High Court Karnataka High Court

M/S Vijayashree Cultural … vs Commissioner Of Police on 20 May, 2008

Karnataka High Court
M/S Vijayashree Cultural … vs Commissioner Of Police on 20 May, 2008
Author: B.V.Nagarathna


ruun yuan: ur nnluvninnn n-run uwyn-I ur nHIuVn¥H1\H’ rII\:l”I buulil Ur I\;nI(l\lHiAfiA’ I’IfUl’1 I..’.UUKi Ul”!l.’AKNA’fA!(A HIGH CDURT OF KARNATAKA HIGH ‘

IN T’!-EE HIGH CCEURT OF KARNATAKA AT BANGALORE

mum) THIS 1m”: 20″‘ DAY or-* MAY 20-sxs i %

BHORE

1I{EHON’BI.Eh«IR3.3£I$TICE*B».3i,N$§{§§§f§;i.3″fi;’¢£;.

W.9.14:3.7112!2eofi<:$=£§I$C:LJic§3;..'_ _

BE'I'i§EEI~¥ :

1

A Ti

3-L-‘S maamsskgs r::;z.r:1z3.z’4u\L”–»Assoc::mzo.:i
m.427fB, 3*”__1mr~:_*
vzaammm, B1E.2v1l;:A£;–:>R}§ ;~– 5933 £246
REPREEEHTEB BY ITS .’S’E9:RE’If1°§3?3E __
}v§E.V’I3¥’£% ” ” 1 .’

1-3:s4..m*ec*§}1’i§;=: Asacczmzw
z-20%; 21×3, ” “C:-L:-3. t-z<;T'j:~=:e;z:n:..r.1, i. *
IHDIR3=E.5L§;§AR_
"ER£'i5;fi;rL€3REfi~: 5so'— 935 '
xE§»R3?~3aa:.i:*E::: m*'1*.:'s. smswmw
"r_1~m,Ai«I1_L " …PE'I'I'I'IONER3

:xT1w'.._'%1sz'–::::V' mm 3HEI'I'*:', Aim

C.m§§I–SSIGNBR or POLICE

" — _"'B3§.$IGPs,_IJ€3.RE CITY

" :!£~;vzr;:».m'3zv man
V Rmcaaam

E'3P{J'}'Y CC.'-'M3*!ISSICl!*iER. $3? PGLICE

""|a"E3T mm 31091
nmamoaz

BEPUTY CGHIQISSIDRER OI' POLICE
EAST DIVISIQI
BENGELORE

RESISTANT COJIIJIIISSIDNE C23? PCILICE

'fIJh SUB DIVISION
BANGRLGRE

rnvn uvun: vr av-\I\Ivn|HIv-\ ruur: \-,'_|».JV'\Jl\l vr nnnlvnlnnn nlun hhlufll Ur RHKIVHIHRH rllurl uuuun U!' IV-HKNAIAIUK HEUH £;UUK"l" UF KARNATAKA HIGH

facts , this if curt has re st 3::aina<i___ the
reapandenta from interfering 931 th thaw
act ivitias of the pet itianar .

5. En the light of the abétd a;5c¢ggg¢gg;_:

pass the following <aJE§:.é_1v7d*x:;jV:–

al The ZE5;_:F€.3nCi'.'éntV?$%"~.$.1'lfé'~..<Z1iI€€3t$d nm: to
interfe it-3 '– _ *w$.t1i' the lawful
recraatiaxm}. .'V_Va§ctivi'tie-3.: carried an
by" .__tha/WEmambe::'S=–_V_of petitioner-

;E$3g¢i&tianL *tV. tw,

by_ gt; 'iaff gage g'c1aar that the

——– _ “‘~»t–r’a£§;->__.nr.i»Gint’s’ at liberty to take
” ‘?.ap;: rc>_p:iate action according to
vlaat;-~._ tit’-t._tha “petitioner indulges in
“%any”fin1a3tui activity.

I129′ fatition is dispased at

– _$;tv::;2′.*:.;;,in;j”tV 3,”‘ngfl1y.’Vi¥it$’coata.

‘ Goverrnnent Pleadar is pemitted

ttu afilhaét his mama of gpaarance within six

max; fmitn to-day.

SdU5-

Judge

B33.