High Court Karnataka High Court

Miss Radha vs State Of Karnataka on 23 September, 2010

Karnataka High Court
Miss Radha vs State Of Karnataka on 23 September, 2010
Author: Ram Mohan Reddy
-7'-

THIS WRIT PETITION IS FILED UNDER ARTIC'L«1§?;"*«2§;5

OF 'I'HE1 CONS'I'I'I'UTl0N OF INDIA PRAYING TO;v"CALI..__Ir{)R»~.
RECORDS AND QUASH THE) REJECTION RE1:.%ORT..TDA*TED«C 
14.5.08

IN NOTIFICATION SUBMITTED E3Y.._Ti:{E*I..R2_ As
CONTAINED UNDER ANN–D ANSI ._IIOI’,D ‘FI9iI’\T’ .fIiIIEV

APPLICATION MADE BY THE PET1’I’lOi\{E;I§ Is I/*i~..fI2I.,_I;’wI_fI’I’aIVIJ_I\I’A~

TIME; AND ETC.

THIS PETITION COMING “Om F0f<~E5§{L.P1EAi-11939;, 5ITII%s *

DAY, THE COURT MADE THE F'Q_LLOWIN'G_:_ .

R D _

There 13 :IO v.repI’é’SérI{§ItIOriVIA {O19 “petitioller when

the Case is» [Tie-tIt:IOII stands dismissed

Sd/-

JUDGE