Karnataka High Court
K Kousalya W/O C Krishnan vs State Rep By Deputy Commissioner … on 7 February, 2011
-A {Bfsga S' I/ENKATRAMANA, ADV.)
IN THE IIIGH COURT OF KARNATAKA AT BANGALORE
[Mn£d:TIuSthe7"'dgyOfFEbruaQ/2QIISCfr7O
BEFORE
THE HONBLE MRJUSTICE v.JAO,A;¢RA:rfH:AN,V _: I I
cRL.P.No.4395'/,42o,:{,iT? 1 I
BETWEEN: I I
1. K KOUSALYA, '- 3
W/O C KRISHNAN, AGE-D A13OUir 58 YEARS,
NO. 1 1 [OLD NO.5}"'~sE1\:jTR,A_L AWJNIJE,
K,ESEVAPERUMALPURA.M;' _ _ * " .
OFF: GREENWAYSROAD, QHENNAL~---S00 O28,
CAMP A15BA_NOALORE,. _ - '
K MLITPIUSWAMY; A' '
S /O iRUIvI2é;,RAS\NAMi'. A I * I
AGED' 0% 1:1", 5?. _YF_ARS~,...NOfi .1. O.
yOO1"GARDE;N, *jLARSHM1 ILLAl\/I",
"PAI_.LIKPA.'ETU",,_T'I:1ARAMANI,
C'EIENNAI~6OQ'~1 13, SAM? AT BANGALORE.
rv
3. K LATHA; _
; 'W/'O KO-L.ANDA1v:«:1.,
~ AS5333 ABO'U'M.«4 YEARS, 2 1 /1,
_ SP1 KRLIPA, 3RD SEAWARD ROAD,
v*,ALM1R1'NAOAR, THIRUVANMMJR,
CH'EN:=JA-L600 041,
' CAMP '-AT BANGALORE.
-~ PETITIONERS
I ' ' I
STATE REP BY DEPUTY COMMISSIONER OF POLICE
I TNORTI-I EAST), BANGALORE cm',
BANGALORE, THROUGH ITS INSPECTOR OF POLICE,
SAMIJIGEISIALLI POLICE STATION ,
VENKATESWARA ROAD. BANGALORE CITY,
BANGALORE--56O 064.
[By Sri P M NAVVAZ, ADD. SPP.}
RESPONDEBNTA'
THIS CRL.P FILED U/S.4V8§
DIRECT THE RESPONDENTzfT'Q " GIVE -. V'
PROTECTION TO THE PETRS~…__I~IEREIN ‘1’_O’EN5{‘ER…1NTO = ‘
THE PROPERTY MORE FUi;L_Y DESCRIEEZD ‘IN THE
SCHEDULE HERE[}’P£DERIV'”mADiL) CARRY OUT
NECESSARY DEVELOHPMENTSD:Vfil’O2’MAf{E.VUSE OF THE
SAME AND PASS SUCH..:ELIRTHER.”QI§”‘I3THER ORDERS
AS THIS HO;F¢’B{,E CO.URT~Ii/IAY:DEEM.5EIT AND PROPER
AND TIIUS”RE.NDvE’R ‘
THIS PETITIONTV5.C(fiQLVi’PJ§§’»(j1\J EORVORDERS THIS
DAY, THE COURT
” V_Q’RDER”‘
Apidilfl takes notice for the
V’
-VMCr11xOf.i1°Cd séekmg withdrawal Of the petition IS
p–l.HCO.Ci..OH’D’r€:COrd. Petition is dismissed as Withdrawn.
Sd/-3
FUDGE
‘VA