High Court Karnataka High Court

The Bangalore City Co Operative … vs The State Of Karnataka on 20 October, 2008

Karnataka High Court
The Bangalore City Co Operative … vs The State Of Karnataka on 20 October, 2008
Author: N.K.Patil
 

R»? T1113 HIGH CGURT QF KARE'«EATA}{A AT B.-'1.2~I'

    

{N THE H!C-SH COURT OF KARNATAKA AT 

DATE}? THIS THE 20" my on'    _

BEFORE

"rs-as Ho~'a:.E MR. Jusrtcé 'f_\:£'.i»§,P3.3g'?'iE,'..' -f "   '  T 7

wmrr pm-rrrozv N0.1322_l3 am_;%_c@§__¢ §g.;;;&:s;
BETWEEN:    

THE BANGALQRE am so OPERATWE "
HOUSWG smew     .
39., SEETHAPATHJ AGRAHARA, V V
3ANGALORE5fiOfl02   
REP. avers secaeramz "  V
3M'£'.BHARATH3..a  '

_  _. ., .   V PETITIONER
(By Sri ; Msaam ","}a'i§1x,:*o§i;'%?:%;'-.   V 
AND:  ....  " 
1 THEVSTATEC§F"}<i£§12?§iAT;§K£g ""-- ' '
REVENUE'DEz??AR"TMENT,<.._. ~ 
:.z.s.sz2::_:3:.~_ ,V:£T3HA?f§R.SO€-iDHA§

BANGALGRE .-V, _  
REE-?RESEN'i"ED aw as SECRETARY.

 .2 fn~'::'.~: s;#'E::AL cefiiuwccmmzsszowaa

. A BANGALQREDISTRICT,
, '«:2,c.c,o:»»2r¢*t3§.::<a{2,
 §AN<3AL§%RE £»§oj.m

 V 3 * .135 rahévéimié

e..;wsA.L€;RE~'sourH m_:.:;<,
can 163 was KEMP, KGRQAD,
aameaaasag 9.

- .1' "  3 .. '' "m.r.~: sua mspecvoa as POLECE

  ' ~ . . _   égér; AR. $HARADAM8A, ABA 3

_ 'vTHAi'.AGHATTAPURA POLECE STATEN,
" . BANGALORE 62.

 RESPONBENTS

as; 11:5 mesa (2(JU£~i'i'{JF KAR.NA'£'AKA A'! l.-iANGALL2Ki-L w.p.zeo.; 32:3 us 233:?



Bk' T1133 IHGEI COURT OF KARNATAKA AT WWGALGE WiP.}'ée.I 3213 OF 2608
-4

 

 others) and for the reasons stated therein 
fciiiowéng directions:_
1} The wi-it petition fiiediiy    L

allowed in pad;

by The   

2007 ragisterad " J    and

Crime Na 7?;  May

2007 :§i&.gi§di<!3'rae%;iectiveIy on
thevfiié  Police station,

Baiigaibre, iigréi§y::§¢ét aside ; and

V'  " zIli]  A  're-served to State er its
 .39 csmply with the requirement as
 -  the circular before initiating

  against the petitioner, if need arise

" _ érfiif as advised.

/WW

1H THE; HIGH CIJUKT OF KAKNAYAKA Ki' EANGALURE W}-'.N3.132}3 UP' 2008



EN TIII3 IHGH COURT OF I<f.ARN'ATA}{A AT BANGALORE \3«'.P.I'¢70.l 3.533 017' 2608
5

iv] AI} the coritenticns urged in the writfl

 

petition are kept open to be adjudicated if u

when cc-casian arises. 3   V' V 'A

5. Learned Additional  a
permitted to fife memo of [vapp§a3rAa:'§l'Aa;1;;.'e?: 

respondents within fiwree week:-*::..from  

3d/-

Judge

BMW’

:3»; *mV£*:–:::3a <.:ou;~:'1'u:-' KARNATAKA AT BANGALORE w.1»'.No.1 3233 0:» 2002: