High Court Karnataka High Court

B V Giridhar S/O B S Vasudevarao vs The State Of Karnataka Reptd By Its … on 6 January, 2009

Karnataka High Court
B V Giridhar S/O B S Vasudevarao vs The State Of Karnataka Reptd By Its … on 6 January, 2009
Author: S.R.Bannurmath & Gowda
_ Bazrxgzgzlérerlé. "

ad 11% I-IIGEI <If0ifR'E' 91? ."€§ARfifA'I"AKA arr     -.

Datefi this the {N1 day of January,   V'  N

THE HOWBLE Mr. J"US'1'iCE  AV  A

'rim I-IOWELE Bit. .3Us*r1cE"fi.;é;' ¥EKUGO?§1;.i aoégvna

'WRIT PETITIGEf..§o. 164125603

BETWEEN;     '

av. Giridhazf,'  ' ._  
S/0 13.3. Va§s;1d:%;Va31aoV;' '
Aged ab('I}_1.$: V 43' ..V_ c?:2i:£i-:;,_ .. _

Gee: '§'aiIon'nTg,~  _V 
R/0 N{;. :_12§45., " 
Akshayafiiagar, 'V   

Ii Block, Nérar Si1ai;isExwar'Tr:mp1c,
RM. Nagar,  V'   

  {By    Adv.)

Aim 

 as

" . _1 . '1'idc:...  of Karnataka,
" .. Rept.",~----by its KR. Puram Poiice,

New réptd by State 13.13.,

 2 "High Court ef Kaifiataka Building

V' Bangaiore.

'4  The Poiice Sub Inspector,

KR. Puram Police Simian,
Bangaiore.

 PEFITIONER

. . . RESPONBENTIS.



(By Sri. R. Venkata Raman, HCGP')

This WPHLC is flied under Articles 226   4_

Consiitufion of India praying {<3 issuewa writ'b£"h§éi_beéis 'eorp1;r[s" .L 

directing the respondents to seaijch  "'.t1%:$.;:e-._  '

daughter of the petitioner namely Mé2;;_x.aiha~
Girzidhar (15 years) 1111111 theV»iifi:e’ga;_Il c1§.S’£,;:>d§é -5:’ evunknowne V
person. L’ b . V

‘1’h,is WP}-{C com1a”g.A ‘on :f§:—Vej,’v~r§’ra¢rs this day,
BANHURKATI-I .I., made th{§..tbi:GWi}igl:Vf ”

,v~«eje’Ky-“,aoRfiER” “””

Aiiegiixg of minor daughter by name

Mamtha (}Iz i~4.1i?;.;3{)():2£., {fie present habeas corpus petition is

.-fi;ee.'[_: fatT{1er.”~ ———- we is alleged that, inspite of lodging a

KR. P1″ Iram Felice Station on next: day itself,

nee 2ii:V1«:ioz1′ fi;3f;s..e:’beeIz taken and as such, the present writ of

‘ . V habeéts… is sought.

ux ~ 4_ 2. “‘After filing ofthe case, this Court issued notice to the

.’ 14£-.e§o:ident/ pcdice ané today, the girl is produced beibre us. On

” -efiqmry with her, she has statefi that because of piz:1pri<:k

'A ' V. «-accordingly.

§–r-1 V

1 her heusa, she has ieft the house and was staj§§.–1_ig–VA4the

relatives at Guéiyatam from Where she has =th£:,

poiicc toiiay. It is stated by the_J1’e3pQndé”fi£$” iiféifi’ 1

ttaced on 3.1.2009 and because £3′ ~*-size

could 1:101: be pméuced be:bre’ t}ii3. €311 ti;”:ci€’

girl, we find Iemorse for sucicilgfiljglcavvingh’th§v_h0vf{ise Without
imbnrning the parents go back with her
parents and mené her 1 “Same, we deem it

proper to cios_Ve5._.:Vi;i1e::1iT’c.é_n,s«<;V.V:'*¢ V.
'I316 police are éirected :0 hand over the

custody oi"t1f;eA parents present beibre us.

sa/L"

Judge

Sd/1;

Iudgg

N312]-