High Court Karnataka High Court

Sri B Vijay Kumar vs Karnataka State Human Rights … on 1 June, 2011

Karnataka High Court
Sri B Vijay Kumar vs Karnataka State Human Rights … on 1 June, 2011
Author: J.S.Khehar(Cj) And H.G.Ramesh
I

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15'? DAY OF JUNE 20} I
PRESENT
THE HONBLE MR.J.S.KHEHAR, ~ N
AND _ _ _  .
THE HONBLE MR.JUS7fiéE'I§._f Q 
Writ Petition No.379874'?2€3--1r0(GMr;R£:sj  M

Between ' V .

Sri B.Vijay Kumar,  ._ .

S/0 Sri G.R.Buddappa',' '  "

Aged about 50 years,     

Working as     

VIP Security,?__'Be(nga1Qi*e     

Bangalore;  '
.. . . .Pet1'ti0ner

(By   - '
And W %

Karrggataka Staێ_VVHuIfian

 *   ;§'S.o1nrnissi0'I'1;"' '
  . Btgilgiizigis,
' _ D1f,A1:3b€d1;éi;i_ Vriedhi,

"B_a1.1;;;aIé;*é}»56~Q"O0 1 ,
Ré;.>_resent¢(f1V.by its Secretary.
"  ' ...Responde:1t

u --S'ri B'asaVaraj Kareddy, Pr1.G.A.)

  This Writ Pstition is filed under Articles 226 arid 227

   pf; the Constitution 0f India prayirxg to quash the impugned
 order datéd 15. }O.201O passed by the respondent vide

Anr1€:xure~P.

Thég Writ Petitier: earning an far preiiminarjg hearing
this day, Chiefifustice made the fellowirigz

J,S.Khehar, CIJ. {Oral}

Learned ceunsei for p<3f:;4i'£'-i< }'i::s:%r
be permittiad to withdraw $0 aSVt0
enable him to file a of the Code
of Criminal ProAc'edureA,V_Q1fj0f action.

2. with Hbcirty, as

aforerr;er1ti_(511$éi5%.;

gar»
Cfiiei kzgtlfifi

Séfaa
325$

” _ bkv ..

A ‘Ind[€X&:” yési: – . V