High Court Karnataka High Court

Ashoka Kamathagi S/O Sangana … vs The Chief Secretary To Government … on 24 August, 2010

Karnataka High Court
Ashoka Kamathagi S/O Sangana … vs The Chief Secretary To Government … on 24 August, 2010
Author: Anand Byrareddy
THIS WIP. FILED UNDER_ARTICLES 226 :3: 227-=,__OF
THE CONSTETUTEON OF INDIA PRAYING TO DIRECTTEIE

RESPONDENTS TO PAY COMPENSATION. 

RS.10,00,000/- {RUPEES TEN LAKE] TOGET1_9;E’R–.’CV'”W__i’}5¥;I
INTEREST AT 10% INTEREST P.A. FROM THE’.._DATE :
POLICE INFLICTED INHUMAN TREATME~1’£T__’:”~TO–.V:’ THE”

PEZTITIONER AND ETC.

THIS PETITION COMING ONEORJ HE; 1.i:\_IOu

DAY, THE COURT MADE THE.»F’O_LLOVv’IvNC:: A .
oRDER_
The Counsel for tfié ‘amemo to state
that petition}. ffiayr big: V Withdrawn. The

memo is piaced» O”r”1″:1eCO–rdK. _ V

Sdii
Tuéqe