Karnataka High Court
T Govindaraj vs The State Of Karnataka on 3 November, 2008
1::-rim 3-:moUR'roF1c.tm.xr AT Dated this the 33") day November 4, is ' THE nownm Mr. JUSTICE 3.3. :3 T" ' 'ma nolrnw an-. wnrr l"E'1'I'1'IOV!i<--l.\Vi-'.'a._ 1'-362J;'0'.8"" ca: 3; 1 BETWEEN: ' H V . Son ofThakka Aged about 3223 yea; , b . C11ol:}(az:;é"*ahaJ1i"2' " Bangaxorc-560'Lw<_34~..V" ~ _ V' " .. .pn'rr1o1mR. (By D. 1.
V:,’s:am.of.K;:ama%V””‘ mka,
–. by
* Hams Déparancnt,
Vi;iha1£a.S;3i1dha,
Batagéz1ort*:~56O O0 1.
‘A u ” ‘2’he sioncr ofPo1kx-,,§
— _ City,
Enfiantzy Road,
BangaIore–56() 001.
u 3. The Station House: Oiiicer,
Sampigchalli Police Station,
Bangalore City,
Banga1ore–56€) O64.
5. In View ofthe production ofsajd Smt. vi3aya1;a:;j§a,§”‘and
her statement, the habcas corpus petition no iongér x a
consfletafion and the same stands dispesed
N311] ~