High Court Karnataka High Court

Smt R Nagarathna vs The State Of Karnataka on 2 November, 2010

Karnataka High Court
Smt R Nagarathna vs The State Of Karnataka on 2 November, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
BANGALORESGQ 079 -  * '~

- 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 02ND DAY OF NOVEMBER, 2010
PRESENT
THE HON'BLE MR. JUSTICE V.G.SABHAHIT  E   A

AND

THE HON'BLE MRS. JUSTICE B.\'§NAGARATHNA'    

WRIT PETITION {HC} No.1S4/2_(j1o  -. «. " 

BETWEEN:

SMT R NAGARATH NA

W/O RAJENDRA

AGED ABOUT 28 YEARS __   9
OCC: HOUSEHOLD   _  '

R/O NC).6, 7Tt,£'iVfiVx:N*;:S:i?iFH  .
vRUSHABI~1AVfAT1r11NAGAR,L '£'ZAMAK.SE{'IPALYA

 _ _ ; - _   PETITIONER
[By Sri:  KUIVIAR YADAV CI ADV.)

         

1.  S'TA*'z*E'01%*.KARNATAKA
REP)" BY SEc.RETA'RY
 HOME'DEPA:'?$MENT
_ VIDH)3;NA~..'SO¥j'DHA

  'BANGAE;QRE«580 001

 *.:g::  "T}€EvDD'I.RECTOR GENERAL AND

_ EEINASPECTOR GENERAL OF POLICE
"NRUPATI-IUNGA ROAD

°  = ~ANGALORE



3. THE POLICE COMMISSIONER
BANGALORE CITY, INFANTRY ROAD
BANGALORE

4. STATION HOUSE OFFICER
KAMAKSHIPALYA POLICE STATION
KAMAKSHIPALYA
BANGALORE--560 O79

  i?f.i3POINL3'EI:\IIi3Sr':'

THIS WPHC UNDER ARiiCI;E~V..V22é" & I 12i:.7A = "

CONSTITUTION OF INDIA IS FILED BYTHE ADVOCATE I~:OR THE
PETITIONER PRAYING THAT THIS HQN'BLE" COURT -BE PLEASED
TO ISSUE A WRIT OF 1~1A13EAS~.cORPUS .1~'O"R_PRODUcTION OF
BODY OF THE PETITIONERS;HUSBA1\ID.fjSR1._RAJENDRA IN

COURT AND HE BE SET AT LIB_I:§R'fY.. '_
This petition coiieging oh for-T7order'Si_"before' court this day,
SabhahitJ., passedmepi'oII§I§a}I1Ig;.__  _  I

....  " 7' '~    E  

This petition is Ifi1ed"I.a1IeugiI:IgI.that the husband of petitioner
has beenpétgaken into" oustodfr hy the respondentsvappeliants and

not produoed when the matter is posted before the

(:ou1″t.” .

I I.;eVarned.–OounSe1 for the petitioner submits that the husband

‘ ethapetitioner has been produced in a criminal case and

r’e1n.anded to judicial custody and therefore, the question of illegal

V_Ad’etentiOn does not arise.

W

3. In View of the said submission, the question q£,:111.¢ga1

detention does not arise and accordingly, the petition _

S* ._