High Court Karnataka High Court

Shankar vs The Sub Inspector Of Police on 28 July, 2009

Karnataka High Court
Shankar vs The Sub Inspector Of Police on 28 July, 2009
Author: Manjula Chellur B.V.Nagarathna
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*