'of £N THE HIGH COURT ()9 KARNATAKA AT BANGALORE. DATED THIS THE 291"" DAY OF' JANUARY 2Q0M§A::.':%' BEFORE '" THE HONBLE MR.JUs*r1c;E§I;' 2-.x§I2%::_vI;3§¥;J' V CRIM¥NAL P:::TmQN ~ = " EETWEEN: Sri I.R.Perun1a} I.A.S. Sfo. Late P.Raju Aged about 55 years V-- ~_ V, R/0.N0.11,MadIas Bank}zc;ad*.__:'» _ . . Bafigaiore. . ...Petitio11er (By Sri H. Sui::yramariyE;g,Iois',l Sr.,Ctn_1nse1 for Smt.B.S.Vijaya1ak:;hmi,'.£3x?fvr;;ce:te}A'«__ ' ' AND; " V '_ I " , 1.
The Additio1iaiVDi17e<3toiv.Génera1 of Police
_ Ka.r.I1jataka Loké13.*1;kta V
' ' "N1iii$i'S'»t(f;1'.Aied. Bui1di:'1'g','"
, £31", Es. Rfimbédkar Veedhi
' L Ba11g3l€m_:4'560T_ ()0 1.
_ Goxfemxsiéxgmféf Karnataka
_ Vi{ihaJ2:.a ‘fioudha, l3aI1ga1cmc–S60 {)0}
_ ‘PEeg_:;. byits Chief Secretary
_ {$2119}: of india
. Mfiixzistzty of Home Aflajrs
…I.3eparhnent of Personae} 85 Training
North Block, NEW Delhi-119 001
Rep. by its Secretary.
R3-Deleted Vitie Court Order dated 2G.0’I.3%7
considcmfion of the material coilected during _
It;
has éecidcd not to send the proposal to attczord. u ” 2
prosecute the petitioxicr.
4. The learned Co1I,n.sel fo;”
that pefitioner had fixed cfimmai”F§§fiaon :~:o,:”3§6/ 2907. By
I order dated 3o.e5.2o0?;: ‘1;t_1is _«ti§§V;§:-fi’i4.::;ais~–Agiir~ec§§§d the ma;
Court to consider the plea __§fw..y pefitioner.
5. As_ ‘V V thcwdocumcnts made
availabievhyWiIiv§§€i%g;g§on,_O£fiéei, sancfion to pmse-cute
pefitionéy }f1as V 1’:ct. _» 2 ‘i}r;é11_: acc0i’dc{i by the Sanctioning
A1It}L1OIit}!”””‘§l.#¥CI”€tf0iY€, .”I1:::-4:4c:essa1’3,r for the trial Court to
consiégér” this ézspefifvélofilg with the piea of discharge if any
petitienérl accused and pass appropriate
with law within a perioci of three
moxiths data of receipt of a copy of this order. The
“.__V;V)’.’3tAA:it;io11 ..S’3T¢’iElf}€iS disposed GE with these obsewations.
V V ‘ » :.’;<3NN hléfig