High Court Karnataka High Court

T Ezhil Jyothi Nirmala vs R K Nagaraj on 19 August, 2008

Karnataka High Court
T Ezhil Jyothi Nirmala vs R K Nagaraj on 19 August, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
__ _ (By s::;§fy*A SH{V~A §5RASAD, A1:)v., )

 1 '~52 K-_'N}'a;dA§"2AJ

I
IN THE HIGH comm OF KARNATAKA, BANGALORE 
DATED THIS ON THE 19%! DAY op' AUGUST 290$' 
PRESENT M"
THE I~ION'BLE1 MR. JUSTICE Ef.é;.SfxB¥:&H§TAVV.:v V
ANDV A' i  b A.
THE HOITBLE MR. JUSTICE '$',fN.._'sA'f§'A1§1AR:A§z§;~§:;A' 
V4.9.  No. 1V.1a>;ég:~o8-» .

BETWEEEN "   " .

T EZHIL JY{)'§"H.I_ Nzrjébégzgé.  _ 

W/0VENI%}KUij§f1AR as   * _ 

AGED 3.1'*;::%;A?s;'--L ' .jL  "    V

R/A C/Q MfiR}3JUS"Ti§§  «  =

N_.,3e::»., Bow E:sgs1~:a£;ET % 

U:,,.s00R'~I;;_  _  _
BM; GALORE . ';jS5Q00a.__ ' ----- .. '

' »--   PETi'I'¥ONER.

AGED 62 YEARS

..  R/A~-No.9,

V 'CJHOWDESHWARI NELAYA

 .1=:.'m MAEN, 9TH moss
HAL 11 STAGE, om THIPPASANDRA
SANGALGRE 560038

V' 2 INSPECTOR OF POLKEE
INDIRANAGAR POLICE STATIGN
HWDIRANAGAR



A " - sum}:

4
ilkzgal éetention or taking €)f the chw fiom the: c11$to»d:}k",:.<a:§f
the petitioner iiiegally by the first respondent, we  A4 

there is no merit in this petition. ” L.
Acccmiingly, the writ
Ciismissal of the petition wouki no9tV”L’;;a::ij§€ci;1de
to Work (mt her remedy in law
application before the ‘