" . ($3? SR1. :>.;<Ar2ii'
.. 1 _
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATES 'THIS THE 30"' DAY OF SEPTEMBER
PRESENT'
THE HON'BLE MR. JUSTICE S.R. BANN;)}zyi.a}§*i*é¥ ~
THE HGNBLE MRS. JUSTICEE £332'; ':VNAGAP;§§'?I}§§§A..":'
WRIT' PETFPION N'o;.128" CORPUS )
1 SR!' MELW_',§N NETINLOBO
Vs/V0 C.ARL2:.LoBQ; _ * "
AGED._2,1 YE;{a12s,'~.'V '-
xA_L£..AJ;3H0UsE,._ . .
"=KAQEsmv'A'LYA»V1I;LA'QE,
BA_N?wAL.TzxwK;' "
0.K..DImR1c:'1'.Q_ "
" .. '- P}E'I'fFIONER
'R, ADV.)
_'f'E£EfS'I'ATE OF KARNATAKA
. 'l)EPARTMEN'I' OF HOME,
' _v;DHANA SOUDHA,
BY ITS SECRETARY,
SUPERINTENDERF OF POLICE
DAKSHINA KANNABA,
MANGALORE.
29}
-3-
wife Hemalatha forcibly without any
of his repeated approaches, he is not fiblfg
reasons for her taking away J
2. On issuance!» the"
resimlacient Sub»Ir1spectopa-cg A' by
learned also produced
the allege-dz', ¢:1e tenue'. " police, as the
afleged the petitioner a
of agitations by Hindu
Orga:£1.isatio11sV conversions, in order to
detenue, they have taken her
;_A-Jigept. the 4* respondent NGO -~ Prajna
‘ also stated that as there was uncertainty
their age whether minor or major and
appiefierldmg that both are minors, the girl was taken
kept safely with the 4th respondent – Organisation.
%$.
-4,
3. Today, the banned counsel for tee
has produced the xerox copies of the
which indicates that both the gaefieoneg T
detenue are major. On -she
that she has voluntarily the
with the pefitioner mu; beet: stay with
him as she is enquiry with
the poiiee, though the police
ttetenue, they refused te
a person out of
the
~ V consideration all these aspects,
‘ it appears that both the alleged
H ” ‘V the petitioner are major and they have
taken the decision to stay together. Hence,
2 * ‘direct the third respondent to release the said Smt.
S1111; Hemalatha and she is permitted to go
62’-‘\
– 5 _
and stay with the petitioner. Aocordillgly, vv*hiI€:_»::_1osing
the writ petition, we permit the petitioxggfi?
Smt. Hemalatha with him.
Writ Petition stands disposééd’ of =