Karnataka High Court
D K Mariyappa vs The State Of Karnataka on 23 September, 2008
-1-
IN THE HIGH coum' op KARNATAKA AT BANGA1.oR12:%""---_
DATED THIS THE 23RI> DAY 09 SEPTEMBER ~
PRESENT
THE HON'BLE MR. JUSTICE s.R;.% "BANNu'}RMm'fi'<__
AND V
THE HON'gL.E MRS. JUSTIC:E1:B._\!,
WRIT pmmon No.11 Qo¢um'H':§s=sEAs c<;$Rp:;s3%
1 DI{MARIYAP?A =_ '_
s/0 LATE_C{i1KI€;a:_KEM_PA1AKKAiA£i
AGED Aaom-ego Y;1:AR.s'-V.
R/AT--,No.._:ss5, ._ '
KANTHEERAVA
NANDiNi=._LAYOU'i--' ._
Bmmwm-95' ' ' ~
PETITIONER
=T (B*:sR:}j5AreAsHuRAM ié"'H;¢;1'rARA1(zHAL, ADV.)
M _1 THE sfcAT;éi'~bF KARNATAKA
.V REPRESENTED BY ITS SECRETARY TO
* HOMEVDEPARTMENP
'RHDHANA SOUDHA
B_A1§i.'.3A1,,or2E-01
'§I'HE DIRECTOR GENERAL 0? POLICE
" ~ "GOVERNMENT OF KARNATAKA
I:3ANGALOR'E-OI
3 THE COMMISSIONER OF POLICE
INFANTRY ROAD
BANGALORE-I ._
4 THE STATION HOUSE OFFICER .»
NANDINI LAYOUT POLICE srmon 'E E
BANGALORE Om V
;eEsEONOEm's
(BY SR1. SB. if-'AVIN, SP? FOR R-4)
THIS WP{i~iC) IS FTLED'111SfD§JR'V,Z\1?§fI'I(3LI§Vfi§f4sE-"AND 227 OF'
THE CONSTI1U'I'IO_N .1:~:r:i~:A Fi:;EO44,i3?'.jT;11E"ADVOCATE FOR
THE PETITIONEE? §E1.,PE5j1.NG ,1ss__uE; A wiérr OF HEBEAS
CORPUS DiREC'fIN§§'ffHE' EEéiéO:i'OEnfi»s"'TO PRODUCE THE
DAUGHTERv0'FvTI}F2 PET:T:o"EE'R 1. E;;'KU1§1AEI D.M.ASHA, AGED
ABOUT :7',VYE_ARSO'EsEB_fORE' EiON'BLE COURT AT THE
EARLIEST. " '
THAES. ON FOR ORDERS, THIS DAY,
_»EAn;Nu,_Ei¢:AT;i .3, FOLLOWING:
ORDER
Corpus Writ ‘Petition is filed allegng
~ Of vdEugl1tc1’ of the petitioner by naxne Asha and
insfiite of the police complaint, no action is taken
police.
%”‘
2. Now, a memo has been filed signad
petitionm’ and his counsel intimating that % ‘
this petition, on 29.3.2903, the V
petitiona’ has come back and as suéh, Writ’ ”
has become infructuous. _
Accepting the mcms5,~._;hc is’ dimissed
as having become1’nfi11ctu§$u$._ ‘ A
Sd/–
Judge
…..
Judge