High Court Karnataka High Court

Sri I R Perumal vs The Additional Director General on 29 January, 2009

Karnataka High Court
Sri I R Perumal vs The Additional Director General on 29 January, 2009
Author: N.Ananda
  'of 

£N THE HIGH COURT ()9 KARNATAKA AT BANGALORE.
DATED THIS THE 291"" DAY OF' JANUARY 2Q0M§A::.':%' 
BEFORE    '"
THE HONBLE MR.JUs*r1c;E§I;' 2-.x§I2%::_vI;3§¥;J'   V
CRIM¥NAL P:::TmQN  ~ = " 

EETWEEN:

Sri I.R.Perun1a} I.A.S.

Sfo. Late P.Raju

Aged about 55 years  V-- ~_  V,

R/0.N0.11,MadIas Bank}zc;ad*.__:'» _ .  .

Bafigaiore. .       ...Petitio11er

(By Sri H. Sui::yramariyE;g,Iois',l Sr.,Ctn_1nse1 for
Smt.B.S.Vijaya1ak:;hmi,'.£3x?fvr;;ce:te}A'«__  ' '
AND;  " V '_ I " , 
1.

The Additio1iaiVDi17e<3toiv.Génera1 of Police
_ Ka.r.I1jataka Loké13.*1;kta V
' ' "N1iii$i'S'»t(f;1'.Aied. Bui1di:'1'g','"
, £31", Es. Rfimbédkar Veedhi
' L Ba11g3l€m_:4'560T_ ()0 1.

_ Goxfemxsiéxgmféf Karnataka
_ Vi{ihaJ2:.a ‘fioudha, l3aI1ga1cmc–S60 {)0}
_ ‘PEeg_:;. byits Chief Secretary

_ {$2119}: of india
. Mfiixzistzty of Home Aflajrs

…I.3eparhnent of Personae} 85 Training

North Block, NEW Delhi-119 001

Rep. by its Secretary.

R3-Deleted Vitie Court Order dated 2G.0’I.3%7

considcmfion of the material coilected during _

It;

has éecidcd not to send the proposal to attczord. u ” 2

prosecute the petitioxicr.

4. The learned Co1I,n.sel fo;”

that pefitioner had fixed cfimmai”F§§fiaon :~:o,:”3§6/ 2907. By

I order dated 3o.e5.2o0?;: ‘1;t_1is _«ti§§V;§:-fi’i4.::;ais~–Agiir~ec§§§d the ma;

Court to consider the plea __§fw..y pefitioner.

5. As_ ‘V V thcwdocumcnts made
availabievhyWiIiv§§€i%g;g§on,_O£fiéei, sancfion to pmse-cute
pefitionéy }f1as V 1’:ct. _» 2 ‘i}r;é11_: acc0i’dc{i by the Sanctioning

A1It}L1OIit}!”””‘§l.#¥CI”€tf0iY€, .”I1:::-4:4c:essa1’3,r for the trial Court to

consiégér” this ézspefifvélofilg with the piea of discharge if any

petitienérl accused and pass appropriate

with law within a perioci of three

moxiths data of receipt of a copy of this order. The

“.__V;V)’.’3tAA:it;io11 ..S’3T¢’iElf}€iS disposed GE with these obsewations.

V V ‘ » :.’;<3NN hléfig