High Court Karnataka High Court

Mr Kempaiah vs The Government Of Karnataka Rep By … on 16 July, 2008

Karnataka High Court
Mr Kempaiah vs The Government Of Karnataka Rep By … on 16 July, 2008
Author: N.Kumar
F4

 'cc

K   C0mm1'ssi::mer of Pnfice

In THE HIGH man? 01%' KARIOIATAKA AT    _
iliatcd this the 16"" éay of-zkxly, 2¢)é"8V%¢'' 5: »'    
BEFORE

ma H¢;m*nL.E ma.     
Writ Petition NQ.;--'1ziV318Q.V(}f {$3M-f&7"é}i{£}"' §
BETWEEN:  Q' %  V'   
Mr. Kempaiah

E3/G Sann;.¢',«;;1c, Advocate)
ANQ; W

V 351;: Cx_QVE;IBH161§t'Gf'KaI'I1ai"3I{a
" A V Rcpxtgiented by its Chief Sacmtary
'   of Home
 Sc.>tus.£i1a
" A Eahagaiufg 

fnspectanr General of Pcaiicc -
» Sent}-1Division
.. AA Jalapmi
" _ * 

" Mysore flishict
Mysore

 



4 Mr. Ramac.ha:£1d1'aiah
Father's name not known
Circle Inspector   
Mandya  Rrsspcsifliafits   

(By B. Vtatezrappa, AGA far  hi   ii
Respondent-4 sc:x'G'r;g:i)'---_ '

This Wait Petition is filed ugde; 1X1’fiClcs’f».§A26§ and””:;27 of ”
the Cao;t:;stituti0n of India, prayi11g°és:_> ‘ dizmct thgz i resptgandent-1
fozcthwith rt-mave the nam.e of 1jesp.-_V

This Writ Petiiion coxxiinglfmi .p1tiiL:)iéia1y hearing thia
eiay, the Court mgiflgzeiglfiiie foflowimg: A ‘

The this writ petition seeking 21

W11’: of nzandaiiiuisi first respondent to forthwith

“1~::1_§ov–;iL_j ‘*c”<~'i¥*-*1 respondent from the list of Chief

i.f%iini..éitér'7s awaxfiecs and Qonsequentiy recover the

medélfiifgoifli aiiidi..:%iivcr) from the 4"' mspendcnt and direct the

éfizfst rcérpoiidcrit ta initiate action against the 3"' and 4*"

V ';~é:spéfi&t;ntsii for having gven false iriformation.

" H The petitioner has gzticvance against the 4*"

4i'i".iE1iespondent and he has iodged a police cximplaint. The matter

1/