IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 30′?” DAY OF NOVEMBER,
PRESENT
THE HON’BLE MR. JUsT1eI–:.N
AND
THE HON’BLE MR. JUSr1CE
WPNo.21;/~2o’:0″u:1c) A’
BETWEEN
Smt.VMSumiiira’;. < I
W/o.Manjunath;§"' , "
Aged about ‘
Oec:Ho_1,1seho11i,’.;__ e —
R/ o . K.ood’as1Cidanfapaiy,
Tavarekere Ho1:~h1_,_ _ _’
Banga1ore._SoL1th .’FaIu1u<:eA.. ,» ' A' . . Petitloner
(By Sri o'Ai{;"mn1§u1ungr Nfadhav, Advs.]
A A
':1;If1e:"State ofkarnataka.
_ _ 'Represented by Secretary,
A 'H6;:1ev13e'partment,
V_i.d}1'a:ia Soudha,
Bar1ga1ore–56O 001.
, -. ‘The Director General and
” Inspector General. of Police,
Nrupathunga Road,
Bangalore.
3. The Police Commissioner,
Bangalore City, Infantry Road.
Bangalore.
4. Station House Officer,
Central Crime Branch,
Mysore Road.
Bangalore. ‘
[By Sri H S Chandrarnouli, SPflP.]
This WPHC is filed under_llArticle’s-.2’2C’ Q2? of V
the Constitution of India, v.prayin”g~-.p_to issue Writ of
habeas corpus for –prodt;i_ctipri ‘«.._of”‘the body of the
petitioner’s husband Sri.Manjnx1ath._in “court and he be
set at l1bertY- ‘ »
This this day. KUMAR
J passed the ‘ »
iiii
‘This: seeking a direction to the
police Anthorities toproduce the petitioner’s husband,
Srij }Ma.njur1ath”in…Court and he be set at liberty. After
have entered appearance and filed a
ldetai1ed,l’clo:;rnter affidavit setting out the fact that the
detenne is involved in nine criminal cases. He has been
‘arrested and produced before the jurisdictional
_.:§Magistrate on 29.11.2010 and remanded him to police
5/.
custody. Therefore, he is not in illegal detention. here
is no merit in this petition. Accordingly, it is dis.mis:’s=,e(l.._
” JUDGE
Bkm.