IN THE HIGH COURT OF KARNATAKA. AT f3ANGAlv;ORI§
DATED THIS THE Sm DAY OF .IAI\IIIAR§.«i..__2_Ii':I'_T§';~ "
PRESENT N; 'NNN N
THE HONBLE MR.
THE HONBLE IvIR.{I
W.P. [HC1 2009-,
BETWEEN;
Govinda Ra_ju V'
S/0 Late Ranga_Nayakav-- .
Aged about 52'y'€"8I-[S 1: _,
R/at No.51. f_l'"" C~:'c),S3, 1
N-Block. . ._ '
KuveI1IpurI:Igaf1_f
Mysore-:5.7OCJ'2_3 '1:;.._ E.
' « I PETITIONER
[BY SRI. =IvI.v. _\/'EDI}.41ACHALA. SRI SANATHOSH G BHAT &
= 2 " _SRI»P E.IiII_)AIgANDA. ADVOCATESJ
'~ '"I'}1e__S'ta:_t«e of KaIT1atéi'ké1
, Thzfough §I.S,S'['E|lt' PLIbII'C PI'OS€C'.U[()l'
'B'_'y UTE I_')fj\./'ELT"v£§1_-}.,_E'l T?0lI'c'e
. V _ . - RESIJ'oI\IL)EI\I'I\
(BY 'SR1 S I3H'AvAI\II SINGH S.P.P.J
'I;h'._l-E}: WPHC FILED UNDER ARTICLE 226 AND 227 OF
QTFIE"CONSTITUTION OF INDIA FILED BY THE ADVOCATE
"F_0R_ _'?I'HE I>ETITIOI\IER PRAYING To ISSUE WRIT OF
HALBEAS CORPUS, DIREC'I'II\IC. TI-IE RESPONDENT POLICE
Tof PRESENT THE PE'I'lTlONER'S SON DEEPAK 0.1..
~ BEFORE THIS HOI\I'BI..E COURT.
This petition is coming on tor orders this day.
SREEDHAR RAO, J., made the lotlovving:--
ORDER
Master Deepk~detenue is the son 0!’ the pe_i;’ition.eer..,: _
detenue was studying in PUC. at Sadviclya._jPiLi;’«.:e0_Eiege’. ‘
Mysore. The cietenue is l]]iSSi1-1g since;
petitioner filed a missing complzlint.Von’-{lie l,1€’I;€t.(laL\,7 b;el’ore
Devaraj P.S. Mysore City. Thetipetitionerlustateszi that the
police have not ctoiiciiicrted ei’t’eeiiv:ei’-i:1;_1ves.:igati()nA; Pience. this
petition is filed.
detemle was s’t’:’spende’civt._l’ro.n1- the college for misbehavior on
the date of the ineideiit. The detenue did not go home. even
afterfiate in ‘=the”eveni11g. The parents went and made
the orilicipal of the college who on the same
“a:’n]i.ssi1ig complaint before Devaraj P.S. Mysore
eity.,_ .–The4j’..elnqL1iries l’i_irt.he1′ reveal that the detenue had
Wgone t”o.Taii*upathi and lvlantraiayam after leaving Mysore and
..lH1’OIfIlu,TiI’Ll[)a[hi he has sent prasadam by courier which is
received by the petitioner on 30.i2.2009. The above facts
reveal that there is no illegal detention or any kind of offence
In that View it is
committed against the detenue.
uiinecessary to keep the petiiicm pending. h()we.\ref’.—_ it IS
directed that the police lo make dii OUI efi’01’t.s .’1..()”~1>Vl’!Vzi€,”.’:’t”v,. {“ht-
rnissing boy. The petition is (‘iO&5t’C1.
.ifljEdg°
Gps* _