IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS TE---IE 3o=-In DAY ox? NOVEMBER,
:PRESENT: "W V
THE HON'BLE MR.JUSIICE N._.K."PAi'1L"'~V _ 4
AND
THE HON'BLE MR.JUs*.:i((3;; B.SREENrv*As§;rzov;DA
WP(HC) No. __19"1__OEf' 2009
BEVNEEN: V E ' 2
1. Smt.Man.i; . V
W/O.M0'}"Ttafi _ Z: _.
Ag6d_.ab01§§f4«O.ye21r:3,V _ _ V
R/ "<5'*? 'Aff '
81" M.ai'1"-.--. 1VijayaI1aga'1'; '
Baz1_gaio_:e_;~ _ _'
2. S1ii.}'-'rakas_h,--..' '-- "-- __
S/ o ;.Ver1kaoLa1*aar;1faiah . R.V'..
- --. Agedxabouti '36 years.
x R*;'o.No. NOV." 4"}. Cross,
' ¥Mz1d'akari:":'ayéika Road,
_V _Laxmi'p.u_ran1. K.G.Na.gar,
4 _ B.g;11g,a:.Q1§;: M 560 019.
' « " ...PE'I'I'I'ION}Z
Ix.)
r
2. The Deputy Commissioner of Police.
Mysore City.
Mysore.
3. The Inspector of Poiiee...
V.V.Puram Poiiee Station;
Mysore City.
Mysore.
(By Sri. R.S.Hegde, AGA. for respohdehtsi]
_ This we {E-IC] is 1'i1ed"by"'~a..iie pet§t;ioners_ti'nd'eVrwArtieiesVit
226 81 227 of the ConstitutionofiIndia. prayeirig to issue writ
of Habeas Corpus. directingthe".respondents_to,secure the
presence of the detenues Sr_i.Kish-ore Kuniar and Sri.Charan
happened to be son aim t)rotiiiei’::–in’v-Ivaw’Aof the petitioners 1
and 2 respectiveiy and 7prodVu’ee t.i1_e’m>.:’~be'{ore this Hon’bie
Court to set them free”frorri”ti1’e_r:ustodyof the respondents.
This_V§»’_P on ihfieiiiniinary Hearing. this
day, N.K.E{‘at;iI;V ‘xnadet-hpe – Ii’Qi:,O’Wi£’igI
17 V “:GR__l_)ER:
The._pe1i.tion”ers’inVt;his.- petition have sought for issue of
23. writ oVi’i«-.4If{avbe2’1s_ C.oi’pz_t:’is by directing the respondents t.o
sec_{ureuti1e pre-senee of the detainees Sri. Kishor Kumai’ and
who are the son and brot.her–in–Iaw of the
V .=pet.=Tt.iorier_s’+r~i_V’and 2. respectiveiy. to produce them before
to set them free from the custody of the
resporzderits.
2. We have heard learned Additional G()V€I’I1IHGEH.
‘i¢Xdi£oeat.e for respondents.
I”
f
8. Learned Addiiionai Government Advocia-tie for
respondents has filed Counter affidavit dated 25*” November
2009 and the same is taken on record.
4. Learned Additional Government :..Vi_’_rjr_
respondents, at the outset submitted that._t~}’i–e.. sought…
by petitioners in this petition does} “},_”i().”l,_”5,iLI’1’~v\/’iv\{€~.;_.fff[‘
Consideration, in View of the.s1′,at’.erne’r1_ts”made»in pé1ra1s3;3 to 5” ,
of the counter affidavit dated _ 25t-*r_ Not/:e1″ri:’per 2009.
Therefore. he submitt.§d’*vthat_’the–:insiéiniA’writ peiitioii may be
disposed 01′ as having become0..ini’:§’ue~t:i,io’tt§._
5. The aspire siib1?:1issionrni§_i*de___Eo§/ learned Additional
Government”7}?idyoeate_’i’or respondents is placed on record
and the Vi1i’stai*it_\’Vrjit.. p’e.t_iti’oii filed by petitioners is disposed
of as, haviiigvbeeonie infrumuous. reserving liberty to the
pet.itio.1’iers– 0.100 n1o\fe”‘the mat.1’.er in Crime No.122/2009. if so
“‘:;d(rise’d._oI?i ii7.ne=;=d arise. Ordered accordingly.
/1’-‘ /’
Sd/-iii
Iudgg
i’sn*
35/-§
Iudgé