High Court Karnataka High Court

Smt Rajeshwari vs State Of Karnataka on 11 September, 2009

Karnataka High Court
Smt Rajeshwari vs State Of Karnataka on 11 September, 2009
Author: Manjula Chellur Gowda
-3

IN TKE 3133 CGURT OF KAREAQAKA, EARGALORE

DATED mus ms 31'" DAY 0? sEp1*%aR, 2005:"- "'~«."'«

vamsmmw
THE BON'BLE MRS. 3032102 MARJULA cHhLL$§. ='
.« .

THE HON'BLE Mfi. JUSTICE A m,vEfiU$6pALA Gaaaa E

wnxw pswxwxon Ho.6$72¢e9 (a¢; ”

BETWEEK

Smx. RajeshwaxL’*,’

W70 M. C. Basavarajaiah,’.

C/o Eshwaraiah M ¢”v_ «_5_”,__
2″‘r1oor, 2minsig,5″‘crasag””
@evindanagHrajT “}f-‘7.F. “*m~
Bangalore. _’%;.W’«.–_’aV _~ ‘… PETITXONER

(By Smt. Sfiyeda’S§§fiafiéz;”Aflvocate)

AND

: i;_St$£é;¢f Kaxnfiféka}
.gepaxtment,of”Hme,

Vidhana_Safidha,”

Baxzga.-.1_._¢re:~.

‘ ‘2, Stati9n.fiéfise Qfficer,

fumkux fiawn Police Station,

‘*5Q*$amggx -N’ … RESPOREERTS

«”(fifi’Sr§; R.Shridhar Hiremath, Afih for Responéant}

-it-k*

The W.?(B.C) is filed under Articles 226 and

3″é27 of Censtxtution sf India, (thxough Telegram)

With these abservations, we close f”tfié 3_

proaeedings.