High Court Karnataka High Court

Sri Sagai Raj vs State Of Karnataka on 22 September, 2008

Karnataka High Court
Sri Sagai Raj vs State Of Karnataka on 22 September, 2008
Author: S.R.Bannurmath & B.V.Nagarathna
m 1 _

my $33 315$ cmukm 0? KARNAEAKA AT Bafiségghfiqjg

DAEEB @315 ram 22m'nAx GE SEPTEMBE§u2Qfi8_  

PREsE§T§
T32 HON'BLE M.JUSTE§E é?g BA§xu§%$$$ : 
AR§ fi  , _ V W
THE HQN'BLE MR§§JQs§I§fi B'§*xgaAfi§§HnA
wkzw,v3T1w:0fifnfiyiéiiééésfsc)

_.._.........:..n«----..

SR: SAGAE RAJ? *f', ,

AQEB AE0UT.50VYEARSg"

R/fii Ba 2, 23TH amass,
-" _0Lfi EésaLUR LEE ET,

Vsagsazéaaeas.

FE?iTIORER

£3? SR: fiéxisfl A CHAR?AKA§.ADV.,§

urn wan tum mun

'*. 'V}1T STATE or KARRATAKA

B? COMKESSIGEER GF ?OLICE,
INE&NTRY RQAS,
BANGQLGRE CITY, EAEGALGRE.



*2-

2 ADDL. commszrouza or POLICE   ~ 
CENTRAL cxmm BRANCH {mxzmwfimaa ._
N.-1-.pE'.r, BANGALORE.  _   

I ...; 

THIS WPHC3 IS FILED .ARTI€flg.ES .226

227 or term CONSTITETI'-1263 or" I1~lI)IA  :«*R§;3a*I§xc; TU
ISSUE A WRIT 0?  'c:oR:pUs. aD1mc*:rING THE
Rzponnmrrs T0 pR,::2ELI1.~m~:Amz
HEARING %_'I'HI§f;j3V nmyi  .3 MADE '£1-IE
FoLLd??l§:m.:A:  "  "   »

 ORDER

– ” m’é£tt.er is taken up for

c;ei:§s?1s:;i_,jA¢i-:=2V;.*ati£:>n., _____ .. the learned counsal for the

‘ states that the detenue has been

“fi.i:1i°a.ést§#.i the jurisdictional police and has

a.}.”sz:> been prociucsed before the learned

1i?£ag:i.strate and as such, the petitioner does

kgmz: press the writ petition.

2.

In view cf the §s$mé, £fié?1wEit

yetition is d¢smissed7as_nmtxp£a3sé&g]W_H§

M_Safi.

fudge

Sd/–

Judge