High Court Karnataka High Court

Sri Raju vs The Secretary on 23 December, 2010

Karnataka High Court
Sri Raju vs The Secretary on 23 December, 2010
Author: Ram Mohan A.S.Bopanna


__2_

THIS WP {ac} IS 1311,1513 UNDER ARTICLE 226_AND*~2’2=.?__0I£=j_ ” _
THE CONSTITUTION OF INDIA PRAYING TO ISSUE A W..¥3I”E’ OI? *
HABEAS CORPUS DIRECTING THE RIs:SI=>O.N._DF:N’*I:S . T0′ ‘
PRODUCE DETENU NAMELY NAVEI3N…KUnéIAR’ LA’I’.QU’i’.
NAVEEN LE. BROTHER OF THE I9:=;:’I*I’I’I0’I\I.I«:I¢:_ I31«:;P?QI”~:I«:..V_LTI;;EA*
HONBLE COURTAND SETAT LIBERIY, .

THIS WRIT PETITION COMING ON, I~’«QR *z?H1S
DAY, RAM MOHAN REDDY. J.. MA.L)I«:.%Im: FOLLOWENGQ

932§é=II
Recording .t1’Ie 001151161
for the not Survive for

&fl”

IUDSE

” IIIII _ . Sd/..,
JUDGE