Karnataka High Court
Shankar vs The Sub Inspector Of Police on 28 July, 2009
WPHC 216 zzsf 2009
EN THE HIGH COURT OF KARNATAKA,-'-.._
CIRCUIT BENCH AT DHARwA1?.j
DATED THIS THE 28%: my 012* ..,TI4II.;53j".j::2t'):.{i}~'§ "' = ' H
m.EsEri*r « A V A
THE HoN*BL1=:, 1imS.JU;S1'ICI:f3f«~.I§f:IA_ZA.l'3"J£"f:,£:.A I(::1-Imigivxi
TI-IE I-IOWBLE rm.$..m?.s*:'f1(i1::§%.V.NAGA1é.A'mNA.
WRIT PETrf;<:3§§ /$2009
BETWEEN:
Siiazikar, MVa§«_!;a}j:3ppa. }E{:3.:r'(_:»§i,
Age: 12?, "éf)<:c11:'1'3':;::3i13.c:5ST$n, "
R / 0: §<C=1<_:a€fit2::;..T::;;"fiitmii;
New ;;'esi€i"L1f1gvat, ' V "
45 3;,' '$adash'i:.{ NagaI',
< _ B:'%W1ga3_1fi:n,_ ..... .. H .P£:1Ti'E'1QN}:'3R
' A.[}ar1a.wae1e, Advecats}
ggwa:
E, Tfizwt S1113 Izisgaaciior cf Pafice
= A. Jitztiachi 1301106 Station,
" _ 'Egg. Eiaibagg Efiisiz Belgaum.
The Emfipector cf Paiice
Raibag Circle, Raibag,
Tq. Raibag, Dist; BeigaL:::':1.
WPHC 216 of 2009
3, State of Karnataka,
By SP1', Dhalwad.
{By Sri. P;H'C:0tkh.indi, HCGP)
This Writ petitiorz (}3.a'E:~@as cor1;s1s)T"V_i$V..iI?E<:;1..3uI1ci:s:1§*
Articie 2:26 of the {30I1sti1:1.1ti(:2«:;"":3f India, with p1'ay'&r to
issue a writ. of habeas c0rp11$__d'i:?§:ct§;1g thrsrespébmfisnts to
trace and produce thr:"'\';§;ife of pe%i£ioi;::r Smtfhélita, before
the H3e Court in thézé iI:i.§:<i%re$t of "}{1'%;_'=xii:;:-:1: and equity:
This haiyeas ,::'<313:%i;;r~§ " fiouimg cm, for
preiiminary htiaifixzg, 311:9 "<:1a:j§*,, CI-ELLUR, J,
made the f<:_)fia'1*;_iri.g:.5:.';'.' " ' .
Ana 'xiii R
Ti:-*5 parents of Nmhalita. by mama
A11n:;:;saE} afizi-V _ S:I:t.}§Eahadevi am filaai, Simfiazfly, {W0
M.s9Lai§¥ia are filed
2}}-35:fE"25S3f:«v"%.'{1ca z:1atte:"' came up before the {hurt GI}
2'?'A.{f7?' this Bench had an GCC'£:1Si{}3f} 3:0 talk is the
V. _V. §}ff§if1i{}I}€I;/J §v§$.La}§¥;a and her parfirszts §(:::-'ca1_::2fira
gifzficcétiings. ?£}m';i_ng 331$ zzourw Qf iiha eztgquirjg sertain facifi
T --« "':'€v€ai&d ::.2:3mugh the aémissians 0:" the pe€.i'zi:3§:e§' and 3139
E7
----------
WPHC ‘.216 of 2009
C»)
Lama. ‘These: acimissions gave rise to fiiirzg
not only by MS.Lali.ta. but 3130 from} the ‘A V %
3. Aftez’ going through L
rciferred ts above and in “Ms.}g.fi1£1:§; E22:
Stay with her parents, we $6 sézrvfid
in keaping thf: Ixiaiiiaa’ _ V’
Accordizagfig pe£iiiGf1’is ‘<:1€';'.5fi:<3".". "
{;'rt3§?%;r13:i;:e:ii.fiA: "Aéimi:'=<fataé directsaii ta inform the
<:Qn<:€1i€:1i.c éz.’!ts:3 i’:,Q:§1§3§§:f.r:: ixavegtigatiorz. E1CCO1′(i§,1’1g£§’°’, in
Ckflng N§;;::;2§@§,aa’:he fikz<fi'the Kudachi Pafica
Sd/-
JUDGE
Sd/~
JUDGE
E{:::s*