High Court Karnataka High Court

Chidmaan S/O Anirudh vs The State Of Karnataka on 1 December, 2009

Karnataka High Court
Chidmaan S/O Anirudh vs The State Of Karnataka on 1 December, 2009
Author: Ajit J Gunjal
-1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE III" DAY OF DECEMBER 2009_____

BEFORE

THE HON'BLE MRJUSTICE AJIT J Q-UN..if3"sII ii   '

WRIT PETITION No.344I3/2.(I69t'(:»M§~.REvs;IV:'I  _   F'

BETWEEN:

Chidmaan,

S/0. Anirudh,

Aged about 50 years.

Resident of Karwahali, .. =
Kannoot Taiuk, Bhuva11eshwaTi. if V
DISIITICI, Orrissa  I ' -T

P1'eseIItiyjresidiIight  
M'21nd()<)I"V'i1Iage; _  I   
Bidarahaili Hobli, B:IIIg3II')reV,""--

Eas{TzI1uk,Bai1gaI'1'oeV.'v--.   ...Petiti0neI".

 ' '(By SIf':ij.."':i<;,Al'»/~:I.R-:Iyiku'_III.:ir*;"'}\dv.)

ANb4 

  I. ' Ivhe S.E£1tC:*.§1f;Ka!'II.2-itakzl,

 "Chief Seem'-:t2Iry.

Vidimfia Soudha,

 A' 'B;;ngal()1'€.

T The Direcior,

F K21I'l'1'c'1t£-lkii Balakara BaIaIIIaIIdiI'.2I,

H(')1"SU1' Road, Near Kidwai Hospital,

BaI1g2I]<')re ~-- 560027. ...RespondeI2ts.

(83! Sri. N.B.Vishwan2Ith. AGA)



This Writ Petition is filed under Articles 226 and 227 of
the Constitution of India pmyiiig to direct the R2, to hantiiz-ye-r

the custody of minor Sandeep in favour of the p€Ii{i()F1t31'_iV*f_ithV

such terms and Conditions.

This Writ Petition coming on for [31'€:'.i§1'}"1.ii1.='..'..E'.yf.thiSi"

day, the Court made the foliowirlgz ~
ORDER

Learned counsel for the._V:1’j’e.t_iti(>tt”erV_siibh1i_t§”‘._;tiiat “the

petition has become infruci-tuotts. -. ii

sd/-

IUDGE