EH 'ma HIGH mun? or KARNATAKK' »u
cmcvrr BENCH AT D}iARWA.I)7 V' V '
DATEB «ms THE am DAY 9.?
msfioiég
THE §~I('.>N'BLE MR. Jvsijitzg 3.16-. Raeméfim 35.3 = . "
€RIfi!INA1,_._ PE'rI'IfI.£if:ri._!§ 5.," 7346 I
8E""?'%Ji.7EEi;$E*€: _ '
§3§¢ET ?.%§§\fiAVA'FE{--§ w;0:.5;g%.1r§;AN;\zg;.L,_ " «V
gE;.:,ma Aw:j}%.§§2A:;z§~.?A§«:f:L:aA*?-E, £9121}
A ?1*§s:§fs*:-"?%;':fj%3T {'§§7'.§{:ARNATA§{fis
'§'"'§%DRUGH--S'EA'E'E ?:;B:,:<: yaasgczma
:':%:;z3:'2»;A;3
:9:;:;:<:E 3i:ss?§;:;":T<:R BELNBEGERE P€}LE:f::£
s'E;s;'§'1<:s;x; }éiJBLE, CEECEE? BEZE\2'C'H,
.. §3fES§*{}i'=E§3EN'?
4' ':;3.;.%'s;~§. &i'€zi;N§ §«; N&E§é.LGi1%§ATH, :-:::::;?;
TEES ?E"?§?ION £8 §"§§u¥Z{} §J;'8 -482 OF GRRC. PRAY§N'C'z' "§'{I»';
QUfiS§'§ *CR,Nt::»,3'?*'O§ SQ} ?2:°:R 5.8 THE PETETEQNER ES C3{")NCEEfN§}§fJ
£3 E%E€E ES N0'? '§'E~§7E; PERS{LE§'*~$ f'€é':§¥§?3';E} E}? '?E'§El FEE RE{§§STEE-EES ii?
//}'A\«' X!"
i/"
15.2.2009
BY THE BENDIGERI POLECE WITHIN HUMBL;E;D§{A.RWAD
AND TO GRANT INTERIM ORDER RESTRAININ¥?§__ T’1~iv?’:V;-1-.fs:~?1*f'(>i;~<V.._;{_{.::_<:*,,
BENDEGERI RS. HUBLI FROM ARRESTING HER DI€'§Pn0SAi..TOF
THE CASE.
THIS PETYPION COMING ON %_012:_-A01?:§1DE:3;?sAA?:*I~i§S”‘t:mfy’;::V%;*1«~£E
COURT’ MADE THE FOLLOWING:
onbfin
Sri Anand K “Govem¥11§§nt Pieader to
accept notice forVrespo11§i_¢flt._ «
Z; .;;}*:1z”*ist1ic1ib1isk}””VE’6§1ice registered a cast: in
Cr.No.’3’_7/’2009fi Félrvathi W/0 Jambazma Koravar
for the unsier Section 273 IP53 Rjw Section
V. «_ _3»’¥ Vof Excise Act. The name of the petitioner
‘ ~?a(1I;;1::1v23.Qi:i 0 Jambanna, Bellazy. The apprahensicntz in
H ;.f)é ‘cit1′()I16r is that the Foiice may arrest her in
Crfig. by mistaken identification. This aiaprehension
i;1*t}_:3.e of the peiitioner is unfcmnded. If for any reason,
v?.§%e’A1A§eti’a’0n€r entertains a genuine éoubt with regard ti) her
“‘”én”est, thew: is 3 rcmcéy available to her in accsrdance with
law. As such, {fie petitioner .. quashing of the
_§mcseé£ngs in Cr1.No.1?/260? regisimzed agajx;$%”d23;:…–_f’é$§3r§;athi
W70 Jambamza Karavar, Therefore, the p¢titicu>fi.js:»Aliab1e
tefiecteé .
Acceifiingiy, ‘(ha pctition’V’is2.:.fi¢r¢byVt:ii.s§§1iS?se£i.: