IN THE HIGH COURT OF KARMA TAKA AT BANGALORE V-
DATED rms THE 2181' may or HAY, V T ''
:Present: fl ' .
me HOMBLEMR. Jusr:c5r:.K.='A 7:3,." A; % %
me Honms me. JUS r:cs%:;r:% JA sA»mm~%
WISHC '72 01:
EETWEEN:
SHAKELA _
" svsrmomen
(SUO MOTCJ}
AND:
$TATE O? KAFZNATAKA " "
BY ITS SECRE'?M2Y- ' V
DEPARTMENT {}Fv.P7{OME
VIGHANA SOUDHA , "
BANGALQRE » V " "
STAYEQN .!~{€'3U$E OFFICER.
1,v'v:3:~wvA:v~:A'mx,séuRvA PC>LICE'$Tfi.TtON
HNDERTHFE cmcsza MSPECTOR
v:'.--m'A,PURA BEVABLARALLI ?LAUK
h" RESPONDENT
” V ‘ (8521. 3. Msmosgnn Afi-*,A FOR RESPONDENT )
4_ = Amzs wpm: as FILES uwoaa Anrmes 226 3. 227 01: THE
coasnrunaw or mma, on THE BASJS or 1:45 TELEGRAM SENT av
ma E-“¥£T3Ti*f.)NER PRAYING ro PRODUCE HER son AMJAD KHAN $10
_V $.HAM:3HEERKHAN AGED 20 YEARS mzorze was czcum.
V V ° ‘ ‘V VTHI8 wpuc comma on FOR PREEJMENARY HEARING mes DAY,
= _ N.K.Pati#. J. MADE THE FOLLOWING:
A
IN}
3
$58:
This euomote writ petition has been registered on the
basis of the teiegram sent by the mother of the detinue4jeee..»_V’~V.VV’
Sri. Amjad Khan.
2. We have directed the teamed Additienai ‘ V
Advocate to take notice and ir3etrL1&:tiofé_’_’a;hc’$”~.i§:5
submission. when the matter ue
ieemed Additionat Govemment Advoceie–_hee_ med’ anattaéxavtt
of one Shri. K.E.K%hav, inspector of
Poiice, Vijayepura Circa Deveeafiefig in pared of
the amdavi: aateafées stated that, the detinue wee
arrested for section 395 of i.P,C.,
in Crinrev1:$le.t§0f;2QC9VV’Vahd_V’he was produced before the
;JfP».’–!,_F.C:_jE}e§;ena!ja!iihen’£’:;5′.’20tE at about 10.50 pm. and the
to produce the said Amjad Khan before
ce.nma.a.2aes at 11.00 am. Acoordingty, the said
Kh*ae*:. been produced before the J.M.F.C.
ee;:e:ehe;:i on 5.5.2009 and the said Court hae ordered
pgyaaeeaetody of Amjad Khan tn: 11.5.2009 tor investigation
On 11.5.2009, the eeurt has ordered for judicial
g’
If
I,
f………………._,___________
/”
custody till 20.52% and it was extended tiil 22.5.2009.____|_n
the fight of the statement made in para-4 of the affidavit efeu
concerned Circie inspector of Poiice, the refief §3″[Y’f
petitioner in this petition through herte!egrem4doee’e’et:1;3gEi}iveV’,
for consideration. Hence, the instant peiétioéi esietwide
of as having become infructuotie, VL”‘~:esew’ing_
petitioner to redress her gfievangei tee “‘aepr¢::;)riate
Forum, if so advised or if accordingly.
Learned Add}t§en.ei permitted
to me meme two weeks
. . ‘ . ” _.
Sd/’i.
Ezdge
Sfiiei
Fe§g”%§