- 1 _
§N THE HIGH COURT OF' KARNATAKA AT BANGALORE
I
DATED THIS THE 307" DAY OF AUGUST 2010
PRESENT
THE HON'BLE MR.JUS'l"ICE V.G.SABHAHIfl.'__"4' A.
AND
THE HONBLE MRJUSTZCE K.:=;}6vIArDARAJfiLI_j
wan' PETITION (HABEAS CORI5US§'1$iD. 14%/_Ago,m ~
BETWEEN:
MR VIKAS KUMAR SINGH _
II No.15, L0'I'rEGOI.LAHALI_.L ' V
RAILWAY COLONY '
MLALAYOUT, ._ ;' _ -
BANGALORE. . ._~-__....=..PE'I'I'['IONER
{SUO
AND; D 4'
1. 4;SECRE'I'AI2y,"'
"DEPAR_TMENT.0F'HOME
"VIDI;yx_NA SOUDHA.
"--VM;s.}3U1LD«ING ,
2 2. D"~«.__CQIvL'-![;AI£3$IONER OF POLICE
BANGALORE CITY
n T BA1\EGAI.ORE.
D = :"1Ns1>Ec':'oR OF POLICE
SANJAYNAGAR POLICE STATION.
SANJAYNAGAR. RESPONDENTS
(BY SRI.E.S.INDiRESH, HCGP)
TELEGRAM SENT BY MRVIKAS KUMAR SINGH
FRIEND OF MRDEEPAK SHARMA IS TREATED AS A
I
HABEAS CORPUS PETITION AND REGD. U/A 226 OF THE
CONS’I’I’I’UTION OF INDIA TO ISSUE A WRIT OF
CORPUS DIREUFING THE RESPONDENTS ‘§’O PRODUCE
MRDEEPAK SHARMA BEFORE THIS HON’BLE c.Qt3R’r”
PERSON FORTHVVITH.
THIS PETITION COMING ON FOR “I:’iJE.’§l’l.’_-‘».VVl’?)2’&.’§*.’. it
V.G.SABHAHIT J., MADE THE FOLLOWING; j; ~
“1
This suo motu petition “been re.g’is;tered,f§on the
basis of the letter addressed Justice by
one Mr.Vikas Ktiriiar s§n’gh– police have
arrested Deepalt and has been
lllegally r . ‘ .
2.Vz’-Nlotice ..-to the respondents. The
Inspector of §7o1ice,lSanj–ayi1o.gar Police station is not present
“befo~ié”:’ Q0Urt;” “‘~S-ub~In5pector of Police. sarljaynagar
Poliicé’Sfatio$i’lisVp.resent. The person who had sent the letter
tolltbedlflonile flhief Justice by fax, Mr.Vikas Kumar Singh
allsothev person alleged to have been detained by police,
A Shanna, are present before the Court. It is
‘ stibrriitted by the petitioner that Deepak Shanna has come
S’ “beck and is not under illegal custody. ,
Wfi
3. Accordingly, this petition is disposed of, as there is
no illegai detention. However, call for explanation fro1n~.fiie
Inspector of Police, Sanjaynagar Police Statfon _
is not present in person when he wasmnotifier§”to* p’res’eni; ‘ ” =
before this Court in person. The it
put up before this Court for.»ta1_§;ing Vi’az;*ti”2er
matter.
iu.:°ige
Nd/v~