Karnataka High Court
Smt Shobha vs State Of Karnataka on 7 July, 2009
BETWEENH
IN THE HIGH COURT OF KARNATAKA AT BAN
BATEE) THIS "ms 07*"
PRESENTL"
'ms HON'BL.E !'«%R.JUST}CE !€.'SI§§EEDHAR".AR:AO" A
ANDAQ. _
THE £-¥ON'BLE MR..}--us'I'ICE"'C';.R".j'KVLiMARA§WAfi?iY
wan' Pm'r1{j:~:' ;s1oL..::.§'}91V
sm SHOBHA, L
w/ca T v THA£!'£MRNNA;::.\ »
AGED ABOUT 38T'¥E;ARS?,.
R/O
NAGAS._HR&'E Nruagm f %
BEHIND MINI HQTEL, " "
P.c.£x"rENszo'ra:, '
JAYANAGAR, KOLAR. X
N
._ I. r
a STATE 9? KARNATAKA
k avsecaemav,
D .
PETITIONER
Sr% Al§f;§N{}A%"'ADV.,)
% D,EPARTMENT or-" HGME,
"GOVERNMENT or:
-BANGALORE ----~ 550 002.
KARNATAKA,
J'
EDHANA scum
QW
%
my orJuufg6::i9%A.'_j~ % % J T
2 W.P.159!08{HC)
2 SUPERINTENDENT OF POLICE,
KOLAR DISTRICT,
KOLAR.
3 IWSPECTOR OF PGLICE, V
KOLAR TGWN POLICE STATION, V
KOLAR.
4 Smt.SHALINi\/ERMA,
w/0 LATE AMAR VERMA,
AGED ABOUT 48 YEARS,
Rm ~o.s47, 'KALASA'; ,
3*?" FLOOR, 5*" caoss, L " % % V %
17*" MAIN,KoRAMANc;A;_A; %
5*" BLOCK, NEXTTQ K(3RAMA:NC;ALA..CLU£':,
BANGALORE. % j *
5 MOHAMMED5 Hus£Am~, J
s/o Agog; GAEFAR,__
AGED Arsoumzi _YE!'-"RS, %
c:/o sH;r;Lmz xrgkm, wo';%va4%7, %
*KALAsA*,3"° FLooR,jkJ5*'*%ci<oss,
17*" MAIN, '#<oaAM;=wGALA,'_%»%%
6*" amcx, NEXT TQ.'~KO'RAMANGALA CLUB,
aANGAg1.c:a,e. * ~
"s_ GALIRAV GupTA,.%s/0 RAJENDRA GUPTA,
28 ¥EAR_S,;,h§c..13Q,"OPP.MICO WEST GATE-I II,
wzwsm GA'RDE'N;"BANGALORE.
V A _ * ..RESPONDENTS
V ” BHAVLAN: szmeu, Adm, FOR R1 70 R3,
J % «:.’VvS4ri.~.f;~§’ s pu,rwsHoTHAM RAG, .a.c:v., ma R4 & as
%v*sr%,c«s ‘CHANDRASHEKARAIAH & Assc:s., FOR R6)
%/
3 w.P.159/1
PETITIONER PRAYING TO ISSUE A
CORPUS DIRECTING THE RESPQNDENTS TC.’ PRQDUVCE j
MISSING T.V.THAMMANNA BEFORETHIS’ Ho_~*si.E ‘couazctiu
PERSON FORTHWITH. _
THIS W.P.(HC) comma’ on FOR xOR.DE:E!.§’:..:THIS’j DAY}
SREEDHAR RAO, 1., PASSED THE~,F’OLLOWfMG3′—
to this day. Z:Geveinjiniehtiiiiiikdvocate has filed
memo of aPPea.ijaii.C%- ” ‘
2. :’e._The fair the petitioner submits that