Karnataka High Court
Smt Shamshad Begum vs The State Of Karnataka on 2 February, 2009
-1-
IN THE HIGH COURT OF KARNATAKA AT BANGALORE:
DATED THIS THE 239 DAY 09 FEBRUARY "
PRESENT
THE HOWBLE MR. JUSTICE _
AND: .
THE HON'BLE MR; JUSTICE A;"N..V:VV:VF,NUGOi?ALV§; c§Q\ifi)A
WRIT PE'I'I'I'iON NG.'4..l&20Q§"fHf§BEiAS& c0Rr>US)
BETWEEN:
1. SMTSHAMVSPEAD BEGi.I_M'~V.L_' ._
W/oV,.1zu!3Ei2UDD;_.N_ ._
AGED A8033? .45 YEARS
RESI'DEI'.%'I' OF :~I:3~..51'1,_ " ' . -
I CROSS, AsHwAmNAG__Ai2.,
TELISANDRA " .
ARABIC cc: LLEGE, "
Bt€;N£"lALORE'=-_ 560 045.
V ' . PETYPIONER
":(m;s§v2IV.V1»:_;~zAa§R.m,: & ASSOCIATES, ADVOCATES)
-1, Tim S'FA'I'}§ OF KARNATAKA
REPRESENTED BY TEE
" * COMMISSIONER OF POLICE
.V II'~¥E'_'.AN'FRY ROAD
BANGALORE - 560 001
- 2 ..
2. INSPECTOR OF' POLICE
HENNUR POLICE STATION
BANGALORE
IeEsPoNI:EI§:?S _
(BY SMT. GEETHA MENON, GOVERNMENT ADVOCAT§:§§V_:A.." ' '~ ~» I I 1- " '
THIS WP(HC) IS FILED UNDER SECTION 225 III~I'jIfI..22*i or _: "
THE CONS'I'{'I'U'I'ION OF INDIA FILED E51 Tm: AI::v<:Ic.Af"r~E_'I.f()1é '
THE PETITIONER PRAYING TO DIRECT
PRODUCE THE DETENUE sum zvAIs_uD1jIN_,' £25 "
YEARS, RESEDENT 01? No.41, Isrcjéoss Asawaffn "I§Ac§AR,
TELISANDRA, ARABIC COLLEGE lf?OS%I',-.B A1§GALOREe5éx;I} 045,
BEFORE THIS HOITBLE cc»u_i:%*r1Fc§R'IfII,%vI<rII;"AI:{D TO SET 'I'H£
DETENUE AT LIBERTY, IN THE ff)...'-=§;:fUsr1c:E AND
THIS 9E1frI};mi§3..II'(;.;I:QIIIIé3 " FQ"rI=é" efinans, THIS DAY,
BANNURMATHU}, _§;i.§Ii3'E3'THE-v§'V Police, the present Habeas
filed by his mother.
'V of notice, Smt. Geetha Mfiflflfl,
Advocate has taken irxstructions
H H " s__11bmi:1:s that the Henmzr Police have not arrested
6.0'
-3-
or detained the said detenue but he was M
KR. Puram Police in Crime No.9/0? for 1 1
under Secfions 457 and 380 of
produced before the juxisdiczipnai
27.1.2009. She submits
remanded to the Police i1;vest%g;1t:ion,
4. In 1"he who is an
accused in firesent Petition of
Habcas further
considcxatioxj, thé of according' ly.
.....
Judge
Sd/-3 *”*~v
Iudcfé % “”