High Court Karnataka High Court

Smt Revathy vs Secretary on 14 September, 2009

Karnataka High Court
Smt Revathy vs Secretary on 14 September, 2009
Author: Manjula Chellur Rahim
'1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14*" DAY OF SEPTEMBER 2009 

PRESENT

THE HON'BLE MRS. IUSTICE MANJULA_CH'ELLb:§§:'  O

AND

THE HON'BLE MR. JuS'TI_CE IAYVA-D RA!-i"1i§/ifl O'  

w.P.(HC) NO. 'V'Vi=4»V2;'2OOS§'"   
BETWEEN 0  _   «

SMT REVATHY I 
W/O RAVINDRA REDOY,   , ._
R/AT THQGEURU BEGURLI HOBLI, I  '
BANGALORE;:ESOuT--H     
-         PETITIONER

(By Sri S.B.I3AViI_N;;_SIF>.'P):--"O:~.:,'O_' .1  
AND: I  _  _ _ 

11 SECRETARYJOQPN'{ ~
DEPARTMENT ~OF._HQJ8}'|E
;vTIDHANA~.SOu'DHA

"":'M.:S§t3LJILDI'I\IG_, EEEE 

 * . BAIx1fGAL~.ORE.

I   COMMISSIONER OF POLICE

. "vTBANG--Aé..c3RE CITY,
 BA._NOA..EORE.

 _3 '|'zH'E:STATION HOUSE OFFICER

    «BANGALORE.

  ~~(-'E;ySri SRIDHAR HIREMATH, AGA)

' '*--..MICO LAYOUT POLICE STATION,

 RESPONDENTS

2

TELEGRAM SENT BY SMT REVATHY W/O RAVINDRA
REDDY IS TREATED AS HABEAS CORPUS (SUO~MQ.TU)
UNDER ARTICLE 226 AND 227 OF THE CONSTITUTION OF

INDIA PRAYING TO PRODUCE HER HUSBAND”~__’SRI,u
RAVINDRA REDDY FROM ILLEGALLY DETAINED;’B”{..’VM.ICO__

LAYOUT POLICE.

This petition coming on for orders.this:’dé’y’;’::§%iANJiJLA~i.V.’ ”

CHELLUR 3., made the following
gmfim
Status report of the ihVVestig’atih§~._dffiteffiioiw the

concerned poiice stationis..0er_ijsed.”

2. Having reg_a;r’d_’t0 the’digtejiiistgixierigeisihecially in the
light of the one Ravindra
Reddy fiie of MICO Layout
poiice for consideration in the
matter. AéV’co_Vrdi.n§Iy_,.’4t’h_e’ ‘.x«:C\:{r_”rsii.”44;V.)etition is dismissed.

It ….. Sd/..

IUDGE.

Sd/ –

JUDGE