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
IN TH 15 HIGH COURT 0}?' KARNATAKA AT BANGALORE

Dated: This $116: 7'01 day of F<:b1'L1ary 20} 1
BEFORE

"mg HONBLE: MRJUSTICE v.JAGANNAjf1§I;éLN'%Lj'5_ VA

CRL.P’N0.439’7/2010

EBETVVEEN:

2. KKOUSALYA, N =
w/0 c KRISMNAN. AG.I-L’D.__ABO’Uf_I’ ‘Ls:-8
N011 [OLD No.6) CEN’i’RA~I…,A”\/ENUE–,._ ‘ ”
KI::sEVAPERUMA:IJPURAM’;’V’_’ _

OFF: GREENWAYS ROAD.’ c”m:’I~eNA1«600-02.3,
CAMPAT BANGA.1_,i3.RE.’ ~ .

Ex)

K MUTE-1USWAMY,H_
S/O KUM_AF1AS\A{AMY,’~; _ _ –

AGED Aacvm’ 67″-.YE.ARS, No;–1.’G~.–

YOG]. G}’2RI§EE$.I, “‘IgA_K;€~1–IIfiI\–5.”1 ELLAM”.
“PALLiK}5-‘AT’l”U’–‘. .*1fI+L{xRA:vI_rxNL,

c1+11:NNA”1’~ 6{)_Q_ 1 13. ._C;xI»IP.,AHT.v?BANGAL0RE.

3. K LA’I”,fr-EA’, _ _ ._
g ‘ wxo KOLANDAIVEL,

‘ A_QED ABOZUT–44 YEARS, 21/ 1,
«_ SR] KRIJPA. 3RD SEAWARD ROAD,

” T \nA1;M’;1s:1 NAGAR. THIRUVANMIYU R.

A’ <_'~:§~1':::\33.:;;a;..«v600 04: 3

" ~ CAMP; AT BANGALORE.

‘ . PETITIONERS
[By gm” S VENKA’l”RAMANA, ADV.)

A C’

‘.3’I.’A’£”I+3 ma;> BY D1i’.P’L§T’Y COMEVEISSIONER OF POLICE
‘V —{momn EAST). BANGALORE cm’,

BANGALORE, THROUGH ETS 1NSP}3IC’I’OR OF’ POLICE.
SAMI31GE}”*IA.LL1′ POLIC E S’.FA’I’I()N ,

Viii-NKATES\V1-XRA ROAI3. BANGALORE CITY.
F3ANGALORI:?~58O 064.

[By Sri P M NAWAZ. ADD. SPF.)

.. . £2I::s_I}0:\%.;{)£:;§\;?1f

TL–113 CRLP FILED U/S.4E3_;m C_1′.P._(L”‘I1’I§2Xf{[§\3G ‘TfC}»_V

DIRECT THE’. RI;:sP0NI)EN’r1_ ‘1fQ ; (:.T1:v:i::.’ I-4’£)1,,fC.1?:_’
I-‘RO’1’ECTION TO THE PE’I’RS. I-IERIEN TO H-:1″-Q ”

THE PROPERTY MORE 1j:£s§:;21vBED’~’._;3′.:x:*”TI-IE
SCI-EEDULE 1~iEREUNDIr3R ‘£’O ‘ OUT
NECESSARY £)EvIai,Mb:Da’*i4é;_ UVSAEVAVOP THE
SAME AND PASS SUCH _P:~*aJ’1::3.”.}L::R:(fir; ..QTHP:R ORDERS
AS THIS r-1oN’:__BL:<: CQURT[:§.aA*{_'D_Efi:3APIT'AND PROPER
AND mus "

j’1′:?-?I’1s–.:fP7a:Ti*ii*;01\{‘C.QMm_i3″”C§N FOR ORDERS THIS
DAY, *5rH:«.:’ (:01; ‘1m:’ FOLLOWING:
‘ M 4 F”fKQRDER
P..I,eari’1e§1’V’Ad£11. S.P.P takes notice for fhfi

. ‘regspcunsjp-.ri’i~;Ste1te,

A “‘:’?v¥};. €;’c’_21f_1:”;~,’1″iléci seeking withdrawal of the pet1iti011 is

_[31é”i{3€(“iA()f1″1″(3C()I”d. Petition is dismissed as withdrawal.

. —- ‘:D\”‘}”Z