Karnataka High Court
T Ezhil Jyothi Nirmala vs R K Nagaraj on 19 August, 2008
__ _ (By s::;§fy*A SH{V~A §5RASAD, A1:)v., )
1 '~52 K-_'N}'a;dA§"2AJ
I
IN THE HIGH comm OF KARNATAKA, BANGALORE
DATED THIS ON THE 19%! DAY op' AUGUST 290$'
PRESENT M"
THE I~ION'BLE1 MR. JUSTICE Ef.é;.SfxB¥:&H§TAVV.:v V
ANDV A' i b A.
THE HOITBLE MR. JUSTICE '$',fN.._'sA'f§'A1§1AR:A§z§;~§:;A'
V4.9. No. 1V.1a>;ég:~o8-» .
BETWEEEN " " .
T EZHIL JY{)'§"H.I_ Nzrjébégzgé. _
W/0VENI%}KUij§f1AR as * _
AGED 3.1'*;::%;A?s;'--L ' .jL " V
R/A C/Q MfiR}3JUS"Ti§§ « =
N_.,3e::»., Bow E:sgs1~:a£;ET %
U:,,.s00R'~I;;_ _ _
BM; GALORE . ';jS5Q00a.__ ' ----- .. '
' »-- PETi'I'¥ONER.
AGED 62 YEARS
.. R/A~-No.9,
V 'CJHOWDESHWARI NELAYA
.1=:.'m MAEN, 9TH moss
HAL 11 STAGE, om THIPPASANDRA
SANGALGRE 560038
V' 2 INSPECTOR OF POLKEE
INDIRANAGAR POLICE STATIGN
HWDIRANAGAR
A " - sum}:
4
ilkzgal éetention or taking €)f the chw fiom the: c11$to»d:}k",:.<a:§f
the petitioner iiiegally by the first respondent, we A4
there is no merit in this petition. ” L.
Acccmiingly, the writ
Ciismissal of the petition wouki no9tV”L’;;a::ij§€ci;1de
to Work (mt her remedy in law
application before the ‘