High Court Karnataka High Court

Sri N Sriharsha vs The State Of Karnataka on 27 August, 2010

Karnataka High Court
Sri N Sriharsha vs The State Of Karnataka on 27 August, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 2791 DAY OF AUGUST 2010

BEFORE

THE HONBLE MR. JUSTICE AJIT    

WRIT PETITION NO.23Q03/201b(,Gi4.?IgRes} A 

BETWEEN :

Sri.N.Sriharsha,

Aged about 31 years,  .
Son of Sri.nanjundas"wVamy,A""' * 
Inspector of Police, ' ' 5 '

Now working at APTS V j *  V 
(Armed Police Trajning'Schoo1.}f_ A

Yelahanka, Bangalor'e. I 1. ...PETITIONER

  Adv.)
AND:  I   A A
1.

The_ ‘State-of ‘Karnataka,

Reggresyenteti b.y._.its Secretary,
“‘Def)aI:tr1I§3nt of Home,

‘ –V_idh_an’aAVSoudha, Bangalore.

.2 .y “The Difecitor General and
“‘=Ins-pector General of Police.
Karnataka State,

I ._.Banga1ore -W» 560 001.

The Commissioner of Police,

Bangalore City, Infantry Road,
Bangalore — 560 001.

4. Sri.K.Ravishnakar,
Police Inspector,
Karnataka Lokayukta
[City Division),
Bangalore City.

5. The Karnataka Lokayukta,
M.S.Building,
Dr.Ambedkar Road,
Bangalore — 1, 1

By its Registrar.

[By Sri.Narer1dra Prasad;._HCA(}P__forVVAR1
SI’i.Sudhakar Pai, for R5} to At ‘ ‘ g
This Writ petitioniis “Articles 226 and
227 of the Constitution of India prayer to quash

the order dated as Annexure ‘A’
passed by the _anCi.ete. ‘

This petition~o:o1nyi’ng'”on’ for orders, this day,
the Court made the fo1lo”Wijng:v«..

i*esoRoER

3Cou”n.sel annearing for the petitioner has

filed a” me-;fno’i’foif’«xyithd_ifawal of the writ petition.

_ Memo .. granted. Petition stands dismissed as

z%ufiuhdraghn.

Sdfi
Iuégg

“m