High Court Karnataka High Court

K Kousalya W/O C Krishnan vs State Rep By Deputy Commissioner … on 7 February, 2011

Karnataka High Court
K Kousalya W/O C Krishnan vs State Rep By Deputy Commissioner … on 7 February, 2011
Author: V.Jagannathan
 



T'  Sr: K s"-vE1\{KATiQAMANA. ADV.)

IN THE HIGH COURT OF' KARNATAKA AT BAN

ImfledzThfi;UMYFHdayOfFEbruaQr2O}I=HOFC

BEFORE

THE }~£ON'BLE MRJUSTICE V.JAGj¥;1\EJ\'ii?;TI{5l\T..A  f  

C.RL.P.NO.4392;{_2O,7LQ I  " " %
BETWEEN: « "

1.

KKOUSALYA, _ ._
W/O C KRISI-INAN, AG1F3D.ABOUf1_’ 58 YEARS;
N011 [OLD NO’.6)’*CENTRAL’ AWZNUE,
KESEVAPERUMALPI,.JRz?;_Mf;. ; ” .f_ _

OFF: GREENWAYS ROAD, CHE~NN;AI-..6OG 028.
CAMPATE’>ANG.£i1LOVRE:. I

K _

S/O =iKU:MARA€3WA1&2:Y. ‘ ‘

AGED-A1:-301.1: 6?4YEARS.,….’fP11£LLEKPATFU”,

f1″I%i}xRAMANI’;*§ CHENNAEWOOO’ 1 1.3,

CAMP A*r”I3ANOALORE.- –

_£xJ

3. KLATHA. ~
W/O KOLANO”Am:.t,,V _
AGED ,.ABOU*r 44£’Y_EARS, 2 1 /1,

” ‘SR1 KR’UPA, 3.813 sEAvmRD ROAD,
VALMIKI NAGA22. THIRUVANMIYUR,
CHE’.NNAI>v6C0.’O41-,.

CR.MP_AT”BANGAL€)RE.

‘ PETITIONERS

ST R3319 BY DEPUTY COMMISSIONER OF POLICE
V (Nombiri EAST’), BANGALORE cm’.
BANGALORE, THROUGH ITS INSfPEC’DOR OF POLICE,
LLSAIVIPIGEHALLI POLICE STATEON,
“O.«\/T-ENKATESWARA ROAD, BANGALORE CITY,

BAN’GALORE~58O O64.

RSSpO:$;::>;~::\§jr

(By Sri P M NAWAZ, ADD’ SPF.)

TPIIS cRL.1-‘> FILED U/8.482 Cr.P.C ;>*Rg}wI:¢O’
mREc’r THE R’ESPONDENT_~»TQ *RO1;’1;cRR-., V’
PROTECTION TO THE) PIEZTRS. R.SR£:m f1’rO,.é:RTRR'[:R._frOS_A’
THE PROPERTY MORE RULLY”m¥:SOR1B§:OfV”1N

Sc1~i£«:O13LS m::RE:UNDER Tar). ‘ OUT
NECESSARY I:>SVE1.OpMENfir_S”‘j-TO ‘- USE _OF THE
SAME AND PASS FU’RTjHAER.V’_QiR.Q’I’HER ORDERS
AS THIS HONBLE cOURr’Vrv’m? ::jE:~B:g:xz:A.’§ifT_’_.AND PROPER

AND THUS RS:q’1i>1zR – ~

FOR ORDERS THIS
DAY, ‘:fIa1_g: EOL§LOw’1NS:

Lee;r1@.Odv takes notice for the

v _ V’ —– -~ ”

._ I\éISfi_:3._O Seeking withdrawai Of the petition is

p1Si'<:'ed"-Oi"1'1"OcOrd Petition is diSmiSSed as withdrawn.

Dvr: