High Court Karnataka High Court

Zakira Banu vs The Commissioner Of Police on 28 May, 2008

Karnataka High Court
Zakira Banu vs The Commissioner Of Police on 28 May, 2008
Author: K.Sreedhar Rao Swamy
-3,

KUMARASWRMH LAYOUT
BANGALORE - 560973.

snansna BANU
wvo. AMEER JAN _m_
R   _
R/O. No.33, sen caossk
MINEAJ naaan *
nauaanonz -- ssoofis,

Iumxaz nasnn
s/o. amass can

R/O. xo.33, era-C3035
MINEAJ HAGAR *_V.1 : sa
aananncgn - 560973;-jg
Ihfiflfifififfiflfiflfiflfiut , ,%
DfO.,hNEER.J3fiK. u:

W"R;Q;yuof53,'a$K c2bSs 

umnnhfiflflflfimk,"

V_BAa&ALoa£,~x56§§?s;

~a '%nJon"=-W ..... @'
'aways, No.33, awn cnoss
'u 'aA§GfiLQRE - 560078.

V'RfG. NO.33, GTE CROSS

fibH$Ia§'aANd'{T
D/O.uAEER JAN

_HA§gfinA aauu
.wVa. AMBER can
manna

MINHAJ NEAR
BANGALORE - 560078.

AR53I¥A.ARUHM
S/O. AMBER JEN
MRJOR

   



-3-

RIG. No.33, GT1! CROSS
MINHJIJ' NAGAR
 RE --- 580078.

9 xnazn 9353;
sis. AMBER can 1
Mason g
2/0. 30.33, 623 caoss'
uaxnaa unaan 5';
aananmoaz ~ 560078,';

10 mesa; pasaA,.
s/o. HUN££R_ \
R/O. No.33, 6Ifi.CROS3
MmnHAJ*flhGAR"""=L Ff». - ;
annaaiekx ~*56Q0?8L=AVf»-w§

. . . RESPONDENTS

{By sri k fiifiEsa”ag§}.ficé§,-hnv.,)

wars w9tHcy.:3 vixen 3%; 226 s 227 or was
consmxrumxoni cg. Imaxxa 33″ :32 ADV. won was
pmrxrzonzn 9aax;$’ E@;I$$fi34,wRIT or nasmans
canvas Dznzcmrwe TKE2H$3R0HDENE5 mo 1mmmmzArn:!
Rznsasz snm.xuAmeqN BEE FRQM was xnaann cusmonx
or was aaspcangxrs 3_ro’1o;

=7’&xxs’~§z§Iwron cufifié on Fox cwaifigs rxxs
nay, 32333332 250 ‘J, nnnxvnnnn was ronnwzns: —

. GRDER

H VV Ehe ‘PsI¥ xxnnaraswamy Layaut Police

j”s£a£i¢fi;nhga filed an affidavit stating that the

aximitted to Victoria Hospital far

V. ft:eafimen£ on 17-3-2008 and was discharged on

~ _ The third xaspondent was attending an

<:E}///I/,

-4-

the detenue and that the detenua is stayi:~.-g *–s¢1tn

the third respondent who is none o€t;:::~%ez’:’: ‘-lie;

daizghter. The petitioner ig _tha

of the detenue. ‘ _ . V

2. The mutants ;t>3′:’___ 3
petition discloses tI;e1′ §e”- to be
Ilrapartf disputez: ‘ ‘ ” A .:I’ist#:A:-s x and some
property stands 1;; mother. From
the made in the

petitioin; tiiat the stay of the

date.-nue with “”” wants to

illegal. confineflént V’ ” . %

3. Acc:oru&:L:_Vig£Ly ‘ writ petition is

dismiam.-5; . a

Sd/-.5
Iudgg
Sd/–

I udge