High Court Karnataka High Court

Govind Raju S/O Late Ranga Nayaka vs The Sttate Of Karnataka on 5 January, 2010

Karnataka High Court
Govind Raju S/O Late Ranga Nayaka vs The Sttate Of Karnataka on 5 January, 2010
Author: K.Sreedhar Rao B.Adi
 

IN THE HIGH COURT OF KARNATAKA. AT f3ANGAlv;ORI§

DATED THIS THE Sm DAY OF .IAI\IIIAR§.«i..__2_Ii':I'_T§';~ " 
PRESENT N; 'NNN N
THE HONBLE MR.  
THE HONBLE IvIR.{I  

W.P. [HC1  2009-, 
BETWEEN;     

Govinda Ra_ju  V'
S/0 Late Ranga_Nayakav--  . 
Aged about 52'y'€"8I-[S 1: _, 
R/at No.51. f_l'"" C~:'c),S3,  1
N-Block. .  ._  '
KuveI1IpurI:Igaf1_f 
Mysore-:5.7OCJ'2_3 '1:;.._ E.

 '     « I PETITIONER
[BY SRI. =IvI.v. _\/'EDI}.41ACHALA. SRI SANATHOSH G BHAT &
= 2 " _SRI»P E.IiII_)AIgANDA. ADVOCATESJ

 '~  '"I'}1e__S'ta:_t«e of KaIT1atéi'ké1
, Thzfough §I.S,S'['E|lt' PLIbII'C PI'OS€C'.U[()l'
 'B'_'y UTE I_')fj\./'ELT"v£§1_-}.,_E'l T?0lI'c'e

. V _ . -   RESIJ'oI\IL)EI\I'I\
(BY 'SR1 S I3H'AvAI\II SINGH S.P.P.J

'I;h'._l-E}: WPHC FILED UNDER ARTICLE 226 AND 227 OF

QTFIE"CONSTITUTION OF INDIA FILED BY THE ADVOCATE

 "F_0R_ _'?I'HE I>ETITIOI\IER PRAYING To ISSUE WRIT OF

 HALBEAS CORPUS, DIREC'I'II\IC. TI-IE RESPONDENT POLICE

Tof PRESENT THE PE'I'lTlONER'S SON DEEPAK 0.1..
~ BEFORE THIS HOI\I'BI..E COURT.

 



This petition is coming on tor orders this day.
SREEDHAR RAO, J., made the lotlovving:--

ORDER

Master Deepk~detenue is the son 0!’ the pe_i;’ition.eer..,: _

detenue was studying in PUC. at Sadviclya._jPiLi;’«.:e0_Eiege’. ‘

Mysore. The cietenue is l]]iSSi1-1g since;

petitioner filed a missing complzlint.Von’-{lie l,1€’I;€t.(laL\,7 b;el’ore

Devaraj P.S. Mysore City. Thetipetitionerlustateszi that the
police have not ctoiiciiicrted ei’t’eeiiv:ei’-i:1;_1ves.:igati()nA; Pience. this

petition is filed.

detemle was s’t’:’spende’civt._l’ro.n1- the college for misbehavior on
the date of the ineideiit. The detenue did not go home. even

afterfiate in ‘=the”eveni11g. The parents went and made

the orilicipal of the college who on the same

“a:’n]i.ssi1ig complaint before Devaraj P.S. Mysore

eity.,_ .–The4j’..elnqL1iries l’i_irt.he1′ reveal that the detenue had

Wgone t”o.Taii*upathi and lvlantraiayam after leaving Mysore and

..lH1’OIfIlu,TiI’Ll[)a[hi he has sent prasadam by courier which is

received by the petitioner on 30.i2.2009. The above facts

reveal that there is no illegal detention or any kind of offence

In that View it is

committed against the detenue.

uiinecessary to keep the petiiicm pending. h()we.\ref’.—_ it IS

directed that the police lo make dii OUI efi’01’t.s .’1..()”~1>Vl’!Vzi€,”.’:’t”v,. {“ht-

rnissing boy. The petition is (‘iO&5t’C1.

.ifljEdg°

Gps* _