Karnataka High Court
Kanva Mata Goshala vs Amjad Pasha @ Azmeer Pasha on 15 May, 2008
IN rpm HIGH COURT 0:: KARNATAKA AT BANGALoH§:"*.J
Dated this the 15"' day of May, 2908
Before
IIHEHQNBLE MRJUST1CE"H"V'GA_Ea&M}};§H
Cn.mm' 'at Peatw"n 2i33__ 2*:ées -. «. "
Bettwetz.'
Kanva Mata Goshaia
Hume Hole -- by Genera} Sec:-<=,_tla"s*_.\'i .
P Uttamchand, Akila Kamataka"?'rarai '-
Daya Sangla, Tank Band Road V , __
Koramangala, Baugalnre 560 095' * -- " 1 .V «' Petitiener
(By Sr£HKKeshai;{a T u
1. A::§:jad'Pé7a<h:5.a:;§:_.g=L§:z::eerTVmg:1a_ ;
sxe---._Gang Sub ' ~ Q A "
_RmL?;en sko'-zggggaej Beggar;
- .3i2Ie§I'x:-oob..Sab sh; Sab Beparti
. V' " -V SE0 Saibanna
.«'-=4 5» av
Shorapur
_ Gt11_bargafDistn'ct
' ~ _ 6. A Sfatré 3-~ by Shorapur Police Station
' * v. fa'-horapur, Gulbarga Respondents
(:§£sd"Ba:ak:ishna, GP for State)
My
This Criminal Petition is filed under S.482 of the CIZPC praying to
sat aside the order in Cr.No.55z'2008 of Shorapur Police Station.
This Criminal Petition coming on for Orders this day, the; Court
made the following:
ORDER
Government Pleadcr is directed to take; M H’ ‘
An order has been passed by the
CLPC for release of the seized for ‘Vjof mi.» V
applicants. ‘ The leamed Mgtgish*ateVAtl~.at§:A.z:ls6′ imposing
conditions, the apprehension” . slaughtered would he
Th§-.g,ievfancs._6f is, there could be cruelty met out to
the b$i’v.irti;§os§::g conditions and after examining the
V’ Mégisn’-ate has passed appropriate orders which in my
V’ interference.
W1 Sci/1-3 A disposed of. Iud§5