High Court Karnataka High Court

Smt Ratna Bai vs State Of Karnataka on 13 November, 2009

Karnataka High Court
Smt Ratna Bai vs State Of Karnataka on 13 November, 2009
Author: K.Bhakthavatsala
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 13th DAY OF NovEMBER,__*.:?oO'gv'.'  "' 

BEFORE

THE HON'BLE DR. JUSTICE K. E'I;A§+;TI:AVATSAz;A'[:'~A A

WRIT PETITION N0.656£'I:/2908 '(GM-9OL.I:CE;..,..  

Between:

SMTRATNA BAI  --_ 

W /O GAJANANDA P1-IADATHARE   

AGED ABOUT 48 YEARS   I

R/O JAMAKI-IANDI    '
TALUK:JAMAKIIAI§zD;j;;.I.- . A   ._ 
DISTRICT EAGA;.;I<fO_T.~-....--';'-_   VPETITIONER

(By Sri.V.lVIV...!,3heAéi:aA?aIii£'h,  I
And: I I I I

1. STATE 0? I<A.,RN'ATA 
EYVITS SECRETARY  
 Hm/IEDADEPARTMENT
' '  . V'-IID'HA-NAISOUDHA"
 . 'D,R.A:vIEED'A;AR ROAD
 _ '"BI_AN.GA.LORE--5f50 001.

' I'  "DI:éECTO§i.CiENERAL AND

INSPECTOR GENERAL OF POLICE
 HEAD QUARTERS
..N1§aUPATHI5NOA ROAD,

I  .BA'i§¥GALORE--56O 001.

   "CIRCLE INSPECTOR OF POLICE

.-- JAMAKHANDI CIRCLE



JAMAKI-IANDI 
DESTRICT BAGALKOT. . .. RESPONDENTS H 

{By Smt.K.Vidya.vathi, AGA)

This petition is filed under articles 226 and”2:27iV’_o.{0i’t1}5.e
Constitution of India praying to quash the'”no*t«if_ce “dated.

etc.,

05.03.2008 bearing No.Ni1 issued by Rfiiias p’ero_A7nnexu_fe.–_Bvdand

This petition coming on for: o.rders;’~thie. AtfneV_VVCo_7;1rt0

made the following:

Learned counsel for that since

complaint is closed, the” petition f§.eco.nie’si~infri;i’ctu0us.

In View of “the_&aboV’f:,.”‘peti.tion is dismissed as having

become infructuous; _ ” 0’

Sdfw
JUDGE