High Court Karnataka High Court

T Govindaraj vs The State Of Karnataka on 3 November, 2008

Karnataka High Court
T Govindaraj vs The State Of Karnataka on 3 November, 2008
Author: S.R.Bannurmath & Gowda
1::-rim 3-:moUR'roF1c.tm.xr AT 

Dated this the 33") day November  4,   is '

THE nownm Mr. JUSTICE 3.3.   :3 T" '

'ma nolrnw an-. 
wnrr l"E'1'I'1'IOV!i<--l.\Vi-'.'a._ 1'-362J;'0'.8"" ca: 3; 1
BETWEEN:   ' H V .

Son ofThakka   
Aged about 3223 yea; , b .
C11ol:}(az:;é"*ahaJ1i"2'  "
Bangaxorc-560'Lw<_34~..V" ~  _  V' "  .. .pn'rr1o1mR.

(By  D.  

 1.

V:,’s:am.of.K;:ama%V””‘ mka,

–. by
* Hams Déparancnt,
Vi;iha1£a.S;3i1dha,
Batagéz1ort*:~56O O0 1.

‘A u ” ‘2’he sioncr ofPo1kx-,,§

— _ City,
Enfiantzy Road,
BangaIore–56() 001.

u 3. The Station House: Oiiicer,

Sampigchalli Police Station,

Bangalore City,
Banga1ore–56€) O64.

5. In View ofthe production ofsajd Smt. vi3aya1;a:;j§a,§”‘and
her statement, the habcas corpus petition no iongér x a

consfletafion and the same stands dispesed

N311] ~