IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 28"'! DAY OF' OCTOBER,
PRESENT:
THE HON'BLE MR.JU$T1CE N.K;PA'fr;,"""»
AND
THE I-ION'BLE = T'
WP(H__C) No.1éeoi?_2oo9
BETWEEN: it A V
Ibrahim, .
S / 0. Mohammedz Hajri,'
Aged abou}:725 yVe":.1rs'.\
R/at' M~;g;a1x*u'1s:ous,¢:, _ M.
Sunkadakagtte F'Cs.t,"~f «. V
P'u'tt1.1rV'}7alu'ki._; " '
:.:[).K.'D:'s'.t:+--i¢:V_4.57-41230._ _'
. . .PEI"ITIONER
(By Sri. Mbhailnrnad 8: Sri. B.Leth1'f, Advocates
for M./,s Muffin Law' Chambers.)
it ' iState'"ef Karnataka,
" Represented by Home Secretary,
_ Vidhanat Soudha,
Bangalore.
State of Kaznataka,
V "».Represented by Superintendent of Poiice,
" Mangaiore District, D.K.
V. State of Karnataka,
Represented by Deputy
Superintendent of Poiice,
Mangalore ,
D.K. District._
4. State of Karnataka,
Represented by
Officer--in«~charge of
Mangaiore East Ppiice Station,
Kadrihiii, Mangalore --- 4, M "
D.K. District.
(By sn. V.S.Hegde, AGA, for respandentsjy '
This WP (HO) Is,-filed by'"the'-petitioner'"under Articies
226 <3: 227' of the Coristituticin Of '1r1.d1a'," «praying to Issue writ
of Habeas Corpus, to direec-t thefResp'endei:ts to set at liberty
the Shamshuddin, brother:_iruI_au7 oi'~~the{fpe--t1t1oner and pass
any other equitable o'rde1'fiwh1<:h._ this«,Hon'bIe Court may
deems fit to:--granf~1n=:the c.i~rcumStan.Qes of the case, in the
interest of_11.1st1cé':Vd'a.;1d.equity. _»
o11...fofPre11mInary Hearing, this
day, .K.Pati1_._ J , ;tnadAe't.I_1e following:
" fi}:oRDER:
u'%l'i*;.e petitior1_e_r in this petition has prayed to issue
~ o.F,_Hab.eas_'C0rpus and to direct the Respondents to set
.}.1,berty’A.€fr1§’y;=.Shamshuddin, brotherwir1–Iaw of the petitioner
and etch ”
‘A We have heard learned counsel appearing for
jietitioner and Iearned Additional Government Advocate
it “for respondents.
%W
i
.. it
3. Learned counsel appearing for the petitioner.
at the outset, submitted that, the missing person,
namely, Sri. Shamshuddin, s/ o Abdul
the bI’0’Eh€I’~iI1-IEUN of the petitioner is present before tide V’
Court and in View of his presence, the ‘p_raiye1_”_.V sought in
this writ petition does net survive’. for _eonsideré1tion)’VVi
Therefore, he submitted thvéifjthe petition
may be disposed of, Vinfmetnous.
4. The Vsubmissi’onshv’v__Vmf_adevVibe? jVv–.1ea:rned counsel
appearing for tljeipetitioner, fag s’t’a’Eed supra. are piaced
on reCo”i”d;’ — .
The ;nsian’t..__i>v.rit- petition is disposed of, as
having beéeernee in–fr1iCti1ous.
Sdl
Judge
35%;
we