High Court Karnataka High Court

Kannan Kutty Kulavil vs State Of Karnataka on 20 October, 2008

Karnataka High Court
Kannan Kutty Kulavil vs State Of Karnataka on 20 October, 2008
Author: S.R.Bannurmath & Gowda

,3-

IN THE HIGH Comm’ 012′ KARNATAKA AT _

DATED THIS THE 20TH DAY OF 0crQSS_i§Vw26SS 3 _: ”

PRESENT

THE HOWBLE MR. Jusfrica S§’R.”BANN§ISRP§1.A’i’&H

AN?) %
THE HOWBLE MRS. .J.S’:~:;fIficS’A’.N}[§’§jpN.1;G0PALA”G0wDA

wmr PETITION No; 4.? 3.’/’V Qfroé <1? CORPUS)

BETWEEN:

1 KANNAN Ex’E}LA\2ii.A =

AGS13 A£3.om:’.;g3_6_ YEARS ‘
S.-50 Larmiic K SAIR ‘ _
R}iAT’Mo.7?2,«V._HASI. xH_S~*SaGE
I 3LOC§{,4’I_’fi §.{AEN;

NEAR OXFORD 24193 “SCHOOL,
NEW THIPaASAN:;.RA,
_BANGALC’RE’«- 560 075

” A . PETITIONER

v(AB¥.1SR1._ PTs ESJAGOPAL ASSOCIATES )

oc_. ‘ -‘

ANB

STATE OF’ KARNATAKA

BY .;’_1*S PRINCIPAL. SECRETARY
S : ._’I’O THE GOVERNMENT,

_ HOME DEPARTMENT

VIDHANA soumm,

BANGALORE — 560 001.

-2-

2 COMMISSIONER OF POLICE
BANGALORE CITY, INFANTRY ROAD
BANGALORE — 560 001.

5 3 STATION HOUSE OFFICER V *
= JEEVANBIMANAGAR POLICE STATIQII-I
BANGALORE CITY, V

BANGALORE. ‘
RESPGNDENTS

{BY SMT. GEETA MENON; GOvEI2.II_rQI’EII’1*«I5evOCA*I*E) ‘3

THIS W.P.(HC} IIII,.I;I:> IIIA: 2′;25″–.Ig;v.I 7227 OF’ THE
CONSTITUTION INDIE}; A BY ‘fIfjIIEI4’A~:§;I, I I+’*OI% THE PETITIONER
PRAYING T0 ‘éII,VsPO1I<II;Ia'1I're""I*O PRODUCE THE
GERL BY I~IAIlII_II: "I¢:ANA:SIiii;O;AUeII*I?EI2 OF THE PETITIONER
BEFORE.~THIS §fl0I@*E:LE "eOLIIeIr"IIeV2i'I-IWIIII BY ISSUE OF A
WRIT INIITHEI NA'II;:2.aj"OF'IIII$B5As.'eOIePIIs.

THIS PE'PJTIO.N C_€§1s$£N€T3;7 ON FOR ORDERS, THIS DAY,
BANNUR;§{A'I'H J., MI'I.l:I_3E THE. FOLLOWING:

A the Deputy Commissioner of Police,

Vv z to trace out the missing girl Kum.
has been traced by the Police and today
before us along with her mother Smt.

V. ' wife of the petitioner Kannan Kutty Kulavfl.

5e