Karnataka High Court
Chidmaan S/O Anirudh vs The State Of Karnataka on 1 December, 2009
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE III" DAY OF DECEMBER 2009_____
BEFORE
THE HON'BLE MRJUSTICE AJIT J Q-UN..if3"sII ii '
WRIT PETITION No.344I3/2.(I69t'(:»M§~.REvs;IV:'I _ F'
BETWEEN:
Chidmaan,
S/0. Anirudh,
Aged about 50 years.
Resident of Karwahali, .. =
Kannoot Taiuk, Bhuva11eshwaTi. if V
DISIITICI, Orrissa I ' -T
P1'eseIItiyjresidiIight
M'21nd()<)I"V'i1Iage; _ I
Bidarahaili Hobli, B:IIIg3II')reV,""--
Eas{TzI1uk,Bai1gaI'1'oeV.'v--. ...Petiti0neI".
' '(By SIf':ij.."':i<;,Al'»/~:I.R-:Iyiku'_III.:ir*;"'}\dv.)
ANb4
I. ' Ivhe S.E£1tC:*.§1f;Ka!'II.2-itakzl,
"Chief Seem'-:t2Iry.
Vidimfia Soudha,
A' 'B;;ngal()1'€.
T The Direcior,
F K21I'l'1'c'1t£-lkii Balakara BaIaIIIaIIdiI'.2I,
H(')1"SU1' Road, Near Kidwai Hospital,
BaI1g2I]<')re ~-- 560027. ...RespondeI2ts.
(83! Sri. N.B.Vishwan2Ith. AGA)
This Writ Petition is filed under Articles 226 and 227 of
the Constitution of India pmyiiig to direct the R2, to hantiiz-ye-r
the custody of minor Sandeep in favour of the p€Ii{i()F1t31'_iV*f_ithV
such terms and Conditions.
This Writ Petition coming on for [31'€:'.i§1'}"1.ii1.='..'..E'.yf.thiSi"
day, the Court made the foliowirlgz ~
ORDER
Learned counsel for the._V:1’j’e.t_iti(>tt”erV_siibh1i_t§”‘._;tiiat “the
petition has become infruci-tuotts. -. ii
sd/-
IUDGE