a=~=i::.=:i-=.flM&”mK& mm xzmzlm
Es;
Q
§
3
9
$3
3
§
3
§
§
2
%
§
EA:
$
§
3
;;
§
§
:
§
§
x
g
g
§
$5
§
E
%
3
3
“nu-I
IN mas HIGH coax? er Knamamaxa AT BAxGgLQg$ W r_
nawzn rmas THE 15” may 03 JnxugR3M2§fi§fji_
3220223 ‘j V’
max HDN’BLE MR.JU$$:;E E; KUMAfi :
warm PETITION Na. 15ea2}2§§a1{e§«é¢§ic§;HW
BETWEEN _W v_ , -_ ,
1 Sn: T r GGVINDAPEA _
sic LATE YELLfiEPA;”””m ,a_ .._»
AGED An9HT,59,gzARs ;~*’« –fiuw;
RIAT Inmnnxaazpz v:L;AsE;.&
KnxsamAE£Ja§U3Ax=H¢BL1’«:
EaNGALo3E’mAsT4ra;Um “.,W,
;’ V”*g V ¥V’_’,’ … PETITIQHER
(By Sri MxLA£A:AHfassQe;AwE2 3
AND :
; THE 393313513323 05 FOLICE
*”»aAHGAnanE»;:Tr’?§LIcE
= ,N0.1,_IHEgNTRY RQAB
‘QB&RG%L¢EE-¥_§50661.
‘ ‘Va2 $H£ Ifl5§Efi§¢a or POLIEE
waxrxyiszn POLICE srarzcu
V’., »SANGALQKE ~ saaaaa.
“3”?sR:’EnaAyAuaswAn2
.;_sxc;’THAumANHA
A.’ AEE5 A393? 42 rsans
H R}3T IHHABIHALLE VILLAGE
j’KRISHNAEAJRPURAM HOELI
BANGALQRE ans? TALUK.
WMQM W%:Wawama’mmm.« emu. Mu.m…….. M»–I—-
-1′ .,,_.”_A 1… …-..w..mwm~m W-an mwwma Wm” wmmmmwm WWW mwamm KM’ fi&fiM&’§”fi%fia Mfifiéfifi mmm Q? flflfiwfifififlfi M3954 CQMR”
4 SR3.’ HUNIKRIS1-EU-‘s.
S20. ‘I”£EJ-EANNA
.P:.£’rEfi FLBOUT 4% YEARS
R/AT I1-E’£A§IHALLI VILLAGE
mzxsmnnaanwam HQBL32
BANGALORE ms? TALIIK.
5 53.1 cHAN:r:=Ra1=PA
sic. n-mmaum
AGED ABOHT as yams
MAT Imann-iALLI VIL.LAGE____
PCRISI-lNARAJAPE3’RAI»i 5:33;:
BANGAIQRE EAST Tantra’…
5 51:1 srsazmma
sic. *rz-a;auz~m.2;,I:~’1*-£s¢;V’41’– 1 1
AGEB ABOET “1345;g:;Azz$;_
RJAT Ibfl{$\DIF-.’ALI;I”—- v:n;;A%:;::,,.»L
Im.1srmA13AJ2:;£=U1s:._a;~; 1′-I_CJ’3;I;I”
BANGAEORE” «EEST ‘i’f’VI”§’«.LUE§n;
7 531 mmmma
sic. H-mznmszam A’ V
AGED neon? :39. Vysms
V Nazi IflMADIIi3iLLI ‘JILLAGE
” _I{RIi5ZEIN££R?i:IAPUR.i§Z*i””HC3ELI
VBA1~§Ga?;LOF..E_E§;ST mLtzz<.
.. . msmxmsms
aei..:$5.'?–_7: FILEE yxmsrxmz» T9 1313.35? THE
",;«R3s_§aNnEiqTs«..' 13:39. 1 mm 2 m ccyrxsxnm. THE
.__T«:::::m.LAnz'I EILED BY Tim PE'I'I'I'I€3EI~TR. AS PER.
4£'5§Is?E£<?2§UR'3i_é-E ma 1*:.3.1.c3 my ANNE}?-F mu
, '1._2'1…_.1n;;2oo~:f~3 awn mama? cm TAKE APPROPRIATE LEGAL
'-."_4.Az::*Ir.'&2r_ 'mxnmsr mm RESFDNBEIWS :3 m 7 are 31:09
ILLEGAL PUTTING UP 0,? THE carzswmcmxcsrq
ovmg-"1m LANI3 SUBJECT MATTER or THE CASE.
” THIS WRIT PETITIGN CQFLING SN F03. PR.ELIH.’€}.’~ELR.Y
THIS DEE’; Tffi CSURT HRBE TEE §’GLLC3’%}’II=3C:’r:
M/W,
5-fiflwiibl V”§”‘%5\:”¢l’E%vi’fi3s.¥:’%.HamF\§s Mm mum-manna». »m..»…..
_ __ _ _ _.-: 7. ….-..nm.m.\m mwm wwwnfi wr W-mmmmmfia mam amim 05 Kfi&RMA?’fi.KA MGR CIQEEW W’ M” ‘ ‘
jurisdictional police as par Annaxures-E and E,
Hawevez, they have met taken any _jaét;§fi§
Tharefoxe he is making a writ of
met cut in tha petition.
3. when tha order cfi”§fie civiI~@nfi;t is
disobeyed. the pet::;oneg f§g5f*twa .:ém§d:ee,
[ij ta fila an applicatifin h§fo;§Cgg§;very aama
court far takiqg*g§tién nfi§ez fird§fi’39 Rale 2-A
cf tha CFC géaifi%£%§#A %%§$§fi§!%fia are vialating
tha oréex 9f_ifijfin;§i9ng and [ii] he has a right
ta file afi«l§ppii%$§i@§£ §§fore the vary Same
cgqrt fg; the %éli§f fifiifih ia saught far in this
#rif pafiiti$y4″,In that View cf tha matter, this
¢ writ ,§%fiiti¢g pig not maintainable as the
;§étitiofisrvffia$° an alternative and efficaciaus
” fié&a$y. .Aéc§rdingly, it is diamiased.
Sd/-
Judge
g-3″-“I§5:vvai %5%sffiW<:Ffik!hWh-siflflk am wwmmmmn. ……….