High Court Karnataka High Court

Mrs M D Nagarathana vs The Government Of Karnataka Home … on 13 June, 2008

Karnataka High Court
Mrs M D Nagarathana vs The Government Of Karnataka Home … on 13 June, 2008
Author: K.Sreedhar Rao Swamy


..;_.

xn was 3:93 CQURT cw KARKATAKA Am BAN@ALéR@7,

mamas THIS was 13th DA! 0? JUNEf*2e§$i7~ “:”

ERESER$w._

wag RON’BLE m3.JUsmIcE K SREEEHAR R35 2 *2

;gm@
TEE HQR’ELE MR. Juaéicg g HARAXAHA swam?
waxy pEr:@xaN (gc$~mQL143/2007

BETWEEN:

1 was M;D £§&A§ATfi&Rfi”* v_m
w7G_LA:m{§xmfl:AxA$nA~Ly

:”Ammm»§3ov§.3s”:EARs.
gaiar No a, $fiT?aEoG1SWRMY

2 MAIN Resp, QANBRINAQAR

MYSQRE ‘ “‘ “a

“a “. ; g ~– … yawxwxomna

($y’Sxi sIa:”mnLA2:L & ASSOCIAEES ;

…..’…._…–~…… .

*1’ rag sgvaamamw er xgnuamaxa HOME mmyanwmmmr
REEEESENTED 32 SECRETARY
‘vznHAxA sounaa
“_BAflfiALORE 1

3”,_”2; was camxsxsonma ow QQLECE

MESORfi

3 SUEERINTENBENT OF FGLECE
MXSORE

C%/

N2-

4 IN5PE¢TQR or yonxcm
N R MOHALLA yoaxcm smamzow
MYSORE

5 mgxaxaxma
S/0 KE?AMA =, 2_~
RXG no 10 caoss, Gannaxnnaaa
M¥SORfi ‘ “2 V- . _ x ~~W~

%«_ » ..§.Rfi$?ONEENT$

(By 5:: N mxnzsa, asap §Qx,R1¢4} ‘ 5

W .§.(Hc) FILED pv/3.”225’~a 227 OF THE
comswxmumxow 9? IHflIA= BE _wa£.*ADv. FOR wag
ymwxwxonxa §aAyxNsW_$e; 2235331 ‘*waIw er nanaavs
coayn are was 15% mg awn £E390m3ExT, mo yaomucg
was 9Ew:$:omgR*s’=nAné3rEa “HAMELY KfiMARI. mama
Aaza 3ac$m,:5gxEAas;.umMe& G333 W30 :3 fiflSSENG
szmcg a:1.2aa7,’=» ‘”2 *-r 1;”

1″§fi:§ @gw:%ia§”¢¢MxNé”§m FOR ORfiERS THIS BAX,
SREE§HAR–RAfi.%J;~pELIVERED mag FOLLQWENG: W

‘”?% ®RflER

:H.Qne VT3#a; fiaughter Qf the petitianer is

°*.@&a$i§g”sgncm é;1–2oov. It is the allegatian af

.$thé’§e@ifiimfi@r that the fiffih responéant is the

aufipeatianfl he has antiaed her minax daughter.

“_2; The Suh»In3pe¢tar ofi Qwliae, KR Mbhalla,

3”,$fihwInspactar cf ?elice Mysore District,

§Cammis£ianar wf Paliae, Myaore, Subwlnspector af

Pmlice, Mandya, xngpector mf Police KRS,

Inapeatmr of Emlime srirangagatna, have all made

CE%///

-4-

efforts to know the whereabouts of

in vain.

3. We find no merit. liq .

alive. Sinae enticing 9: marg by na§agapa,E(K«5f;

amounts to an ¢affenc:e’,’V”L=,:£i*;e Police
Station is directed tc;>V””‘1:*’e§:§..:sg»».1Vie:;;* a §{a#e against
him for an of£éh:¢’}uhae: V$a§;3s3 xpc and
also to __.tré¢-;e5:..t«1*ge” ci§:.1§é;nué4′._

v41_An§5£§;ngx§’§hé peti£1on is disposed of.

G
E’
8′
(D