f (52 ;8RI fir;A$k4&iN'?HAPPA. ADV)
IN THE men oourrr op' KARNAT-AKA, '
DATED THIS THE 018? DA§;'API%i1L V
BEFORE % '_
TH-E HON'BLE MR. A an
WP! PF-'1'!
my %.Nr.>=44.:s.:»§=cS:a*:% ma tr_iIu.L§=nLI rm. (3 N0 'T'REE"'
~ JQGUPAL-YA; unsoon
~ Bmoanorem-3 '''' W .
PE-TITIONERS
1 " ..'I§H=E.(;';OMMISISONER OF POLICE
BANGALORE cm
« ' BANGALORE
- THE INSPECTOR OF POLICE
ULSOOR POLICE STATION
ULSOOR
BANGALORE
g'
3 VENKATESWARULU
SON OF RAMALINGAM
AGED ABOUT 44 YEARS '
4 SR! PURUSHOTHAM
SON OF PIGHAD! V
AGED ABOUT 34 YEARS . * .. _V
5 LAVANYA
son or L-ATE .s.I:.rz.A.:~.'!«:.n.:e 359:)? *
AGED ABOUT 35 Y'Ei*.R
3 TO 5 ARE RESIDING AT' V % % V
:90, :5, JQGURALYA
ULSOOR, BANGALORE.
(BY 32: H acaa 50% E: Area 'R"'
'mas -an-=..=.:*r Pu'}.'EI'FIr1)fi.iE's E-"iLEI'.I UND-ER flRT"C'LE'8 226 AND
227 OFTHE consrmmou OF mom PRAYING T0 DIRECT THE
1 c"s«.'2~P'ROT'Fx'.'-'T'iOi~i T0 THE LIFE or
THE PE'l'I'1'I0NER82_ F'R(')M'i'-.,HE RESPONDENT-8 3 'no 5 TILL
sac}: ‘:*:.-.-.31’. is
.«§L”I”HiS I-‘}’.*’.’i’ix’I”ia’-.w’-51′ GL’)i’\iiNG 0 ” F ‘ E’ PRELIMINARY HEARING
‘ ‘ THIS. DAT{~.V.Ti-EEA COURTMADE THE FOLLOWING:
The put forth by the petitioners in this petition is
K the p-efitioncra are and h..nI.rI_e gut their
mgri.-;t;:_;Ied b«.e..fi.:m the he-“st.’ar af :”w’ax-:-ia§es,-
Ea”-.;|:-..i-.ra=-.j…..,i-1-==–re-…”. .i”.e.=ngal.-m:- an i3.12.%. imoorciing in tin:
Q. jffififififiéffi, fhc xepondt is the father of the second
I
J?
’84
petitioner and as such, respondent Noe.3 tn *
the lives of the petitioner: it it
other without the consent ofthird ‘
2. The in deopite the
pei.i__m:m having a cornplaint
against the ree”:an.’lentt~t£ee;3 ‘*..e-5. ……’~— I” ‘*-…….n
received by. oomfvieint has not
been copy of the complaint
allegecliinto police has not been
producettaioilci However. the perusal of
the f;:r.it indicate that the petitioners have
the Certificate of Registration of
in Form II-A is produced as Annexure ‘C’.
.. O I I I
3. .-if the *pe”‘ar:*-re apprehemi thr–t m ‘””-“‘ ‘*”–‘ it
wouici be incumbent on the police authorities to provide
ih riarotection if the police after aeeeeeing the threat perception
are convinced that protection is to be provided.
I
1’?
4. Therefore, this petition is disposed of *
petitioners to make an appropr|a’ ‘ibeh. ‘Au
second respondent who shall :1′ the
thereafter, consider the 2Ap1′:iVo31. hyi the
petitioner: to their lives; and is of
the view that the petitioners are
with the petition stands
diaoosed_ or.’ PIo:’voifie:1:*aoh’iz:3l”eo§|th.
V’ memo of within four weeks.