IN THE HIGH COURT OF KARNATAKA AT BANGALORE
oATEo THIS THE 3" DAY OF JULY 2009
PRESENT
THE HoI\:'BI.E MR. P.D. DINAKARAN, CHIEF J1t.séTIC'E*;---i
AND
THE HON'BLE MR. JUSTICE V,G.::"SAEBH%3¥I'1'f' I
wan PE_T___ITzoN No.127731\2oo'g1GM~»RwESaP:TC; .1
BETWEEN:
E South India Cen for Human Raghté..E." E'
Education and Monitoring. '
Anjanappa Compiex, , ' 1
35, Hennur Main Road, 51"'
Lingarajapuram, , ' .
St. Thomas Town P.Q.,'-.. 1, ' '
Bangalore. """ "*::. "
QETIT LONER
(By Sri. Ashok :F!_ara4'nah:aVl'iI."';.,:A'd.IIVoCa't§I General for Apptt.)
AND
1. $t_aIé' ofV.§<arfi'a'ta:ka,._
Depa:*-tment of :4,omjE,x ' --
._ Vidhana*- Sou dha,
'B.an'gaioré..
2:';-Mér; Jayanfh-.. éhetty,
I A E D'ep'.I.1"tySuperintehdent of Poiice,
E'{istr_iCtj_Crimalnvestigation Bureau.
.._"3'L.'j-RVeTH<af.esh Prasaona,
. ; Inspector;
4. H. Shivaprakash,
Sub~Inspector,
Ullai Police Station.
5. Valentine D'Souza,
Circle Inspector of Panambur. .. RESPONDENTS
(Ev Smt. Niloufar Akbar — Addl. Govt. Adv. for Respts.)
This Writ Petition is filed under Articles 226 ‘canal”2;’,7fo:ij’tiie
Constitution of India requesting the intervention ofmthis Court to-lool<–»_
into the allegations against the Police_Qff_i_cers_–' and.,.fto"~d_irect_ an
investigation into the whole incident 'a.i.n'd–i,to rec.orrim_"end':,,4a'V'rernedyto
this situation. " 's
This Writ Petition comingup'fo'r:..tuii'th_eri.orders on this day, the
Court delivered the following: _ '
""" fiD'i"riai<'aran C.J.,)
"i'he sent by the South India
Cell for Human Rights EdVVuc_aVtion'«a'~nd Monitoring addressed to the Chief
Just.it:e,_ oi="i~,«,éa..r.nataka, Bangalore, with respect to the
unnatarali.V'deat*h_of'~l\iau_shad Kashirnji, learned counsel practising at
.i:':'ii€.a_ngalo.re, was tal§'e_n.'?bn file as suo motu Public Interest Litigation and
_ a:n..,_i_nterim- order' passed on 29.04.2009 which reads as hereunder:
V §'IF<e_gistr'y is directed to reciassify the writ petition as
public interest litigation and with the State of
,Vu"i<a'rnatal–inspector of Ulla! Police Station,
Sri. Vaientine D’Souza — Circie Inspector of
Panambur figuring as respondents 2 to 5
respectively, emergent notice is ordered to these
respondents arid Sri. l\i.[-3. Viswanath, learned”~.:”‘<i.l"
Additional Government Advocate is directed to
notice on behalf of these respondents."
2. Thereafter, when the matterlucahne
on 24.06.2009, Mr. Ashokirlriyara.ri’a’h’;iVii:§i,,pvVlearnedH”Advocate
Generai, whiie assisting that the
respondents propose”:toI’* in Crime
No.14-4/2009 on Cotirt, Marigaiore, in
connection of Mr. Naushad
Kashimji.
_._3.Tod.a§y, iearned Adyocate General filed a memo enclosing
a copy.’ :of.w0.rin4ai~–,_report which has been filed in Crime
1;-.i\io.144/2.o’o9«b”ér5_if»e_tiie”J.M.F.c. II Court, Marigalore.
*4. in.uthxatv.yiew of the matter, it may not be proper for this
C1o.TLirt”..to pass any further orders in the matter as it would either
an Vi:”-p_rejud.-icegthei case of the prosecution or that of the accused. As
‘.gjfar as,VVVt’he rights of the victims are concerned, suffice it to direct
4
the State to proceed with the prosecution, in accordance with
iaw, and aiso to permit the victims to work out their remedies, if
any, in appropriate proceedings.
Writ Petition is ciosed accorciingiy.
Index: Yes/No
Wetwfiostz A’ ….. <4 .
;_Msk* —