F4
'cc
K C0mm1'ssi::mer of Pnfice
In THE HIGH man? 01%' KARIOIATAKA AT _
iliatcd this the 16"" éay of-zkxly, 2¢)é"8V%¢'' 5: »'
BEFORE
ma H¢;m*nL.E ma.
Writ Petition NQ.;--'1ziV318Q.V(}f {$3M-f&7"é}i{£}"' §
BETWEEN: Q' % V'
Mr. Kempaiah
E3/G Sann;.¢',«;;1c, Advocate)
ANQ; W
V 351;: Cx_QVE;IBH161§t'Gf'KaI'I1ai"3I{a
" A V Rcpxtgiented by its Chief Sacmtary
' of Home
Sc.>tus.£i1a
" A Eahagaiufg
fnspectanr General of Pcaiicc -
» Sent}-1Division
.. AA Jalapmi
" _ *
" Mysore flishict
Mysore
4 Mr. Ramac.ha:£1d1'aiah
Father's name not known
Circle Inspector
Mandya Rrsspcsifliafits
(By B. Vtatezrappa, AGA far hi ii
Respondent-4 sc:x'G'r;g:i)'---_ '
This Wait Petition is filed ugde; 1X1’fiClcs’f».§A26§ and””:;27 of ”
the Cao;t:;stituti0n of India, prayi11g°és:_> ‘ dizmct thgz i resptgandent-1
fozcthwith rt-mave the nam.e of 1jesp.-_V
This Writ Petiiion coxxiinglfmi .p1tiiL:)iéia1y hearing thia
eiay, the Court mgiflgzeiglfiiie foflowimg: A ‘
The this writ petition seeking 21
W11’: of nzandaiiiuisi first respondent to forthwith
“1~::1_§ov–;iL_j ‘*c”<~'i¥*-*1 respondent from the list of Chief
i.f%iini..éitér'7s awaxfiecs and Qonsequentiy recover the
medélfiifgoifli aiiidi..:%iivcr) from the 4"' mspendcnt and direct the
éfizfst rcérpoiidcrit ta initiate action against the 3"' and 4*"
V ';~é:spéfi&t;ntsii for having gven false iriformation.
" H The petitioner has gzticvance against the 4*"
4i'i".iE1iespondent and he has iodged a police cximplaint. The matter
1/