_ Bazrxgzgzlérerlé. "
ad 11% I-IIGEI <If0ifR'E' 91? ."€§ARfifA'I"AKA arr -.
Datefi this the {N1 day of January, V' N
THE HOWBLE Mr. J"US'1'iCE AV A
'rim I-IOWELE Bit. .3Us*r1cE"fi.;é;' ¥EKUGO?§1;.i aoégvna
'WRIT PETITIGEf..§o. 164125603
BETWEEN; '
av. Giridhazf,' ' ._
S/0 13.3. Va§s;1d:%;Va31aoV;' '
Aged ab('I}_1.$: V 43' ..V_ c?:2i:£i-:;,_ .. _
Gee: '§'aiIon'nTg,~ _V
R/0 N{;. :_12§45., "
Akshayafiiagar, 'V
Ii Block, Nérar Si1ai;isExwar'Tr:mp1c,
RM. Nagar, V'
{By Adv.)
Aim
as
" . _1 . '1'idc:... of Karnataka,
" .. Rept.",~----by its KR. Puram Poiice,
New réptd by State 13.13.,
2 "High Court ef Kaifiataka Building
V' Bangaiore.
'4 The Poiice Sub Inspector,
KR. Puram Police Simian,
Bangaiore.
PEFITIONER
. . . RESPONBENTIS.
(By Sri. R. Venkata Raman, HCGP')
This WPHLC is flied under Articles 226 4_
Consiitufion of India praying {<3 issuewa writ'b£"h§éi_beéis 'eorp1;r[s" .L
directing the respondents to seaijch "'.t1%:$.;:e-._ '
daughter of the petitioner namely Mé2;;_x.aiha~
Girzidhar (15 years) 1111111 theV»iifi:e’ga;_Il c1§.S’£,;:>d§é -5:’ evunknowne V
person. L’ b . V
‘1’h,is WP}-{C com1a”g.A ‘on :f§:—Vej,’v~r§’ra¢rs this day,
BANHURKATI-I .I., made th{§..tbi:GWi}igl:Vf ”
,v~«eje’Ky-“,aoRfiER” “””
Aiiegiixg of minor daughter by name
Mamtha (}Iz i~4.1i?;.;3{)():2£., {fie present habeas corpus petition is
.-fi;ee.'[_: fatT{1er.”~ ———- we is alleged that, inspite of lodging a
KR. P1″ Iram Felice Station on next: day itself,
nee 2ii:V1«:ioz1′ fi;3f;s..e:’beeIz taken and as such, the present writ of
‘ . V habeéts… is sought.
ux ~ 4_ 2. “‘After filing ofthe case, this Court issued notice to the
.’ 14£-.e§o:ident/ pcdice ané today, the girl is produced beibre us. On
” -efiqmry with her, she has statefi that because of piz:1pri<:k
'A ' V. «-accordingly.
§–r-1 V
1 her heusa, she has ieft the house and was staj§§.–1_ig–VA4the
relatives at Guéiyatam from Where she has =th£:,
poiicc toiiay. It is stated by the_J1’e3pQndé”fi£$” iiféifi’ 1
ttaced on 3.1.2009 and because £3′ ~*-size
could 1:101: be pméuced be:bre’ t}ii3. €311 ti;”:ci€’
girl, we find Iemorse for sucicilgfiljglcavvingh’th§v_h0vf{ise Without
imbnrning the parents go back with her
parents and mené her 1 “Same, we deem it
proper to cios_Ve5._.:Vi;i1e::1iT’c.é_n,s«<;V.V:'*¢ V.
'I316 police are éirected :0 hand over the
custody oi"t1f;eA parents present beibre us.
sa/L"
Judge
Sd/1;
Iudgg
N312]-