2
2. THE COMMISEESGNER GP” PGLECE
INFANYRY 9.0:’-X0
BANGALQRE – 568 am. .*.§.ES?CiN8ENTS
(BY SR2: EH;’1’C»!ANI szsxssa <3, s*m?a pusuc P§{OSECUTGRf§""* f ,_ A'
EH15 WRIT PETITEON (HQ) E$ FILES UNDER 3'-'«RTICLE '226'
22?' DF YHE CONSTEYUTION QF ENDEA ?RA'fINVG"?C3 IS$UE"'4¥RIT"QF.V
HAEEAS CGRPUS DERECTINS THE RESF'ONDfENTS"T OT.IME';'EEDE'ii_EvL°'2"'~' "
TFACE THE MISSING PERSON AND ?RC}§UCE HER BE¥Q3.E "?H:iS.HGN"l'3i§E__. : A
COURT.
T3-{ES wan” PETETEON (HQ) CC3E’§iN'<3 G£'*~§ 'vF{T§R. P;é;'§L:';sk2':':f~–e;::.;Rfi~r?
HEARNG THESE DAY, K. SREEDHAR 'ma, 3., 'aE:.2a;E£:E3*g THE
FQLLGWING: _ * ._
The Police have fiied theV%%ref;;»e.rt%V'th:aLt 'S'r! 1t';T'S}Vv.–€§.PaEiaa:E, is
in Qavaraagere. Sheiis é§?;::;:f;r§:?;.g a_t:"fJa*§?a.;ia*%;§ers~; The affidavit
ef the Investiigsti®V :§2'%fi;éi§v" that the parents ef
the missing vféméfi fhey da not suspeci any
faui play or 'cor%§r3«2.issia§f;' _éf~._$fi%: afferace by the petitioners
ag.a'i1sf; r;j.EA$si.;%1Ag '§r€t2m3–n«; in View of the report, the
petV?t;0§'§1 .:%é"cEeisa§;~ 'j ' ~
Ridge
3&3
Egfigé