High Court Karnataka High Court

Adam Abdul Rahman vs Sub Inspector Of Police on 15 September, 2009

Karnataka High Court
Adam Abdul Rahman vs Sub Inspector Of Police on 15 September, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED was THE :5" my OF SEPTEMBER 2oo9eee%ee%eee 

BEFORE :

THE HON'BLE MRJUSTICE MOHAN sHAmiA%r;nAc;ouL>AgT

wan PETITION No.27e5ze(2oo9(em-?%0L%:c;§)ee  %

Between :

Adam Abdul Rahman   ;

S/0 Abdu}Rahm,an,_  '

Ve11akkunn1Veedu,  i'  _  - 

Namappa Nagar     _ 

Olavakkode, Paia1rkadv._g'. " _:      , ..Pet1t1oner

{By M/s. :;ex'e1~%¢§§-egs, '
AND : ' "_ V '
1.

Sub-Inspecipr of Po1ice ”

Maciiw:-r.1Aa Pdlise Station
Ba_21fgalQre ‘ ” V

. ” Rep by”‘Pub’1§c Proeveefitvor

‘ High CvQurt’Qf”Kamataka

2. Smte of ~F.”e’1f1-1Aeitaka

V Rep’ byxfiwome Secretary
Secretariat, Bangalore

‘ .. Karylataka. ..Resp0ndents

Narendra Prasad, HCGP.,}

This Writ Petition is filed under Articles 226 & 227 of-the
Constitution of India praying to forbear the R1 from arresting

or taking the petitioner into custody for being produce_d,Vié’efoire-< V

the Chief Metropolitan Magistrate Court, Bangalore._.

This Writ Petition coming on formorders' 4-they

Court made the following :

0 R D E R
The petitioner has filed thislivrit»petition_lfor lthelfollouzing
relief: C

Issue a writ of rnandarnus”oroth._er»x.appropriate
writ or order.:faorbea;{jingl .4j1’==’.¥lVi”3:espo:;r1{‘lent from
arresting .or–.. petitioner lintolllcustody for
being proVdu_ce:d loe’fore’:,’i_’the’~l’ Chief Metropolitan
Magistrate ‘Bangalore. ‘f’

The apprehensionglof_4thepetitioner is that though he is

not Mrji*’ayaz, _re’sporident–police are likely to arrest the

Clrixrie /2007, pending on the iiie of Chief

i\/leiropolitaii’-.Magistrate Court, Bangalore, registered for the

offence=._undei*Section 420 of IPC. Since it is for the police to

if ” ” i”en’quire toknow as to whether the petitioner is involved in the

lsaidlcrinie as accused or not, this Court will not give direction

\~’–/W

sought for in this Writ petition. If the petitioner is wrongiy

arrested, it is for the petitioner to lnitiate action in accordance

with Eaw. Only on the basis of petitioner’s apprehension’,-.i_rth_e

writ petition cannot be entertained.

Petition fails and accordingly the~”se.n’1’c1s

;I$DQEi« s’

*bk/