Karnataka High Court
Smt Ratna Bai vs State Of Karnataka on 13 November, 2009
IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 13th DAY OF NovEMBER,__*.:?oO'gv'.' "' BEFORE THE HON'BLE DR. JUSTICE K. E'I;A§+;TI:AVATSAz;A'[:'~A A WRIT PETITION N0.656£'I:/2908 '(GM-9OL.I:CE;..,.. Between: SMTRATNA BAI --_ W /O GAJANANDA P1-IADATHARE AGED ABOUT 48 YEARS I R/O JAMAKI-IANDI ' TALUK:JAMAKIIAI§zD;j;;.I.- . A ._ DISTRICT EAGA;.;I<fO_T.~-....--';'-_ VPETITIONER (By Sri.V.lVIV...!,3heAéi:aA?aIii£'h, I And: I I I I 1. STATE 0? I<A.,RN'ATA EYVITS SECRETARY Hm/IEDADEPARTMENT ' ' . V'-IID'HA-NAISOUDHA" . 'D,R.A:vIEED'A;AR ROAD _ '"BI_AN.GA.LORE--5f50 001. ' I' "DI:éECTO§i.CiENERAL AND INSPECTOR GENERAL OF POLICE HEAD QUARTERS ..N1§aUPATHI5NOA ROAD, I .BA'i§¥GALORE--56O 001. "CIRCLE INSPECTOR OF POLICE .-- JAMAKHANDI CIRCLE JAMAKI-IANDI DESTRICT BAGALKOT. . .. RESPONDENTS H
{By Smt.K.Vidya.vathi, AGA)
This petition is filed under articles 226 and”2:27iV’_o.{0i’t1}5.e
Constitution of India praying to quash the'”no*t«if_ce “dated.
etc.,
05.03.2008 bearing No.Ni1 issued by Rfiiias p’ero_A7nnexu_fe.–_Bvdand
This petition coming on for: o.rders;’~thie. AtfneV_VVCo_7;1rt0
made the following:
Learned counsel for that since
complaint is closed, the” petition f§.eco.nie’si~infri;i’ctu0us.
In View of “the_&aboV’f:,.”‘peti.tion is dismissed as having
become infructuous; _ ” 0’
Sdfw
JUDGE