High Court Karnataka High Court

Mohammed Ibrahim S/O Late Abdul … vs The State Of Karnataka on 7 January, 2009

Karnataka High Court
Mohammed Ibrahim S/O Late Abdul … vs The State Of Karnataka on 7 January, 2009
Author: S.R.Bannurmath & Gowda
me THE ;~+1<;;~: coum" OF KARNATAKA AT BA¢st§ALc2et§Ek'#  _

DATEE THIS THE 7*" DAY Ofm3ANUAR"r'," iooéi    "  V

PRESENT

THE HEWBLE MR.JUSTfCE_.S.F{LABANNU&§?§i;€§'I§HV I

.     _  
THE HOIWBLE MR. JUSTICE A.LN.§(E.N_UGOPAi..f\ GQWDA

WRIT ?E1I”¥{I. ‘Gj-EV :¢i t3.:;2}2;’*2;cg;o;_a_g§_-Lg)
BETWEEN: 1 ‘

MOHAMMED IBRAHI_M_’.~

s/0 LATE ABDUE, Hi;k”EEM.’«

AGED ABOUT;6.’£ grsaas, ._
occ: BUSINE5S,i._ ‘.

R/AT NO,.-49,.A¥’LINE”1€:HAI’RMILL Mi-ifi%?£ER,

FLAT ~c_.1o1, 1$37VFLOGR,–.””~«.V E E
VIVIANI ROAID, RICHARDS ‘FQWN,
BANGALO¥1E-560 ens; .

– – PETITIONER

(BY M/§5.”YOUN.€)USV_VAL’IKHVAN & ASSOCIATES, ADVS.,)

1%.” ETEEEE’sé*A§9E}:Eo’EikARNATAKA
Burs SECRETARY,
HOME BEPARTMENT,

‘ VIDHAEM souoHA,
AABA{\!GAtORE.

THECOMMISSIONER or POLICE,

1340.1, INFANTRY ROAD,

BANGALORE.

V . sac*”=

that the missing iady has come back and

present in the Court.

2. In flew of the teracjpg ‘<5'f.v_'ii§reV
and she being present in habeas
corpus petition no' v}'s:.:_t_w;i9'es fer" further
consideration. Same