.- -......t.A u.nnm-up-ma mu:-I LUUKT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUFKT
13 m2 HIGH ovum or mmzamm AT - u V
ngmn mm 'rim 15¢ my OFAPRIL 29 ¢9% if] "
rm BGIPBLE 1sm...r::ra'rI4ifiE 1'-€f;{K.'T pg-512:; '
E-extra
Wm' mating Hg. sgssé
B.Madd'urapm@Ifiad?'iu _'- A
Sic late Eudugaypa '
Aged about 34 " '
naming at aeaiagg A [K '
Anch1Ta1ui:' _ %
(fly Mg' fidémmtaj
1.
Thza-32;-13¢
v
A af Home
é Smidba
cm
H VV .3. £3::mmm’ $ig3:1m*
– .. 4.. _ AA fifnufict
‘ ‘ ‘ V ;” Supex’:in’mr1d@f Pulim
urn nun-n=z\M’Ir1i(‘|l’|l’| i”‘II\’I’I BKIUKI
ISAXNATAKA HSGR COURT OF KARNAYAKA HIGH COURT OF KARNATAKA H561-I COURT OF KARNATAKA HIGH COURT
hi
4. Thz: Inswtcsr afPo11’cc
Hebbagodi Fame Stafien
Anew! Taiuk
(By Sri H.T.Ha:mam Prasad, mp; 2 i A
227 of me Canstzinatiran at’ quash um
ordar passed by the R2__f:ide ti; 7. etc.
This petition day, the
‘:u.q–n—ulna-1
V. aocaapm mfioe far
2. is the Inapactor ax Pufiee,
_ Ansskai Tahllc, Bfialcsre
%Lk%k%r;5;:ca::;%::; mm: me, the pefimnw assailing the
nrdesr ifiwugaed -flared fi’?.€31.2€.\€}9
K:3.MA(3:(5}MARM:{3R:?’69;’B8-09 an tlm me
‘ rwpondmmt 1-me firmexum-G, has prmtmtnd
” writ petiti-an. j
/i~—~«««-~«—»—~—-.
…–u an
.-.. —-5 _….V_.A …………-W. niuu t..uux:” or mmmnxn men count or xAmAwcA men coma: or KARNATAKA HIGH COURT
3. Hmrd mm caramel far ma petitionaf
Iearneci nt Pkwer fizr the
Laanmd C§mi\&t”1’l.t{i&’1t fimder sL::.E.?;xt1i*:’!:g:i’ V
thatithe writ petifian. as fiable
. I . his an thg 8 V ,’ ,
alhernatiwa Imgiy
gr:nevear1ce’ being avafiablé the rclasvm
pa:-uvfzinns the suaici
rmady, he m ~ mwa.:p.mm
4. sumiwm azrxada by ma
a. Er thf:
fifths vim that thus pefitbxm has a
i ‘apfiétigyyr, akmwmfinaa manly £01’ xudwal cf his
: AA pmmridad unmr firm mm prevfiipm at”
% and miss. “imam, m the pwayw
v_ 3a1;ght far in mm pafition at ibis atage Tm mt géazatifiead.
” stands dispcmafi bf maerving iibezty hr: the