High Court Karnataka High Court

Sri Srirama vs The State Of Karnataka on 22 September, 2008

Karnataka High Court
Sri Srirama vs The State Of Karnataka on 22 September, 2008
Author: N.K.Patil
1

IN THE HIGH COURT OF KARNATAKA A'? BANGALORE WPINO. 11430 OF 2003

4-

IN THE HIGH cover or KARMA TAKA A 1' BANGALORE 7.
nymn TI-I18 ma 22:10 DAY OF smmmnmpfi.  " 

BEFORE

THE HOAPBLE me. JUSTEEE :v..*,a m  ;       

SRE smnma
are CHIKQQAMUNIYAPPR. .. .
AGED ABOUTSSYEARS  ;  .   
RIAT NO 13, DODDABOM?¢¥A3AN§3RA  ' __ 

VIDYARANYAPURA ms? V
BANGALORE-9.7.   . 

 "  PETFFIONER

(By Sri; R PAamA:Q§;3:~.;A"& Sm. 's.i3f3fA<3}%.RAa:A'ADvocATas )

AND :

THE STATE OF KARNATAKA '
REP av' ETS SECRETARY  
DEPARTMENT 05 HOME
HHDHANA souaHA

.,'f§%:fi!'?'3éaRLO_RE~o1"' '  ---------- ~ *
' - .. THE, COMMi3$£0NER OF POLICE IN BANGALORE cm'

* T iNFAi'«£TR'¥' ROAD
 '__3ANGAL{JREfGi

A V-THE BE?UE'YTC0MM%SSIONER OF POLICE

NQR'?H RANGE
YE$¥-W'k'ANTPUR

.. ,  8AN£3ALOREE

=  CIRCLE mspecron OF POLICE
VIEYARANYAPURA POLICE smruow

SANGALOREQY

T RAMASAH
CIRCLE {N$PECTOR Of-' POLICE (SUSPENEED)
HANUMANTHANAGARA POUCE STATION

IN THE HEGH COURT OF KARNATAKA AT BANGALORE WRNC}- 11480 OF 2008

W.P.NO. 11430 012* 2ooa%A:GM;Pou{:§} = %
BETWEEN 'V   V  

 



{N THE PHGH COURT OF KARNATAKA AT QANGALORE. WP.NO. 11480 OF 2903
-5. I

case, the instant writ petition filed by petitioner is

disposed of, with a direction to the third 

consider the representation given by the  

Annexure-C dated 3.6.2008 and  Kt'

in accordance wifiw law, as     

any rate, within a period at   of 'V V

receipt of a copy of thi'::~..._;3rdr:-r',"' ea'tree'é}y"ceitsidered

and disposed of.

5. in v§evs*j;ef'   issued by this
Caurt,  for by petitienet do not
survive  

J gprdereé fietdieigiy.

4,  _ Additional Government Advocate is

Viététvttmemo of appearance for respondents,

_ from today.

Sd/-

mm Iudge

IN THE HIGH COURT OF KARNATAKA AT BA}?