High Court Karnataka High Court

M M Kariappa vs The State Of Karnataka on 2 June, 2008

Karnataka High Court
M M Kariappa vs The State Of Karnataka on 2 June, 2008
Author: K.Sreedhar Rao Swamy
fl "*,_E&fi6fi$ORE ~ ssooox.

..1_

xx was HIGH sonar 9? KARfiflflAKé @§ E§mfiAL¢3gw  

narmn wars THE 2"'nmy ow JUNE, é$fifi 
vnmssww 'T  % A

THE HON'BLE MR.JUSTICE K sRsgnfi3R_Ra¢

AND . _ .hV .’ V’
was HOH’BLE MR. JU$?$CE L Régaxhnfi §fiafi§”:

war? 9mrIr;dfiA§H§),fio:i$$/颧i u “”

BETWEER:

1 M M ARIABRA ‘*g.H’LV._*.v _; ~
szc. LATE M;A;’MunnA§aA..*.”
AGE ABGUT $2 $EARs_*.;.”a
R{A$ no.427, £$fi’CRO$S’.”

ova Layeflfi ” V _= I
sanaswanx; aanaancas m 559045.
:;”.H, *.’ ,, V. ‘” ——– “‘ .. pzmzwronza
{By Srifi$.fi£RAIAH a zssoczamgs )

—-.-.-uv-nun…

–1 *?§E swarm oE-xARmAmAKA
i’ ;ay :33 CMMISSIONER ARE smcnaraay
2;. aomE”A£EAxRs
‘a*qovgRmmaN2 or xanuamaxa
vxnganafsevsna

l\.?~’ _

, §fifi”cQMxssIeNaR or ponxca
zmyammay ROAD
BANGALGRE – 569061.

J?

-2-

3 THE IHSPECTOR or ?oLI¢E A , ,«_”. V’~=
YELAKANKA um’ {town PoL,Ic2:-..s§¥A1*I_oN
BANGALORE. w. «.

. . , :zEs’;=~Q:>z;:;E:~:1fis

{By 32:5. N nmnsa RAG Afi§:z{‘covr

w.p.(1~zc) ammo rt:/A ,_2.2;s~-, s; 22′: as THE
conszrxwuwzou or? “–:::1~;r3IA_ i–.1=.é2’£ _ ABV. FOR THE
PETITIONER ymxxne -:1:_I’*f.vBI5g”::otrRa.*_. A.~1’$j saw HIM M LIBETY
E’oR§’Hw:t:t:H.,.”*–. “”” I

~”tc’si£Sf:;’1=!§i*m=:b:sx *-co2é1::::szc{on FOR HEARING THIS
nay”; S12EiEE’H:-.?§.RV_RA0’4.,_S¢___BELIV’ERE3 THE romowxns: —

~ “EJ123253

V The éilegggfiions in the petition prima facie

.A :’:3_-i_V.:s;*«_.v1A.<::»_sA,e._.;_.§*-..v "that cane Sr:.i..Aiyappa., working as

._ in the Central Exaise, is missing

s:7i–nc:c:2'.2£¥¥§1G~20t)7. The wife of Sri Aiyappa icdged

.. a._ aawiaint alleging that he is missing. The said.

" 'A.V_V'¢:4:£1plaint is registered as Crime 30.383/2097. bio

..;a.3.3.egat.in of c:a:m:’L$sion of offence against him

is mentioned in the czcmplaizxt. izfha petitianer

claimng to he the brcther of Sri Aiyaggaepa has

CL/.