High Court Karnataka High Court

K Kousalya W/O C Krishnan vs State Rep By Deputy Commissioner … on 7 February, 2011

Karnataka High Court
K Kousalya W/O C Krishnan vs State Rep By Deputy Commissioner … on 7 February, 2011
Author: V.Jagannathan
 (1T3yV;~3;~:"";<; 3 if£-:r\2§<A'r*1r2A.nzL-xNA, maxi.)

 TI"E1%I 1'EiGH CC){,}'R'I"' OE' I'{:'\I{.E\U&'i}X,i{1?"& EYE' I3?3;X§_\§C}-A14-(}§f{_.§5

i)a1;ed: 'I"%1;is_:s t:.I'1_@ "??-11 ciay of F'cIi31*'1:a1:{*y 201 

B E F0 RE

'i_'}-';{E2 1'~i{}N"'E3LE5-J w;,é;';?;--L<£:§¢ ._  "

CiR.L.P.N.438:"5 /1.20 1.9  is "
13%-3'I*'x?&-'I£1Ef,_f\?':

1, ii EQOUSALYA. ' _ --- '_ 
w/0 C KE'{Es}--£NA:>,;, AGE-1I'>"AIi§'O1§L"T_ 5&3 3:'Ia;:ms.;'
NO. I 1. (our) No.6)' C1.¥%1N'.1'fZA{.L"A§X.E%1N"L cjn;e:'5* M :;3'A:§:GA1;E):2I:..; ' ' I «V 
K      
S/O 1'_{UE23'I.A_3.:UxS'.?\.?A?\££'37,   
AQ%1;;1;>';:A..i30z;,I;1'gs ?_,_'Y'E~:A;';'{:3,__  0,91 0,
'$*':><;I 'G.£¥J{1)1F"'3'€.' *-;,;:*«.K'.s:1:»-Ha/1_:i ¥LI,.AM",
"'--.1.?2Xi,,L--{K}E5A'l"E. "U  3'  gxmx 1x21-mi .
CE----EEN.NAI----600 ' 3. _ I.  C24-mix) AT BANGALORE.

9-»

3. 1}eA, 3% smxvamiz) R{)A.l'.").
  EVI i"K} NACEAR, '1'HIRUW\E'€M'lYUR,
 A  i\€...éd--{€5OO 0416
 C3A§\:i"P jjXT§" E:3Ai\I(3-A1'.»ORIS.

  

. . ' P E2"E'I'TI O N 11*? RS

   ;;w:;%:

  * Véyem-':';?«T: 12§:::T> 133: §'L)E?;I;-'L.I'F'_r' <:@zv:m~11$$z&:::;£_ <'3L:{::'-2*:
=  --{é*é€}E'%'i"l_'E---Ei %~:'-j'4i-'%.'$:\§7-g\'r}f _E§zXNC3,f\.§,-€)}%.E:Z <:;';"-yy

E:3:X?*3ti}AI,(f)¥"%E<:e "I".i'~ER;Ej}EE{EH §'§'f:% §E"~€'ESE'E§{3'i'{i}§{ {)E"' §3'{}}Z.i{Z:§;§,
Eifsfvii-3'1(.} FIE E2'-'xii,-E 'E:-}{-.'}§..JE{4:: E1 -S'§Z5'{E"1 {TEN E



Ia.)

'~§EZNKATES'NAR.éX ROAD, EfiI\§'(3,;v'xI;..-OE{{*Z CETY ,
S;"¥§'€GEXLGR'E*56C1 063:.

(By Sri P M  ADD. 5;???)

 Ez§:,sp0:ém_E::sé*z?_

*1}-as CRL-P FILED 1373.482 Cr.P.c_  Ta:§" 
DEREZCT THE RESPONDENT  '"'i'*t:»- . «_ cgzwa:  "i?+QL1~Q.g<: 

PROTEC’I”ION TO THE PETRS. HE.RE.i_?é ~”f0′

THE PROPERFY MORE FTT;}’LL’x’ 1:19-:sCR1B::;::: I:N_H “1’_ihIE
SCHEDULE .I~i.EREUNDE’,R ’11:: ‘e::A’=*eR’&f’ om’
NECK.-~SSARY ;:sEv1::L0,.;?;»z£:3:Nirs ‘mggm: ‘U311 .531? mg
SAME AND pass SEJCHI”1:i:j;;zT;sg;:::1é’-<'§:Rj'E–13:-zméfxfzf 7AN’D PROPER
ANI) THUS I{EE’£1§)?_i’.R ‘ ” ‘

THES p1,:””‘i*;fi*i€§§1\s. C}Eju””FOR ORDERS THIS
DAY, :T*£éiF: ‘!:’;(:”jvT£,IR”If’::f:fg\?i;’x]: 3′{%”2v.:*1″E””IE”ZuFC)LLOW}NG:

if; V. -._§>’m3ER

5′ -V1,;-::a:’fi€:d” Vzktidivg S.P.P takes Ilflfiité for the

‘V ” re’7s3p0f1’?::E<?fiMéi«&State.

A I&r1§¢1;ié’;:..fi1eci seeking withdrawal of the petition is

pizmed {in record, Petition is dismissed as withdrawn.

Eifiwr: