High Court Karnataka High Court

D K Mariyappa vs The State Of Karnataka on 23 September, 2008

Karnataka High Court
D K Mariyappa vs The State Of Karnataka on 23 September, 2008
Author: S.R.Bannurmath & B.V.Nagarathna
-1-

IN THE HIGH coum' op KARNATAKA AT BANGA1.oR12:%""---_

DATED THIS THE 23RI> DAY 09 SEPTEMBER  ~ 

PRESENT

THE HON'BLE MR. JUSTICE s.R;.% "BANNu'}RMm'fi'<__   

AND V

THE HON'gL.E MRS. JUSTIC:E1:B._\!,   

WRIT pmmon No.11 Qo¢um'H':§s=sEAs c<;$Rp:;s3%

1 DI{MARIYAP?A =_   '_  
s/0 LATE_C{i1KI€;a:_KEM_PA1AKKAiA£i
AGED Aaom-ego Y;1:AR.s'-V.
R/AT--,No.._:ss5,  ._ '
KANTHEERAVA   
NANDiNi=._LAYOU'i--'  ._ 
Bmmwm-95'  ' ' ~

    PETITIONER

=T (B*:sR:}j5AreAsHuRAM ié"'H;¢;1'rARA1(zHAL, ADV.)

M  _1 THE sfcAT;éi'~bF KARNATAKA

.V REPRESENTED BY ITS SECRETARY TO
* HOMEVDEPARTMENP

  'RHDHANA SOUDHA

  B_A1§i.'.3A1,,or2E-01

   '§I'HE DIRECTOR GENERAL 0? POLICE

" ~ "GOVERNMENT OF KARNATAKA
I:3ANGALOR'E-OI

 



3 THE COMMISSIONER OF POLICE
INFANTRY ROAD
BANGALORE-I   ._

4 THE STATION HOUSE OFFICER   .»
NANDINI LAYOUT POLICE srmon  'E E
BANGALORE Om    V   

 ;eEsEONOEm's

(BY SR1. SB. if-'AVIN, SP? FOR R-4)   

THIS WP{i~iC) IS FTLED'111SfD§JR'V,Z\1?§fI'I(3LI§Vfi§f4sE-"AND 227 OF'
THE CONSTI1U'I'IO_N .1:~:r:i~:A Fi:;EO44,i3?'.jT;11E"ADVOCATE FOR
THE PETITIONEE? §E1.,PE5j1.NG  ,1ss__uE; A wiérr OF HEBEAS
CORPUS DiREC'fIN§§'ffHE' EEéiéO:i'OEnfi»s"'TO PRODUCE THE
DAUGHTERv0'FvTI}F2 PET:T:o"EE'R 1. E;;'KU1§1AEI D.M.ASHA, AGED
ABOUT :7',VYE_ARSO'EsEB_fORE' EiON'BLE COURT AT THE
EARLIEST. " '    

THAES.   ON FOR ORDERS, THIS DAY,

_»EAn;Nu,_Ei¢:AT;i .3,  FOLLOWING:

ORDER

Corpus Writ ‘Petition is filed allegng

~ Of vdEugl1tc1’ of the petitioner by naxne Asha and

insfiite of the police complaint, no action is taken

police.

%”‘

2. Now, a memo has been filed signad

petitionm’ and his counsel intimating that % ‘

this petition, on 29.3.2903, the V

petitiona’ has come back and as suéh, Writ’ ”

has become infructuous. _
Accepting the mcms5,~._;hc is’ dimissed
as having become1’nfi11ctu§$u$._ ‘ A

Sd/–

Judge

…..

Judge