High Court Karnataka High Court

Murgugan vs State Of Karnataka on 14 November, 2008

Karnataka High Court
Murgugan vs State Of Karnataka on 14 November, 2008
Author: Manjula Chellur K.N.Keshavanarayana
I
Hi THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3.4"' DAY OF NOVEMBER 2008

PRESENT:

THE HON'BLE MRSJUSTICE MANJULA C§_{'EL§4U§§:   

AND '

TI~iE HON'BLE MR.JUS'I'ICE K.N.KEsHAv_mARA'sm§A 1}  A 

BETWEEN:

MURUGAN s/<3 A.S.SHANKAR  
occ; BUSXNESS    '
R/AT No.34, sABAPA'5."_H'!._
MUDLIAR CHOULTRY  ~
HOSUR MAIN ROAD V .
MADIVALA  V  -- 
BANGALORE;   2

(BY S'3I.Y0sJj§i;IsV.ALsT, ADV.)

AND :

1;  s«3fr'm§E 0F"'KA.RNvATAKA
_  BY I'f'$Z%'SECRETARY
  HVOME, DEPARTMENT
 A*v§£zHA.NA_V.soU£)HA
 BAPJQALGRE -- 1

2.  'ray; AésIs'rAN'r COMMISSIONER
051 1902.103

A ' 4_ OFFICE AT AUDOGODI POLICE STATION,

-_ jmosun ROAD,
BANGALORE.

  3. THE POLICE iNSPECTOR

MADIVALA POLICE STATION,

BANGALORE.  RESPONDENTS

{BY SRLSRIDHAR R. HIREMATH, G.A.)



402 IPC and he is also in judicial custody--"--.f1'om

13. 1 1.2008 to 27.1 1.2008.

4. in this View of the n1attezf,Hmtl1ere  'w u

fOI' 0131' COI1Sié6I'8lti0I1.

5. Accordingly, the  ciffisegl.    

     
  Iuagg
         3%
         %  -FWQE

     .....