Karnataka High Court
Smt Savitramma W/O Late Mr R … vs Cottonpet Police Station on 15 July, 2008
SH COURT OF KARNATAKA HIGH CO_UR'{ OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED ms THE 15th my or JULY' 2903 TC-O %
Bartram C A C C' C
'rm HOIPBLE
WRIT PE'I'I'I'IOH msos;2oos¢¢;;4.po;.zcE; C
Bsbmsm1:
AGED ABOUT 65 YEARS';
occ: HOUS.EHODL,;- O f; Ck
REP ' HOLDER
gem 33
NO. E-36,fiJBk}aI!1{a%CHARI LAKE,
PET1'I'IOHER
(By § as HARAYAHRAO - ADV]
O . CDITDHPET POLICE STATIGH
_ 'REP mrrrs 5'l'A'.l'ION HCKIEE OFFICER.
RESPONEEFP
TEES WRIT PETITION IS FILED UNDER ARTICLE
A [has or TI-IE consnmnos or mum mama 'no
nmzzrr ma mmnozmnm To mvzsfleam amr)
FILE FL FINAL EPORT INTO TH.'E OFFEHC-ES ALLEGED
BY THE PETTTIOHER IH PCB 501112003 PENDING ON
EH COURT OF KARNATAKA HIGH CO!5R<"f_; OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HRGH COURT OF KARNATAKA HJGH CO
'Tim FILE OF 'HE HOITBLE IH ADDITIONAL JUDICIAL
MAGISTRATE FIRST CLASS AT BANGALORE. T
mxs wart zmmon commie c:»ii%O
PmLIamIAR¥ IEARING THIS BAY THE COIJTRT,
'ITE FQLLOWHUG: _--
ORDER V
Learned counsel fin'
the Court tn withdraw the an
approach the whom the
complaint is
.....
Iudqg