High Court Karnataka High Court

Smt Vijaya Kuthyadi W/O Late … vs The Secretary on 16 September, 2008

Karnataka High Court
Smt Vijaya Kuthyadi W/O Late … vs The Secretary on 16 September, 2008
Author: S.R.Bannurmath & B.V.Nagarathna
...;:__,.

IE T33 HIGH ccunw op KARnA$§KA A? Bgagiéag  

DAEED THIS THE 16"'nAz fig 3EP?EE3fiR'2G0a_»; 

923333:
THE HOH'BLE Ma.JusT§§Efl$.g fiéxfivfimfifia
A % A&b§Jiu _
THE HGN'BLE mg,Jfi$wi§$_3 é fifi$fiRATHNA
  

.......--.u--v'--

SET vxagxa KUTfi¥fi3I*_*q

wio Law: VISHWESHWERARAJKUTYADI
AQED A308? 50 ¥gARs_f

NG.2$2, 2Hn_cRQss;;1sw FLOOR
MA§§$HI=NAsAR.

= °N3AR'$$;pHELoMEfiA"scHooL
'; vzaawagamnam POST

'3AgGAL¢Rg«5a¢;o91

  [&N

?ETITIONER

(BY SEE M § VISBWANATH, ABV.,)

'~.........a.;e..

--L 7; "ins SECRETARY

HOME DEPARTMENT



VIDHARA SOUEHA
BANGALORE

2 THE SUPERINTENDENTV 05* incshiéz
 GARA mxsmxcw-«--.._V A

3 THE IBISPECTOPJ as :>.9'I;'3;'¢::.f V' 2
 &A.RA REIRAL _ APOL.?§('.{.E '»fs;*2:'g>:1*;toL:c:E' swmxou
   ~ . nzspcnnzrzws

(BY  __G'£€fi;'i'--EI}'a_   -r... _ gag}

T:-i:v.;z'zt:.*   Umann ARTICLES 226 Am
227 30%' :;=I~:£:s:. CQ1§S'I'}E.TU'~'£'IO§¥ oz' :::2m:x:A FILED BY THE
ADVC;}CAE{E §*o:a..__:c§m 3?ET$'£'ION'ER PRAYING To DIRECT

~'"~.__*rH3_":22:sP<:;1\InE1a*i*s---------*:=a;3 paomzcg T:-m £)E'£E2~¥UE BY mm
  3,40 VISHWESHWARAYA KU'1'I-IYADI, AGED
* ABjG¥.;"J_Z' 12,5 . "mans swam mars HOIFBLE comm on
"1=;,:£a3*e'5<:§R15:"v."=23;gm.'gJtz12:rsraIctt'IoNAL mszswmwn Am T0

32*: " THE . 'xamtzaum AT J£;IE1E.'.R'I'Y .

T$IS WPHC COMIRG ON FOR ORDERS THIS DAY,

 .3' MADE ms FOLLOWING:

ORDER

This Habeaus Corpus is filed. alleging

V that the san of the petitioner by name

Eggik

…3_.

K.Ga.naraj was taken inte custa–®’f, ._ 1-;!:’1é–,

Ramanagara Rural Felice ori__

then, his whereabouts .a3:.§ n<:$'c.v_?inowI;»; '

2. Nctice égcate. A
memo has been fi3.,eci _ permission
to not pmssed.

In thjg cfixzfisel appearing for
the f§e§%£i§ng% “s£$figs ;§fi§t the detenue has
haen fiaén in figéfiafiy in Crime Ho.140/2008 for

“o£fehc:a_ ‘1indé:r Section 302 IPC. Since

No». 3 has taken the alleged deteaue

.1:-T:i__ c:1:’;–~.::’£:::;;:’t§:’v:%;’r1 respect of a criminal case, the

pé3:In:i.;ési,e:§n. sought ior withdrawing the writ

‘ = .pa;iti§n is granted.

(5/M!’

3. Writ petitian is dsmifisefi a$ ‘fiat ==

pressed.

bkv .