.u}
WP 32290/O9
IN EHE HIGB COURT OF KARNATAKA AT BANGALORE
DATED TEES THE 6" DAY OF NOVEMBER, 2009Efiy*
BEFORE:
§HE HON'BLE MR. JUSTICE 5J1? J;GUNj$LE%'Q
WRIT PETITION No.3229O gg,
BETWEEN:
Padmavathi B., v
Aged about 76 years,
W/0. Narayana rai,
Belya House, . , E
Ajjavara Post and vil£age 5
Suilia Ialukyiy .'E .j; E
D.K.Bist:ic:45?4'233.'-=
{By M/s¢wS3fipata&;Vat3aia flaw Assets.
AND:
1. Tahsildar}
Suiié Xalukl-,V V
E__Dakshina,KannadawBistrict,
"y:fi Cdde5574 239.
2;»Revehuéa§n§peCtor,
Suila Hoblxg
Sulia ?e1fik,
. Dakshina Kannada District,
', Pin CQdé--574 239.
"Poiice Sub»Inspector,
Vsulia,
Sulia Taluk,
'"u.v$akshina Kannada District,
Pin Code--574 239.
{By Sri. N.B.Vishwanath, AGA.1
2§é§
iGM:R€s} "K
PEEITEONER/S
Advs.}
RESPONDENT/S
3 WP 32290/O9
(ii) The impugned complaint and charge sheet
filed in c.c. No.1s9/2009 for .the
offence punishable under Sectieuei92€Ai<
of the Karnataka Land Revenue hat, 196iiV
pending on the file of the Cifiil Jedge
{Jr. Dn.] and $MECi,: 7sfiiia,"¥np.g,T
District are hereby queshed. e;i
(iii) Liberty is resersedite the Stete or its
authorityKh,’tQ7fl”Keem§:y with the
requirement’ as, tenteepiated in the
circular VbefeteV=ihitietihgfi any action
ageihst the petitiQnef¢ if need arises.
(iv) Ali dehtentiehs eye left open.
Sri. N E}Vishwahath; learned AGA., is permitted
to file memo of appearance within four weeks.
Sd/-
JUDGE
K s.m*.. V’ ,. ..