Karnataka High Court
The Bangalore City Co Operative … vs The State Of Karnataka on 20 October, 2008
R»? T1113 HIGH CGURT QF KARE'«EATA}{A AT B.-'1.2~I'
{N THE H!C-SH COURT OF KARNATAKA AT
DATE}? THIS THE 20" my on' _
BEFORE
"rs-as Ho~'a:.E MR. Jusrtcé 'f_\:£'.i»§,P3.3g'?'iE,'..' -f " ' T 7
wmrr pm-rrrozv N0.1322_l3 am_;%_c@§__¢ §g.;;;&:s;
BETWEEN:
THE BANGALQRE am so OPERATWE "
HOUSWG smew .
39., SEETHAPATHJ AGRAHARA, V V
3ANGALORE5fiOfl02
REP. avers secaeramz " V
3M'£'.BHARATH3..a '
_ _. ., . V PETITIONER
(By Sri ; Msaam ","}a'i§1x,:*o§i;'%?:%;'-. V
AND: .... "
1 THEVSTATEC§F"}<i£§12?§iAT;§K£g ""-- ' '
REVENUE'DEz??AR"TMENT,<.._. ~
:.z.s.sz2::_:3:.~_ ,V:£T3HA?f§R.SO€-iDHA§
BANGALGRE .-V, _
REE-?RESEN'i"ED aw as SECRETARY.
.2 fn~'::'.~: s;#'E::AL cefiiuwccmmzsszowaa
. A BANGALQREDISTRICT,
, '«:2,c.c,o:»»2r¢*t3§.::<a{2,
§AN<3AL§%RE £»§oj.m
V 3 * .135 rahévéimié
e..;wsA.L€;RE~'sourH m_:.:;<,
can 163 was KEMP, KGRQAD,
aameaaasag 9.
- .1' " 3 .. '' "m.r.~: sua mspecvoa as POLECE
' ~ . . _ égér; AR. $HARADAM8A, ABA 3
_ 'vTHAi'.AGHATTAPURA POLECE STATEN,
" . BANGALORE 62.
RESPONBENTS
as; 11:5 mesa (2(JU£~i'i'{JF KAR.NA'£'AKA A'! l.-iANGALL2Ki-L w.p.zeo.; 32:3 us 233:?
Bk' T1133 IHGEI COURT OF KARNATAKA AT WWGALGE WiP.}'ée.I 3213 OF 2608
-4
others) and for the reasons stated therein
fciiiowéng directions:_
1} The wi-it petition fiiediiy L
allowed in pad;
by The
2007 ragisterad " J and
Crime Na 7?; May
2007 :§i&.gi§di<!3'rae%;iectiveIy on
thevfiié Police station,
Baiigaibre, iigréi§y::§¢ét aside ; and
V' " zIli] A 're-served to State er its
.39 csmply with the requirement as
- the circular before initiating
against the petitioner, if need arise
" _ érfiif as advised.
/WW
1H THE; HIGH CIJUKT OF KAKNAYAKA Ki' EANGALURE W}-'.N3.132}3 UP' 2008
EN TIII3 IHGH COURT OF I<f.ARN'ATA}{A AT BANGALORE \3«'.P.I'¢70.l 3.533 017' 2608
5
iv] AI} the coritenticns urged in the writfl
petition are kept open to be adjudicated if u
when cc-casian arises. 3 V' V 'A
5. Learned Additional a
permitted to fife memo of [vapp§a3rAa:'§l'Aa;1;;.'e?:
respondents within fiwree week:-*::..from
3d/-
Judge
BMW’
:3»; *mV£*:–:::3a <.:ou;~:'1'u:-' KARNATAKA AT BANGALORE w.1»'.No.1 3233 0:» 2002: