High Court Karnataka High Court

Smt Amuda vs The Commissioner Of Police on 20 August, 2010

Karnataka High Court
Smt Amuda vs The Commissioner Of Police on 20 August, 2010
Author: V.G.Sabhahit And K.Govindarajulu
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 207" DAY OF AUGUST. 2010.

I PRESENT :

THE HON'BLE MR.JUS'I'ICE  " 

AND
THE HONBLE MR.JUSTICEV'K;GCV1'NDAfi2§.=IULfi  

W.P. HC. No_.148 oe 20:0

Between:

Smt. Amuda,

W/o. A.Kumar,  
Aged about 24 years,   _  V
R/at No.U~14,   1

"Km Maoi11e'*Road., V A
Swatantra Paiya ,  3.
SrirarrI--pui'a, V V .1"   
Banga1oi*e--'E-60 'O2 1  v  ---

 % . I "  Petitioner

(Bye  N . Srifei1";r.e1§e_;«i¢r1y, Advocate)

*   1. 

' 1  ~The'VCo1nrt1§s;<sioner of Police.

.__1nf3.ntry 'Road,
Vasanth' N agar,
}3ar1ga1o1'e-560 O01.

  Assistant Commissioner of Police.

 Malleswaram.



3. The Inspector of Police,
Malleswaram Police Station.

Malleswaram.
...Respondents

(By Sri. ES. Indiresh, Government Pieaderl

*=I=**$

This W.P.H.C. is filed under Articies ..

the Constitution of India praying to:dire.ct the respondents to
Search and produce the petitioners ijlusband’ before this’
Hon’b1eCourt. ” ‘ ~

This W.P.H.C. comingionfor Preiiminafy I~I’ea’1ing’;: this» ‘

day, SABHAI-IIT J ., made the foflowing:

».’……………u—-n.1_._…………….

alleging th_at the husband of
the petitioner third respondent -~ Inspector

of »1\;ia11esh\2trararn”‘Pox1ice Station on 17111 August 2010 at

by i. not been produced before this Court.

fiearned counsel appearing for petitioner

snbmits that an endorsement has been issued, stating

V ‘that husband of the petitioner has been arrested in

case and has been produced before the

‘jurisdictional Magistrate and order of judicial remand is

V’?