High Court Karnataka High Court

Shri Bhuvaneshwari vs The Superintendent Of Police on 11 March, 2008

Karnataka High Court
Shri Bhuvaneshwari vs The Superintendent Of Police on 11 March, 2008
Author: K.L.Manjunath
IN THE HIGH counr or xnnnamnxh, nnuannonn
nnwnn THIS THE 11TH nnv or nAn¢fi :90a
BEFORE I ' "

was How an HR. ans-1-1 cat _K_-,  _  

s PiflQi'Tge Q! zcaa:sM--pgL;cnr'

I -now - .-

Sfifii ifiuvafissfiififi: 'g =.f; a
svonms AND CULTfiRHb.h33fic1AT10fl tnsena
no 62i1;,sAmzsH--gU:n§iN¢ *~ ~

Hanna? RQfiD,;DQDnRfifiLbABUR Town
BANGALORE nunnL - - ~ =

n3pnssEuw3n.nv_1Ts*sfichz?nnr
¢&'" V% '-1 »p,_ ~,.% ... PETITIONER

g3f*sri g E fiynaamni a ? fiuuxnaau. Anvncarns:

.wAnfiz§" *

'7: III-I-Iuuruuu----' --u---. --:------.. ..- ...._____._,V 4.44 4 , ,

'--3ujsnonnAnALLArun T

IJIJIEI III' I\l'lK|l'l|lHlI\l'| I"lI\Il'l \n'hlU'!'-ifil \i3I' Iililluil-Ilrnlu-I Iuwunu 'anon:-an

1.

1V THEfsu§m§iawmfinnum oy POLICE

— 33W53P5R3°3fi?3L

– a:’aN::m.o3x–

5 «TS: nfifiufv surnnzuwsunnnw or POLICE
m_ EEEQALQRB nunnn
~, nanshgonn

‘=*HI “Inch:

_.I-1-a-M Ir

:9″ ‘ A

%wm””” I.fJ””:-uu-“‘

TT:1’E Plfibifii SUE 1’fiSPi’C’:”-GR.
DDDDRBALLAPUR TOWN POLICE STRTION
IJEIIIJIIAEALLAPUI7′.

EIINGRLDRK

ht

. . . RESPONTJENTS

‘l”‘I-“|’.’I’..’.’> HIP FILED UNDER JXRTICLES 226 AND 22′? 0

THE CONS’?! ‘T’lJT”I ‘ii if)? i fifiifi “F6 .T Sfiiii 3’\FFRfiF}”sI.?s-‘i’E
‘-‘-‘RI T;1″fl.£ER 9% D1 “..L-TIQ!’! ; HQLD1 M3 TEIAT

PETITIUNEF. IS NOT INTITLIII ‘TO OBTAIN LICENCE

UNDER THE LICENSING ORBIR ISSUED Uflfilk TH!
PRUVIEIONB OF KBRHHTHKR POLICE fiCT AND ETC.

This petitian coming on £¢@ §&§iiminary
hearing this day, the court made fine £611afi1hc;~

petition with 1itfzfi’rff_’– ‘”finar:*. the can: as

and when the ¢hua§.§§fn§tiefi’a:iuos.

.– — -,–. _ -_