High Court Karnataka High Court

Mr P Vinodkumar vs The Commisisoner Of Police on 1 April, 2008

Karnataka High Court
Mr P Vinodkumar vs The Commisisoner Of Police on 1 April, 2008
Author: A.S.Bopanna
f (52 ;8RI fir;A$k4&iN'?HAPPA. ADV)

IN THE men oourrr op' KARNAT-AKA,     '

DATED THIS THE 018? DA§;'API%i1L       V

BEFORE  %   '_
TH-E HON'BLE MR.  A an 

WP! PF-'1'!

     

 

my %.Nr.>=44.:s.:»§=cS:a*:% ma tr_iIu.L§=nLI rm. (3 N0  'T'REE"'
 ~ JQGUPAL-YA; unsoon
~  Bmoanorem-3 '''' W .
   PE-TITIONERS

1 " ..'I§H=E.(;';OMMISISONER OF POLICE
BANGALORE cm

« '  BANGALORE
 -   THE INSPECTOR OF POLICE

ULSOOR POLICE STATION
ULSOOR
BANGALORE

g' 



3 VENKATESWARULU
SON OF RAMALINGAM
AGED ABOUT 44 YEARS   '

4 SR! PURUSHOTHAM
SON OF  PIGHAD! V
AGED ABOUT 34 YEARS . * .. _V

5 LAVANYA   
son or L-ATE .s.I:.rz.A.:~.'!«:.n.:e 359:)? *
AGED ABOUT 35 Y'Ei*.R  

3 TO 5 ARE RESIDING AT' V % % V
:90, :5, JQGURALYA     

ULSOOR, BANGALORE. 

(BY 32: H  acaa 50% E: Area 'R"'

'mas -an-=..=.:*r Pu'}.'EI'FIr1)fi.iE's E-"iLEI'.I UND-ER flRT"C'LE'8 226 AND
227 OFTHE consrmmou OF mom PRAYING T0 DIRECT THE
 1 c"s«.'2~P'ROT'Fx'.'-'T'iOi~i T0 THE LIFE or
THE PE'l'I'1'I0NER82_ F'R(')M'i'-.,HE RESPONDENT-8 3 'no 5 TILL

sac}: ‘:*:.-.-.31’. is

.«§L”I”HiS I-‘}’.*’.’i’ix’I”ia’-.w’-51′ GL’)i’\iiNG 0 ” F ‘ E’ PRELIMINARY HEARING

‘ ‘ THIS. DAT{~.V.Ti-EEA COURTMADE THE FOLLOWING:

The put forth by the petitioners in this petition is

K the p-efitioncra are and h..nI.rI_e gut their

mgri.-;t;:_;Ied b«.e..fi.:m the he-“st.’ar af :”w’ax-:-ia§es,-

Ea”-.;|:-..i-.ra=-.j…..,i-1-==–re-…”. .i”.e.=ngal.-m:- an i3.12.%. imoorciing in tin:

Q. jffififififiéffi, fhc xepondt is the father of the second

I

J?

’84

petitioner and as such, respondent Noe.3 tn *

the lives of the petitioner: it it

other without the consent ofthird ‘

2. The in deopite the

pei.i__m:m having a cornplaint

against the ree”:an.’lentt~t£ee;3 ‘*..e-5. ……’~— I” ‘*-…….n

received by. oomfvieint has not
been copy of the complaint
allegecliinto police has not been
producettaioilci However. the perusal of

the f;:r.it indicate that the petitioners have

the Certificate of Registration of

in Form II-A is produced as Annexure ‘C’.

.. O I I I

3. .-if the *pe”‘ar:*-re apprehemi thr–t m ‘””-“‘ ‘*”–‘ it

wouici be incumbent on the police authorities to provide

ih riarotection if the police after aeeeeeing the threat perception

are convinced that protection is to be provided.

I
1’?

4. Therefore, this petition is disposed of *

petitioners to make an appropr|a’ ‘ibeh. ‘Au

second respondent who shall :1′ the

thereafter, consider the 2Ap1′:iVo31. hyi the

petitioner: to their lives; and is of

the view that the petitioners are

with the petition stands

diaoosed_ or.’ PIo:’voifie:1:*aoh’iz:3l”eo§|th.

V’ memo of within four weeks.