High Court Karnataka High Court

Ibrahim S/O Mohammed Haji vs The State Of Karnataka on 28 October, 2009

Karnataka High Court
Ibrahim S/O Mohammed Haji vs The State Of Karnataka on 28 October, 2009
Author: N.K.Patil And K.N.Keshavanarayana
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 28"'! DAY OF' OCTOBER,  

PRESENT:

THE HON'BLE MR.JU$T1CE N.K;PA'fr;,"""»   

AND

THE I-ION'BLE  = T'

WP(H__C) No.1éeoi?_2oo9 
BETWEEN: it  A  V 

Ibrahim,   . 

S / 0. Mohammedz Hajri,'
Aged abou}:725 yVe":.1rs'.\
R/at' M~;g;a1x*u'1s:ous,¢:, _   M.
Sunkadakagtte F'Cs.t,"~f «. V
P'u'tt1.1rV'}7alu'ki._;  " '

:.:[).K.'D:'s'.t:+--i¢:V_4.57-41230._ _'

. . .PEI"ITIONER

(By Sri. Mbhailnrnad  8: Sri. B.Leth1'f, Advocates
for M./,s Muffin Law' Chambers.)

  it '  iState'"ef Karnataka,

"  Represented by Home Secretary,
_ Vidhanat Soudha,
 Bangalore.

   State of Kaznataka,

V "».Represented by Superintendent of Poiice,
" Mangaiore District, D.K.

 V.  State of Karnataka,

Represented by Deputy
Superintendent of Poiice,



Mangalore ,
D.K. District._

4. State of Karnataka,
Represented by
Officer--in«~charge of
Mangaiore East Ppiice Station,
Kadrihiii, Mangalore --- 4, M "
D.K. District.

(By sn. V.S.Hegde, AGA, for respandentsjy '   

This WP (HO) Is,-filed by'"the'-petitioner'"under Articies
226 <3: 227' of the Coristituticin Of '1r1.d1a'," «praying to Issue writ
of Habeas Corpus, to direec-t thefResp'endei:ts to set at liberty
the Shamshuddin, brother:_iruI_au7 oi'~~the{fpe--t1t1oner and pass
any other equitable o'rde1'fiwh1<:h._ this«,Hon'bIe Court may
deems fit to:--granf~1n=:the c.i~rcumStan.Qes of the case, in the
interest of_11.1st1cé':Vd'a.;1d.equity. _» 

  o11...fofPre11mInary Hearing, this
day,  .K.Pati1_._ J , ;tnadAe't.I_1e following:

  " fi}:oRDER:

 u'%l'i*;.e petitior1_e_r in this petition has prayed to issue

~  o.F,_Hab.eas_'C0rpus and to direct the Respondents to set

.}.1,berty’A.€fr1§’y;=.Shamshuddin, brotherwir1–Iaw of the petitioner

and etch ”

‘A We have heard learned counsel appearing for

jietitioner and Iearned Additional Government Advocate

it “for respondents.

%W

i

.. it

3. Learned counsel appearing for the petitioner.
at the outset, submitted that, the missing person,

namely, Sri. Shamshuddin, s/ o Abdul

the bI’0’Eh€I’~iI1-IEUN of the petitioner is present before tide V’

Court and in View of his presence, the ‘p_raiye1_”_.V sought in

this writ petition does net survive’. for _eonsideré1tion)’VVi

Therefore, he submitted thvéifjthe petition

may be disposed of, Vinfmetnous.

4. The Vsubmissi’onshv’v__Vmf_adevVibe? jVv–.1ea:rned counsel

appearing for tljeipetitioner, fag s’t’a’Eed supra. are piaced

on reCo”i”d;’ — .

The ;nsian’t..__i>v.rit- petition is disposed of, as

having beéeernee in–fr1iCti1ous.

Sdl
Judge

35%;

we