÄä£ÀºÀ½î UÁæªÀÄzÀ ¸À.£ÀA.17 gÀ°è 0.20 UÀÄAmÉ
19) FgÀ¥Àà ©£ï PÀȵÀÚ¥Àà, PÉÆªÀÄä£ÀºÀ½î ¸À.£ÀA.17 gÀ°è 0.20 UÀÄAmÉ
20) wªÀÄäAiÀÄå ©£ï UÉÆÃ¥Á®¥Àà, ±ÉnÖºÀ½î ¸À.£ÀA.26 gÀ°è 2.00 JPÀgÉ
21) ¤ªÀÄð¯Á PÉÆÃA PÉ.J£ï.®PÀëöäuï, PÉëÃvÀæ£ÀºÀ½î UÁæªÀÄ ¸À.£ÀA.07 gÀ°è 1.20 JPÀgÉ/UÀÄAmÉ
22) ZÀ£ÀßPÀȵÀÚ¥Àà ©£ï zÉÆqÀØ¥ÀàAiÀÄå, ªÀİAiÀÄ¥Àà£ÀºÀ½î UÁæªÀÄ ¸À.£ÀA.23 gÀ°è 4.00 JPÀgÉ
23) gÀªÉÄñïgÁªï ©£ï ªÀÄĤgÁªï AiÀÄ®ªÀºÀ½î UÁæªÀÄ ¸À.£ÀA.70 gÀ°è 1.10 JPÀgÉ/UÀÄAmÉ
24) C¹Ã£Á¨ÉÃUÀ PÉÆÃA óµÉÃPï ªÉÆ»¢Ýãï, ¨ÉÊgÀvÀߺÀ½î¥ÀÄgÀ ¸À.£ÀA.09 gÀ°è 2.00 JPÀgÉ EvÀgÀgÄÀ ¢£ÁAPÀ:15-07-2019 gÀAzÀÄ
25) aPÀ̪ÀÄĤAiÀÄ¥Àà ©£ï ªÀÄĤ±ÁªÀÄ¥Àà, ªÀiÁPÁgÀºÀ½î ¸À.£ÀA.57 gÀ°è 3.30 JPÀgÉ/UÀÄAmÉ
26) PÀȵÁÚZÁj ©£ï ªÀÄĤAiÀiÁZÁj, ªÉAPÀlgÁd£ÀºÀ½î UÁæªÀÄ ¸À.£ÀA.16 gÀ°è 4.00 JPÀgÉ
27) dAiÀĪÀÄä PÉÆÃA £ÁgÁAiÀÄt¥Àà, ºÁgÉÆÃºÀ½î UÁæªÀÄ ¸À.£ÀA.65 gÀ°è 1.39 JPÀgÉ/UÀÄAmÉ
28) PÉA¥ÀªÀÄä PÉÆÃA ¦.Dgï.PÀȵÀÚ¥Àà, ±ÉÃPÁä£ï¥ÀÄgÀ UÁæªÄÀ ¸À.£ÀA.19 gÀ°è 0.39 UÀÄAmÉ
29) ¯ÉÆÃPÉÃ±ï ©£ï ªÉAPÀlVjAiÀÄ¥Àà, ¦ZÀÑUÀÄAlæºÀ½î UÀæªÀÄ ¸À.£ÀA.1.00 JPÀgÉ EvÀgÉ ªÀåQÛUÀ½UÉ d«ÄãÀÄ ºÀAaPÉ ªÀiÁrzÁÝgÉ. ºÁUÀÆ ¢£ÁAPÀ:08-07-2019 gÀAzÀÄ ºÀ®ªÁgÀÄ ªÀÄA¢UÉ ¨sÀÆ 19 ªÀÄAdÆgÁw ªÀiÁrgÀÄvÁÛgÉ. (C£ÀħAzsÀ-©. £À°è ¢£ÁAPÀ:26/15/3/8/2019 gÀ°è 7 ¥ÀÄlUÀ¼À ¸À¨sÉAiÀÄ £ÀqÁªÀ½AiÀÄ£ÀÄß ®UÀwÛ¹zÉ.) DzÀgÉ, SÁ¸ÀV ªÀåQÛAiÉÆ§âgÀ zÀÆgÀÄ DzÀj¹ ¢£ÀAPÀ:27/11/2019 gÀAzÀÄ ¨ÉAUÀ¼ÀÆgÀÄ ¥ÁæzÉòPÀ DAiÀÄÄPÀÛgÁVzÀÝ ²æÃ ºÀµÀðUÀÄ¥ÁÛgÀªÀgÀÄ ¢£ÁAPÀ:27-11-2019 gÀAzÀÄ ¤Ãr vÀºÀ¹Ã¯ÁÝgï PÀZÉÃjUÉ ¨sÉÃn ¤Ãr, vÀ¥Á¸ÀuÉ ªÀiÁrzÀ ¸ÀAzÀ¨sÀðzÀ°è F CªÀ¢üAiÀİè PÁ£ÀÆ£ÀÄ ¨Á»gÀªÁV ªÀÄAdÆgÁwAiÀiÁVgÀĪÀ ¸ÀPÁðj d«ÄãÀÄUÀ¼À£ÀÄß gÀzÀÄÝ¥Àr¸ÀĪÀAvÉ ¸ÀÆa¹zÀ ªÉÄÃgÉUÉ »A¢£À PÉÆÃ¯ÁgÀ G¥À«¨sÁUÀzÀ PÀAzÁAiÀÄ E¯ÁSÉ ¸ÀºÁAiÀÄPÀ DAiÀÄÄPÀÛ PÉ.J.J¸ï.C¢üPÁj ²æÃ¸ÉÆÃªÀıÉÃRgïgÀªÀgÀÄ «ZÁgÀuÉ ªÀiÁr F PɼÀPÀAqÀªÀgÀ ºÉ¸ÀjUÉ ªÀÄAdÆgÀÄ ªÀiÁrgÀĪÀ
1)D£ÀAzÀPÀĪÀiÁgï ©£ï £ÁUÀ¥Àà, 2) ¥Á¥ÀªÀÄä PÉÆÃA £ÀgÀ¹AºÀ¥Àà, 3) £ÁUÀgÁeï ©£ï ªÀÄĤAiÀÄ¥Àà, 4) £ÁUÀ¥Àà ©£ï ªÉAPÀl¥Àà, 5) PÀ¢gÀ¥Àà ©£ï £ÀgÀ¹AºÀ¥Àà 6) ©zÀgÀ¥Àà ©£ï aPÀÌtÚ
7) JA.ZÀAzÀæ¥Àà ©£ï ªÀÄĤ±ÁªÀÄ¥Àà 8) ¸ÁzÀªÀÄä PÉÆÃA wgÀĪÀļÀ¥Àà 9) ªÉAPÀmÉñÀ¥Àà ©£ï AiÀÄgÀæ¥Àà 10) ªÉAPÀl¸Áé«Ä ©£ï £ÀgÀ¹AºÀ¥Àà 11) J¸ï.PÉ.£ÁgÁAiÀÄt¥Àà ©£ï ªÀÄ®è¥Àà 12) DAd£À¥Àà ©£ï aPÀÌtÚ 13) ªÀÄĤAiÀĪÀÄä PÉÆÃA £ÁgÁAiÀÄt¥Àà 14) f.ªÀÄĤAiÀÄ¥Àà ©£ï UÀAUÀ±ÉnÖ
15) aPÀ̪ÀÄĤAiÀÄ¥Àà ©£ï ªÀÄĤ±ÁªÀÄ¥Àà 16) £ÁgÁAiÀÄt¥Àà ©£ï ªÀÄĤAiÀÄ¥Àà 17) gÁªÀÄtÚ ©£ï a£ÀߥÀà 18) ªÀÄĤAiÀĪÀÄä PÉÆÃA ªÀÄĤAiÀÄ¥Àà 19) «.¹Ã£À¥Àà ©£ï ªÉAPÀlgÁªÀÄ¥Àà 20) ¦¼ÀîPÀÌAiÀÄåªÀÄä PÉÆÃA §ÄrUÀ¥Àà 21) PÉA¥ÀªÀÄä PÉÆÃA PÀȵÀÚ¥Àà 22) QlÖ¥Àà ©£ï a£ÀߥÀà 23) wªÀÄäAiÀÄå ©£ï UÉÆÃ¥Á®¥Àà 24) ¤ªÀÄð¯Á PÉÆÃA ®PÀëöäuï ©£ï ZÀ£ÀߥÀà 25) µÀ¦üêÀůÁè SÁ£ï ©£ï ¨ÁµÁSÁ£ï 26) FgÀ¥Àà ©£ï PÀȵÀÚ¥Àà, 27) ®PÀëöäuï ©£ï ZÀ£ÀߥÀà 28) JA.JA.gÀªÉÄñïgÁªï ©£ï ªÀÄĤgÁªï 29) ªÀÄĤgÁdÄ ©£ï C¥ÉÆàÃd¥Àà 30) C¹Ã£Á¨ÉÃUÀA PÉÆÃA µÉÃPï ªÉÆ»¢Ýãï 31) ±ÁAvÀªÀÄä PÉÆÃA PÀȵÀÚ¥Àà 32) ®PÀëöäuïgÁdÄ ©£ï ªÀÄĤUÀAUÀgÁdÄ 33) D¢£ÀA¢Ã±ïUËqÀ ©£ï ±ÁªÉÄÃUËqÀ 34) £ÁgÁAiÀÄtgÁdÄ ©£ï £ÀAdÄAqÀgÁdÄ 35) gÀªÉÄÃ±ï ©£ï £ÁgÁAiÀÄt¥Àà 36) CªÀÄgÉñïUËqÀ ©£ï Dgï.±ÁªÉÄÃUËqÀ
37) PÉ.J¸ï.¸ÀħæªÀÄt ©£ï J.«.¸ÀħæªÀÄtÚ¥Àà 38) J.¦.C±ÀéxÀ£ÁgÁAiÀÄtUËqÀ ©£ï ¦¼Àî¥Àà 39) ªÉAPÀlgÀªÀÄtgÁdÄ ©£ï £ÀAdÄAqÀgÁdÄ MlÄÖ 39 ªÀÄA¢UÉ ¸ÀĪÀiÁgÀÄ 80PÀÆÌ ºÉZÀÄÑ JPÉgÉ CPÀæªÀÄ d«ÄãÀÄ ªÀÄAdÆgÁwUÀ¼À£ÀÄß gÀzÀÄÝ¥Àr¹ ¸ÀPÁðgÀzÀ ªÀ±ÀPÉÌ ¥ÀqÉAiÀÄ®Ä ««zsÀ ¢£ÁAPÀUÀ¼ÀAzÀÄ DzÉò¹zÁÝgÉ (C£ÀħAzsÀ - ¹ £À°è G¥À«¨sÁUÁ¢üPÁjUÀ¼ÀÄ F ªÉÄîÌAqÀgÀªÀjUÉ PÁ£ÀÆ£ÀÄ ¨Á»gÀªÁV F »AzÉ ªÀÄAdÆgÀÄ ªÀiÁrgÀĪÀ ªÀiÁ®ÆgÀÄ vÁ®ÆèPÀÄ ¨sÀÆ ¸ÀPÀæªÀiÁw ¸À«ÄwAiÀÄ ¨sÀÆ ªÀÄAdÆgÁwUÀ¼À£ÀÄß gÀzÀÄÝ¥Àr¹ DzÉò¹gÀĪÀ 144 ¥ÀÄlUÀ¼À DzÉñÀ ¥ÀæwUÀ¼À£ÀÄß ®UÀwÛ¹zÉ.) F DzÉñÀUÀ¼À°è CPÀæªÀÄUÀ¼À£ÀÄß F jÃwAiÀİè G¯ÉèÃT¹gÀÄvÁÛgÉ.
1. £ÁgÁAiÀÄt¥Àà ©£ï ªÀÄĤAiÀÄ¥Àà JA§ÄªÀjUÉ ¸À«ÄwAiÀÄ 1.39 JPÀgÉ ªÀÄAdÆgÀÄ ªÀiÁrgÀÄvÁÛgÉ. DzÀgÉ ¸ÀzÀj ªÀåQÛAiÀÄÆ ¢£ÁAPÀ: 25-10-2004 gÀ°è ªÀÄÈvÀ¥ÀnÖgÀĪÀ ªÀåQÛUÉ d«ÄãÀÄ ªÀÄAdÆgÀÄ ªÀiÁrgÀÄvÁÛgÉ.
2. D£ÀAzÀPÀĪÀiÁgï ©£ï £ÁUÀ¥Àà vÀªÀÄä °TvÀ ªÀÄ£À«AiÀİè vÁ£ÀÄ 30 ªÀµÀð¢AzÀ®Æ ¸Áé¢üãÁ£ÀĨsÀªÀzÀ°èzÉÝãÉAzÀÄ w½¹gÀÄvÁÛgÉ. DzÀgÉ ªÁ¸ÀÛªÀªÁV EªÀgÀ FV£À ªÀAiÀĸÀÄì 31.
3. CªÀÄgÉñïUËqÀ ©£ï Dgï.±ÁªÉÄÃUËqÀ gÀªÀgÀÄ 40 ªÀµÀðUÀ½AzÀ ¸ÁUÀĪÀ½ ªÀiÁrwÛgÀĪÀÅzÁV C¢üPÁjUÀ¼À ªÀgÀ¢ ¤ÃrzÀÄÝ CºÀªÁ®Ä vÀ:SÉÛAiÀİè EªÀgÀ ªÀAiÀĸÀÄì 42 20 ªÀµÀð £ÀªÀÄÆ¢¹gÀÄvÁÛgÉ. 2 ªÀµÀðzÀ ºÀ¸ÀÄUÀƸÀÄ ¸ÀzÀj d«ÄãÀ£ÀÄß ¸ÁUÀĪÀ½ ªÀiÁrzÀAvÉ £ÀPÀ° zÁR¯É ¸ÀȶֹzÁÝgÉ.
4. D¢£ÀA¢Ã±ïUËqÀ ©£ï ±ÁªÉÄUËqÀ JA§ÄªÀªÀgÀ PÀqÀvÀzÀ°è CfðzÁgÀgÀÄ 50 ªÀµÀðUÀ½AzÀ ¸ÁUÀĪÀ½ ªÀiÁqÀÄwÛgÀĪÀÅzÁV ªÀgÀ¢ ªÀiÁrzÀÄÝ DzÀgÉ CºÀªÁ®Ä vÀ:SÉÛAiÀİè EªÀgÀ ªÀAiÀĸÀÄì 40 ªÀµÀð JAzÀÄ £ÀªÀÄÆ¢¹gÀÄvÁÛgÉ. CfðzÁgÀgÀÄ ºÀÄlÄÖªÀÅzÀPÉÌ ªÉÆzÀ°¤AzÀ ¸ÁUÀĪÀ½ ªÀiÁqÀÄwÛzÀÝgÉAzÀÄ ºÉÆgÀ¥ÀlÖ PÀqÀvÀPÉÌ ¸À«Äw CAVÃPÀj¹gÀĪÀÅzÀÄ £ÀPÀ° zÁR¯ÉUÀ¼À ¸Àȶֹ ¸ÀPÁðgÀPÉÌ ªÀAZÀ£É ªÀiÁqÀ®Ä zÀ¸ÁÛªÉÃdÄ §¼ÀPÉAiÀÄ£ÀÄß ¸À«ÄwAiÀÄ ¸ÀzÀ¸ÀågÀÄ ªÀiÁrgÀĪÀÅzÀÄ CPÀæªÀĪÁVzÉ.
5. «.¹Ã£À¥Àà ©£ï ªÉAPÀlgÀªÀt¥Àà JA§ CfðzÁgÀgÀÄ ¢£ÁAPÀ:14.04.1990 gÀ Cfð £ÀªÀÄÆ£ÉAiÀİè 30 ªÀµÀ¢AzÀ®Æ ¸ÁUÀĪÀ½ ªÀiÁqÀÄwÛgÀĪÀÅzÁV ªÀgÀ¢ ªÀiÁqÀ¯ÁVzÉ EzÀgÀAvÉ 2019 £Éà ¸Á°UÉ 60 ªÀµÀð¢AzÀ ¸ÁUÀĪÀ½ ªÀiÁqÀÄwÛgÀĪÀÅzÁV zÁR¯ÉUÀ¼ÀÄ ¸ÀȶָÀ¯ÁVzÉ. DzÀgÉ PÀqÀvÀzÀ CºÀªÁ®Ä vÀ:SÉÛAiÀİè CfðzÁgÀgÀ ªÀAiÀĸÀÄì PÉêÀ® 43 ªÀµÀð.
6. f.ªÀÄĤAiÀÄ¥Àà ©£ï UÀAUÀ±ÉnÖ (ºÉAqÀw £ÁgÁAiÀÄtªÀÄä) ªÀÄÆ® CfðzÁgÀgÀÄ ªÀÄÈvÀ¥ÀnÖzÀÄÝ, PÀÄlÄA§zÀ EvÀgÉ ¸ÀzÀ¸ÀågÀ M¦àUÉ ¥ÀqÉAiÀÄzÉ ªÀÄÈvÀgÀ ºÉAqÀw £ÁgÁAiÀÄtªÀÄä ºÉ¸ÀjUÉ zÀgÀSÁ¸ÀÄÛ ªÀÄAdÆgÁw PÀqÀvÀ ¹zÀÝ¥Àr¹gÀÄvÁÛgÉ.
7. £ÁgÁAiÀÄtgÁdÄ ©£ï £ÀAdÄAqÀgÁdÄ ¨sÀÆ ªÀÄAdÆgÁw PÀqÀvÀzÀ°è £ÀªÀÄÆ£É 53 gÀ PÀæ.¸ÀA.806/1998-99 JAzÀÄ zÁR°¹gÀĪÀ ¸ÀASÉå w¢Ý £ÀªÀÄÆ¢¸À¯ÁVzÉ. CfðzÁgÀgÀÄ ºÁdgÀÄ ¥Àr¹zÀ DzsÁgï UÀÄgÀÄvÀÄ ¥ÀvÀæzÀ°è 44 ªÀµÀð ªÀAiÀĸÀÄì 98-99 gÀ°è EªÀgÀ £ÉÊd ªÀAiÀĸÀÄì PÉêÀ® 14 ªÀµÀðªÁVgÀĪÁUÀ ¨sÀÆ ªÀÄAdÆgÁw Cfð ¸À°è¹zÀAvÉ SÉÆnÖ zÁR¯É ¸ÀȶֹzÁÝgÉ.
8. gÁªÀÄtÚ ©£ï a£ÀߥÀà CfðzÁgÀjUÉ FUÁUÀ¯Éà 4 JPÀgÉ d«ÄãÀÄ ºÉÆA¢gÀĪÀÅzÁV gÁd¸Àé ¤jÃPÀëPÀgÀÄ ªÀÄvÀÄÛ vÀºÀ¹Ã¯ÁÝgïgÀ ¥Àj²Ã®£Á ªÀgÀ¢AiÀİè 6.17 JPÀgÉ/UÀÄAmÉ ¸ÀéAvÀ d«ÄãÀÄ EgÀĪÀÅzÁV £ÀªÀÄÆ¢¹zÁÝgÉ ¸ÀzÀjAiÀĪÀgÀÄ ¸ÀPÁðj d«ÄãÀÄ ªÀÄAdÆgÁwUÉ CºÀðgÀ®è¢zÀÝgÀÆ d«ÄãÀ£ÀÄß ªÀÄAdÆgÀÄ ªÀiÁqÀ¯ÁVzÉ.
9. J.¦.C±Àéxï£ÁgÁAiÀÄtgÀªÀgÀÄ C¤«ÄlߺÀ½î UÁæªÀÄzÀ°è 5 JPÀgÉ d«ÄãÀÄ ºÉÆA¢zÀÝgÀÆ ¥ÀÄ£À: 3.18 JPÀgÉ d«ÄãÀÄ CPÀæªÀĪÁV ªÀÄAdÆgÀÄ ªÀiÁqÀ¯ÁVzÉ.
10. PÉ.J¸ï.¸ÀħæªÀt ©£ï ¸ÉÆtÚ¥Àà gÀªÀjUÉ 7 JPÀgÉ UÀÆ ºÉZÀÄÑ d«ÄãÀÄ 90,000 ¸Á«gÀ ªÁ¶ðPÀ ªÀgÀªÀiÁ£À«zÀÝgÀÆ ¸À«ÄwAiÀÄ 4.30 JPÀgÉ/UÀÄAmÉ ¨sÀÆ ªÀÄAdÆgÁw ¤ÃrzÁÝgÉ.
11. ªÀÄÆ® CfðzÁgÀgÁzÀ ²æÃªÀÄw ±ÁgÀzÀªÀÄä PÉÆÃA PÀȵÀÚ¥Àà UÉÃgÀÄ¥ÀÄgÀ UÁæªÀÄ JA§ÄªÀgÀ Cfð ºÁQgÀĪÀ PÀqÀvÀPÉÌ ±ÁAvÀªÀÄä PÉÆÃA PÀȵÀÚ¥Àà ºÉqÀV£À ¨É¯É UÁæªÀÄzÀªÀgÀ ºÉ¸ÀgÀ£ÀÄß C£À¢üÃPÀÈvÀªÁV ¸ÉÃj¹ ¨sÀÆ ªÀÄAdÆgÀÄ ªÀiÁqÀ¯ÁVzÉ. UÀAqÀ£À ºÉ¸Àj£À°è 8.14 21 JPÀgÉ/UÀÄAmÉ ¸ÀéAvÀ d«ÄãÀÄ ºÉÆA¢zÀÝgÀÆ ¸ÀPÁðgÀ 1.20 JPÀgÉ d«ÄãÀ£ÀÄß CPÀæªÀĪÁV ªÀÄAdÆgÀ ªÀiÁrgÀÄvÁÛgÉ.
12. gÁd¸Àé ¤jÃPÀëPÀgÀÄ, PÀZÉÃj ¥Àæ.zÀ.¸À.gÀªÀgÀÄ vÀAiÀiÁj¹gÀĪÀ zÁR¯ÉUÀ¼ÁzÀ CºÀªÁ®Ä vÀ:SÉÛ, ¸ÀªÉð£ÀPÉë, zÀgÀSÁ¸ÀÄÛ ªÉÄªÉÆÃgÁAqÀA C£ÀÄß vÀºÀ¹Ã¯ÁÝgï zÀÈrüÃPÀj¹zÉ. ¸À«ÄwAiÀİè C£ÀÄªÉÆÃzÀ£É ªÀiÁrgÀĪÀÅzÀÄ.
13. ªÀÄÆ® CfðzÁgÀgÀÄ Dgï. ªÀÄĤgÁªï ¢£ÁAPÀ: 22-01-2005 gÀAzÀÄ ªÀÄÈvÀ¥ÀnÖzÀÝgÀÆ EªÀgÀ ªÀÄUÀ gÀªÉÄÃ±ï ¥ÀgÀ zÀgÀSÁ¸ÀÄÛ PÀqÀvÀ ¹zÀÝ¥Àr¹gÀĪÀÅzÀÄ PÁ£ÀÆ£ÀÄ ¨Á»gÀ PÀæªÀĪÁVzÉ.
14. CfðzÁgÀgÀÄ ¤ªÀÄð¯Á PÉÆÃA ®Pïëöä JA§ÄªÀªÀgÀÄ £ÀªÀÄÆ£É 57 Cfð ¸À°è¸À¢zÀÝgÀÆ gÁd¸Àé ¤jÃPÀëPÀgÀÄ, UÁæªÀÄ ¯ÉQÌUÀgÀÆ ªÀÄAdÆgÁwUÉ PÀqÀvÀ ¹zÀÝ¥Àr¹zÁÝgÉ.
15. ¨sÀÆ ªÀÄAdÆgÁV ¸À«ÄwUÉ PÀqÀvÀUÀ¼À£ÀÄß ªÀÄAr¸ÀĪÀ ªÀÄÄ£Àß ¸ÀªÀÄ¥ÀðPÀªÁV zÁR¯ÉUÀ¼ÀÆ E®è¢zÀÝgÀÆ ¨sÀÆ ªÀÄAdÆgÁw ªÀiÁqÀ¯ÁVzÉ.
16. gÁd¸Àé ¤jÃPÀëPÀgÀÄ ¤ÃrgÀĪÀ ªÀgÀ¢AiÀÄ°è ¢£ÁAPÀªÉà £ÀªÀÄÆ¢¹®è ºÁUÀÆ vÀºÀ¹Ã¯ÁÝgï PÀZÉÃjAiÀÄ°è ¸À°è¹gÀĪÀ ªÀgÀ¢UÉ PÀZÉÃj ¹éÃPÀÈw, ¸ÀASÉå, ¢£ÁAPÀ, ªÉƺÀgÀÄ EgÀĪÀÅ¢®è.
17. PÉ® CfðzÁgÀgÀÄ £ÀªÀÄÆ£É 57 gÀ°è Cfð ¸À°è¹gÀĪÀÅzÁV vÀªÀÄä ºÉýPÉAiÀİè w½¹gÀÄvÁÛgÉ. DzÀgÉ ªÀÄAdÆgÁw PÀqÀvÀzÀ°è £ÀªÀÄÆ£É 57 DUÀ° £ÀªÀÄÆ£É 53 DUÀ° E®èzÉ CPÀæªÀĪÁV d«ÄãÀÄ ªÀÄAdÆgÀÄ ªÀiÁqÀ¯ÁVzÉ.
18. CfðzÁgÀjUÉ ¸ÀéAvÀ d«ÄãÀÄ EzÀÝgÀÆ §¯ÁqÀåjUÉ ¸À«ÄwAiÀÄÄ d«ÄãÀÄ ªÀÄAdÆgÀÄ ªÀiÁqÀ¯ÁVzÉ.
»ÃUÉ, ¸À«ÄwAiÀÄ zÁR¯ÉUÀ¼À£ÀÄß PÁ£ÀÆ£ÀÄ jÃvÁå ¥Àj²Ã®£É ªÀiÁqÀzÉ ªÀÄÈvÀ¥ÀlÖªÀgÀ ºÉ¸ÀjUÉ, ªÀÄÆ® CfðzÁgÀgÀ §zÀ°UÉ ªÀÄvÉÆÛ§âjUÉ, £ÀªÀÄÆ£É 53-57 ¸À°è¸À¢zÀÝgÀÆ, 2 ªÀµÀðzÀ ºÀ¸ÀÄUÀƸÀÄ ¨sÀÆ ¸ÀPÀæªÀiÁwUÉ Cfð ¸À°è¹zÀAvÉ zÁR¯ÉUÀ¼À wgÀÄa, 42 ªÀµÀðzÀ ªÀåQÛ 60 ªÀµÀð¢AzÀ ¸ÁUÀĪÀ½ ªÀiÁqÀÄwÛgÀĪÀÅzÁV ªÀÄvÀÄÛ C£ÉÃPÀ zÁR¯ÉUÀ½UÉ ¢£ÁAPÀ PÀZÉÃj ¹éÃPÀÈwPÀ ¸ÀASÉå, ªÉƺÀgÀÄ, ¸À» E®èzÀ PÀqÀvÀUÀ¼À£ÀÄß CPÀæªÀĪÁV CAVÃj¹ 80 PÀÆÌ ºÉZÀÄÑ JPÀgÉ ¸ÀPÁðj ¨sÀÆ«ÄAiÀÄ£ÀÄß ¸À«ÄwAiÀÄÄ M¼À¸ÀAa¤AzÀ ¸ÀPÁðgÀPÉÌ ªÀAa¹ £ÀPÀ° zÁR¯ÉUÀ¼À£ÀÄß ¸Àȶֹ C¢üPÁgÀ zÀħð¼ÀPÉ ªÀiÁrPÉÆAqÀÄ 150 PÉÆÃn ªÀiË®åzÀ ¸ÀPÁðj ¨sÀÆ«ÄAiÀÄ£ÀÄß ¸À«ÄwAiÀÄ CzsÀåPÀëgÀÄ, ¸ÀzÀ¸Àå PÁAiÀÄðzÀ²ð, ¸À«ÄwAiÀÄ ¸ÀzÀ¸ÀågÀÄ, «µÀAiÀÄ ¤ªÁðºÀPÀ ¥Àæ.zÀ.¸À.gÁd¸Àé ¤jÃPÀëPÀgÀÄ ²gÉøÉÛÃzÁgÀgÀÄ ºÁUÀÆ UÁæªÀįÉQÌUÀgÀÄ £ÉÃgÀªÁV F CPÀæªÀÄUÀ¼À°è ±Á«ÄïÁV, CPÀæªÀĪÁV d«ÄãÀÄ ºÀAaPÉ ªÀiÁrgÀĪÀÅzÀÄ ªÉÄÃ¯ÉÆßÃlPÉÌ zÀÈqÀ¥ÀnÖzÉ.
DzÀÝjAzÀ F ªÉÄîÌAqÀ DgÉÆÃ¦vÀgÀÄ ²PÁëºÀð C¥ÀgÁzsÀªÉ¸ÀVgÀĪÀÅzÀjAzÀ ¸ÀzÀjAiÀĪÀgÀ ªÉÄÃ¯É ®°vïPÀĪÀiÁj V/S GvÀÛgÀ ¥ÀæzÉñÀ ¸ÀPÁðgÀ ¥ÀæPÀgÀtzÀ°è ªÀiÁ£Àå ¸ÀªÉÇÃðZÀÑ £ÁåAiÀiÁ®AiÀÄzÀ wæð£ÀAvÉ F ªÉÄîÌAqÀªÀgÀÄ ¸ÀAeÉÕÃAiÀÄ C¥ÀgÁzsÀ ªÉ¸ÀVgÀĪÀÅzÀjAzÀ 1. 22 ªÀiÁ®ÆgÀÄ «zÁ¸À¨Á PÉëÃvÀæzÀ ¨sÀÆ ¸ÀPÀæ«ÄÃPÀgÀt CzsÀåPÀë ªÀÄvÀÄÛ ºÁ° ±Á¸ÀPÀ PÉ.ªÉÊ.£ÀAeÉÃUËqÀ
2. »A¢£À ¸À«ÄwAiÀÄ ¸ÀzÀ¸Àå PÁAiÀÄðzÀ²ð ¥Àæ¸ÀÄÛvÀ PÉÆÃ¯ÁgÀ vÁ®ÆèPÀÄ vÀºÀ¹Ã¯ÁÝgï £ÁUÀgÁeï
3. ¸À«ÄvÀAiÀÄ C¢üPÁgÉÃvÀgÀ ¸ÀzÀ¸ÀågÁzÀ 5. zÉÆªÀÄ䮯gÀÄ r.£ÁUÀgÁeï 6. £À®èAqÀºÀ½î J¸ï.£ÁUÀ¥Àà 7. C¨ÉâãÀºÀ½î ²æÃªÀÄw J£ï.®PÀëöäªÀÄä, ²gÀ¸ÉÛÃzÁgÀgÀÄ, gÁd¥Àà ¤jÃPÀëPÀgÀÄ, UÁæªÀįÉQÌUÀgÀÄ, ¥Àæ.zÀ.¸À EvÀgÀgÀ EªÀgÀ «gÀÄzÀÝ PÁ£ÀÆ£ÀÄ PÀæªÀÄ dgÀÄV¸À®Ä vÀªÀÄä°è PÉÆÃjzÉ. (C£ÀħAzsÀ-r gÀ°è ªÀiÁ£Àå ¸ÀĦæÃA PÉÆÃmïð£À 42 ¥ÀÄlUÀ¼À DzÉñÀªÀ£ÀÄß ®UÀwÛ¹zÉ).
EAw vÀªÀÄä «±Áé¹ ¸À»/-
(PÉ.¹.gÁdtÚ) ¥ÀæwAiÀÄ£ÀÄß:-
ªÀiÁ£Àå ²æÃ zÉêÀgÁeï L.¦.J¸ï., f¯Áè ¥ÉÆ°Ã¸ï C¢üÃPÀëPÀgÀÄ, PÉÆÃ¯ÁgÀ f¯Éè, PÉÆÃ¯ÁgÀ gÀªÀgÀ°è ¸ÀzÀj zÀÆj£À §UÉÎ PÁ£ÀÆ£ÀÄ PÀæªÀÄ dgÀÄV¸À®Ä ²æÃ ZÀAzÀæzsÀgï ¥ÉÆÃ°Ã¸ï ¤jÃPÀëPÀgÀÄ, ªÀiÁ®ÆgÀÄ ¥ÉÆÃ°¸ï oÁuÉ, ªÀiÁ®ÆgÀÄ gÀªÀjUÉ ¸ÀÆPÀÛ ¤zÉÃð±À£À ¤ÃqÀ®Ä F zÀÆj£ÉÆA¢UÉ 154 ¥ÀÄlUÀ¼À zÁR¯ÉUÀ¼À£ÀÄß ®UÀwÛ¹ vÀªÀÄä°è UËgÀªÀ ¥ÀƪÀðPÀªÁV ¤ªÉâ¹zÉ."
What can be gathered from the complaint, which the complainant had claimed to be the extract from the original records is, proceedings have taken place on three dates - 03.07.2019, 26.07.2019 and 15.07.2019 and the lands have been granted on these dates, to whom, is what forms the fulcrum of the complaint. The allegation is, on quotation of several instances, certain illustrative instances, are that, one Narayanappa, S/o. Muniyappa is granted 1.39 acres of land on 03.07.2019. Narayanappa, S/o. Muniyappa had died on 25.10.2004. Therefore, government land of 1.39 acres is granted to a dead person. Therefore, it is prima facie a ghost grant 23 One Anand Kumar, S/o. Nagappa is granted land on the ground that he has been doing agricultural activity for 30 years as on the date of grant. His age is 31 years. Therefore, according to the grant at the age of one, the applicant is into agricultural activity. Therefore, prima facie, it is a grant in air.
One Amaregowda, S/o. Shamegowda, is has been an agriculturist for the last 40 years and has produced certificates to that effect. His age is 42 years. Therefore, at the age of two, Amaregowda begins agricultural activities. Prima facie, it is also a grant in thin air.
One Anandish Gowda is an agriculturist for the last 50 years is one of the applicants. Enquiry of his credentials reveal that he is 40 years old. Therefore, he is an agriculturist 10 years before his birth. Therefore, prima facie, this is also a ghost grant.
One Ashwathnarayana A.P., is granted 3.18 acres of land on the score that he is landless, notwithstanding the fact that he is already owning 5 acres of land.
11. The aforesaid are few of the illustrations of many that are alleged in the complaint. In all, what the complainant alleges is, 24 close to 80 acres of government land is granted on paper by misuse of power by the Committee, which has generated a loss to the State Exchequer to the tune of 150 crores.
12. Prima facie, the Government land is bartered away by the Chairman and Members of the Committee and the office is treated as their personal fiefdom, which has resulted in loot of Government land. If the aforesaid facts form the part of the complaint, crime ought to have been registered against the accused as they were all on the face of it cognizable offences. But, alas, it is not, as an endorsement emerges ostensibly on the score that the complaint was against the powers that be, at the relevant point in time. It is then the complainant moved the learned Magistrate by registering the private complaint.
13. If what is the subject matter of crime in crime No.276 of 2019 is noticed, in juxta position to what is crime in crime No.489 of 2022, what would unmistakably emerge is, the reference order by the learned Magistrate is in tune with law. In the considered view of this Court, it is not hit by the dictum of the Apex Court either in the case of T.T. ANTONY (supra) or KRISHNA LAL 25 CHAWLA v. STATE OF UTTAR PRADESH3. Those were cases where repeated crimes were registered on one solitary incident against the very same accused. In the case at hand, the first complaint though was concerning grant of land, it was against the Tahsildar, against whom the crime is registered for offences under Section 192-A and 192-B of the Act which cannot even become offence against the Tahsildar. Therefore, it is a make believe registration of crime. This would not stand to reason on the scrutiny of original records pertaining to investigation conducted by the Investigating Officer in Crime No.276 of 2019. The original records would indicate only collection of documents and resumption of lands that were granted by the Committee. Even after 4 years of investigation, it was only resumption of land or collection of papers.
14. The accused, in the case at hand, are different and the offences alleged are entirely different. The crime registered in Crime No.489 of 2022 is for the offences under Sections 468, 464, 465, 471, 420 and 120B of the IPC. It is registered on 03-11-2022. The contents at column 10 of the FIR are the contents of the 3 (2021) 5 SCC 435 26 complaint quoted supra. Therefore, it is not a case of multiple FIRs being registered against the accused on the same cause of action. It is for offences against different accused. When such glaring offences were projected before the jurisdictional Police against the powerful, the Police ought to have registered the crime and not issue an endorsement. Now the crime is registered left with no choice, as the learned Magistrate has referred the matter for investigation. Merely because the powers that be are involved in a particular crime, the jurisdictional police cannot shut their eyes when such offences are brought before them, as the offences were cognizable and the crime is registered in terms of the judgment of the Constitution Bench of the Apex Court in the case of LALITA KUMARI v. GOVERNMENT OF U.P.4 which directed immediate registration of the complaint when cognizable offences are brought before the Police. The judgment in the case of LALITA KUMARI is again followed in SINDHU JANAK NAGARGOJE v. THE STATE OF MAHARASHTRA5 wherein the Apex Court has held as follows: 4
(2014) 2 SCC 1 5 S.L.P.No.5883 of 2020 decided on 08-08-2023 27 "... ... ... ...
The appellant - Sindhu Janak Nagargoje, therefore, approached the High Court by way of the writ petition, which has been dismissed by the impugned order.
In view of the decision rendered by the Constitution Bench in the case of "Lalita Kumar v. State of Uttar Pradesh & ors.," reported in (2014) 2 SCC 1, we are of the opinion that the registration of FIR is mandatory under Section 154 of CrPC, if the information discloses commission of cognizable offence. We may reiterate summary of law stated therein:-
"120. In view of the aforesaid discussion, we hold:
120.1. The registration of FIR is mandatory under Section 154 of the Code, if the information discloses commission of a cognizable offence and no preliminary inquiry is permissible in such a situation.
120.2. If the information received does not disclose a cognizable offence but indicates the necessity for an inquiry, a preliminary inquiry may be conducted only to ascertain whether cognizable offence is disclosed or not.
120.3. If the inquiry discloses the commission of a cognizable offence, the FIR must be registered. In cases where preliminary inquiry ends in closing the complaint, a copy of the entry of such closure must be supplied to the first informant forthwith and not later than one week. It must disclose reasons in brief for closing the complaint and not proceeding further.
120.4. The police officer cannot avoid his duty of registering offence if cognizable offence is disclosed.
Action must be taken against erring officers who do not register the FIR if information received by him discloses a cognizable offence.
28
120.5. The scope of preliminary inquiry is not to verify the veracity or otherwise of the information received but only to ascertain whether the information reveals any cognizable offence.
120.6. As to what type and in which cases preliminary inquiry is to be conducted will depend on the facts and circumstances of each case. The category of cases in which preliminary inquiry may be made are as under:
(a) Matrimonial disputes/family disputes
(b) Commercial offences
(c) Medical negligence cases
(d) Corruption cases
(e) Cases where there is abnormal delay/laches in initiating criminal prosecution, for example, over 3 months' delay in reporting the matter without satisfactorily explaining the reasons for delay.
The aforesaid are only illustrations and not exhaustive of all conditions which may warrant preliminary inquiry.
120.7. While ensuring and protecting the rights of the accused and the complainant, a preliminary inquiry should be made time-bound and in any case it should not exceed 7 days. The fact of such delay and the causes of it must be reflected in the General Diary entry.
120.8. Since the General Diary/Station Diary/Daily Diary is the record of all information received in a police station, we direct that all information relating to cognizable offences, whether resulting in registration of FIR or leading to an inquiry, must be mandatorily and meticulously reflected in the said diary and the decision to conduct a preliminary inquiry must also be reflected, as mentioned above." In the instant case, the complaints submitted by the appellant to the concerned respondents did not disclose the 29 commission of cognizable offence and also the names of the alleged offenders."
If the aforesaid facts and the kernel of the complaint is noticed, it is a classic case where the power entrusted to the representatives of the public is prima facie misused, as the government lands have been granted to the persons who could not be granted. In the aforesaid circumstance, quoting Benjamin Disraeli would become apposite.
"9. ... 'All power is a trust - that we are accountable for its exercise that, from the people, and for the people, all springs, and all must exist.' Discretion becomes a duty when the beneficiary brings home the circumstances for its benign exercise."
(Emphasis supplied) The trust with which the power is entrusted to the powers that be, has been thrown to the winds albeit prima facie. An investigation in the least was necessary for the glaring offences alleged. Merely because one of the petitioners is a Member of the Legislative Assembly, it is no law that no investigation should be conducted. As it is trite that every one, whether individually or collectively, is and are under the supremacy of the law; 30 whoever they may be, however high may be, they are under the law, how powerful they are hardly matters, in a nation governed by rule of law.
15. For the aforesaid reasons, finding no merit in the petition, the petition stands rejected. Interim order that is subsisting as on date stands dissolved.
Sd/-
JUDGE bkp CT:SS