Karnataka High Court
Sri B Vijay Kumar vs Karnataka State Human Rights … on 1 June, 2011
I IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 15'? DAY OF JUNE 20} I PRESENT THE HONBLE MR.J.S.KHEHAR, ~ N AND _ _ _ . THE HONBLE MR.JUS7fiéE'I§._f Q Writ Petition No.379874'?2€3--1r0(GMr;R£:sj M Between ' V . Sri B.Vijay Kumar, ._ . S/0 Sri G.R.Buddappa',' ' " Aged about 50 years, Working as VIP Security,?__'Be(nga1Qi*e Bangalore; ' .. . . .Pet1'ti0ner (By - ' And W % Karrggataka Sta€é_VVHuIfian * ;§'S.o1nrnissi0'I'1;"' ' . Btgilgiizigis, ' _ D1f,A1:3b€d1;éi;i_ Vriedhi, "B_a1.1;;;aIé;*é}»56~Q"O0 1 , Ré;.>_resent¢(f1V.by its Secretary. " ' ...Responde:1t u --S'ri B'asaVaraj Kareddy, Pr1.G.A.) This Writ Pstition is filed under Articles 226 arid 227 pf; the Constitution 0f India prayirxg to quash the impugned order datéd 15. }O.201O passed by the respondent vide
Anr1€:xure~P.
Thég Writ Petitier: earning an far preiiminarjg hearing
this day, Chiefifustice made the fellowirigz
J,S.Khehar, CIJ. {Oral}
Learned ceunsei for p<3f:;4i'£'-i< }'i::s:%r
be permittiad to withdraw $0 aSVt0
enable him to file a of the Code
of Criminal ProAc'edureA,V_Q1fj0f action.
2. with Hbcirty, as
aforerr;er1ti_(511$éi5%.;
gar»
Cfiiei kzgtlfifi
Séfaa
325$
” _ bkv ..
A ‘Ind[€X&:” yési: – . V