Karnataka High Court
Ashoka Kamathagi S/O Sangana … vs The Chief Secretary To Government … on 24 August, 2010
THIS WIP. FILED UNDER_ARTICLES 226 :3: 227-=,__OF THE CONSTETUTEON OF INDIA PRAYING TO DIRECTTEIE RESPONDENTS TO PAY COMPENSATION.
RS.10,00,000/- {RUPEES TEN LAKE] TOGET1_9;E’R–.’CV'”W__i’}5¥;I
INTEREST AT 10% INTEREST P.A. FROM THE’.._DATE :
POLICE INFLICTED INHUMAN TREATME~1’£T__’:”~TO–.V:’ THE”
PEZTITIONER AND ETC.
THIS PETITION COMING ONEORJ HE; 1.i:\_IOu
DAY, THE COURT MADE THE.»F’O_LLOVv’IvNC:: A .
oRDER_
The Counsel for tfié ‘amemo to state
that petition}. ffiayr big: V Withdrawn. The
memo is piaced» O”r”1″:1eCO–rdK. _ V
Sdii
Tuéqe