High Court Karnataka High Court

Sri M Shafiulla vs Byatarayanapura Police Station on 28 May, 2009

Karnataka High Court
Sri M Shafiulla vs Byatarayanapura Police Station on 28 May, 2009
Author: Subhash B.Adi
IN THE HIGH GOURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 28* DAY OF' MAY, 2009
BEFORE
THE HOWBLE MRJUSTICE SUBHASH B.ADI
CRIMINAL PETITION N0.165CI/2009

BETWEEN:

1. Sri.M.ShafiuIla   
S] 0 M.Gh0u$e : '
Aged about 56 years

2. Zarcen Taj
W] 0 M.ShafiuI}a
Aged about 50 years

3. Mdjialixnuila
S/'0 M.Shafi11ll.a   .
Aged about 30_yea1:'s,..  _  '

4. S. N   
S/o7..M.Shafiu}la-~._ E     =
Agcd 'about £29'  ' '~ .__ H " 

5. Md,RafiEiifla_v'  
.3319 Ivishafiuila  
"Aged-Eabolzit 21 

R/'2:-tV'i'¥_:3.0T:",:'4¥.h 

E E   Pipciine mad; Shamanna Hagar,

_Ba11ga'I-rare  566 026 ....PE'}'I'1'I(}N ERS

(By Sri. Rflotwal, Adv.)

.3. H...'

  'B§aafiranapura ?o1ice Station,
 _ '°BangaIore, State Public Prosecutor
  Court Buflding,

Bangalore, Hirisave, Police  RESPONDENT

(By Satish R.GiIji, HGGP.)

This Crl.F’etition is fiieci U] 8.438 of Cr.P.C, praying to
allow the petition and grant anticipatory baii to the gaetiiioners
who is apprehending the arrest and detenfiox; by the respondent
police on the complaint Iodgecl by Sayeds Shaheena Jabeen for
ofiience U] S. 498A before Byatxanapura Police E%’iie1:io11,
Bangalore. ‘

This petition coming on for Orders, this d9§3.; .

made the following:

This petition is for grant of v , J, V’ T A

2. Leaxned Govemmeni ‘-.._f’ieadefV’ that; no”?

complaint has bwn xegistered -.3;_)’et:i.t’:io’11er them is
no appxehension of ‘ However, learned
counsel for the 1 ‘gvife has filed a
complaint befoiev station. No such

material is avaiiéi*j1e-..__ *

3. In si;bum3″esion mafie by learned Government

.e 31.9 complaint is registered, 3 do not find that, there

..any_ maspln for apprehension of the petitioner.

H – AV’..i9etiVifio§i.”§1ieiii$;esed.
sal-

Judge