High Court Karnataka High Court

D Arumugam vs Secretary Department Of Home on 4 January, 2010

Karnataka High Court
D Arumugam vs Secretary Department Of Home on 4 January, 2010
Author: K.Sreedhar Rao B.Adi
ea  .

" 95

IN "mp: HIGH COURT 01? KARNATAKA, AT BA.NGAI,_QI{I%3
DATED 'I'H1S THE 4TH DAY 01:' JANUARY. 
PRESENT  »V I
THE HOl\E'BLE MR. JUs'r1c1%;   1'
AND: _  'V
THE HONBLE MR. JEfST}CEZVS{J£3I%AS!f1' BjfKI§ 1"' 
WP. (Hc)  2('jO9«.u: I  
BETWEEN"  3  
DArumugam  
No.52, Old Ma.1*k_e'['~ Road

Bangalore C;i--:110;5;t'1j.er1i".  
Barlgaioreé   " 

       P}33"I"iITIONER
{BY SR1' ""~R,15s1;'sA1§;as1iIv'AP1JA;"vADVocA'1*E)

AND;;*-  * '

1.

Secretary _ ._ –~
; ‘ ~vDcpart1nen’t “of fiome
Vitihana S’G«Li,_C1hEx
. MES Building

‘ CO;fi§;r1iAsSi0ner of Police
I3e;m_ga1ore C1-ty
13ar1gaIore_

§ta1.io1’1 House Officer,
Commercial Street POEi(:e’. Station
I:3angaior<-3.

. RI?,S.PO:\IDEI\E’I’S
‘ “(BY SR1 G IBHAVANI SENGH– S.P.P.)

E

1\WH£GRmWSENFBY$RIDARUMUGAM7REAHfl)
AS A HEBEAS CORPUSfiflK}%K7Hfi AND EfiXHSTERED
uNbERARncLm226AND227cw”nucc0NsflTufloN<fi=
munA unnnuuw THE PETHWDNER HAS PRYAED THE3
HoNBu2couRT10inanxxncHm3sQN;xsHAgMQgAM
B€mm%vnnsnoNBL3Hun:C0URn "" "i

This p(:1i1.i0i'i is ('()I'}}i11f._{ on for (_).r..'£i,@i"':s. Vivl;:iis_ clzifi-'…V

SREEDHAR RAO. J., 11"12.1(:lcr 1110 §(_)1_}:'(i)I\'L!j.'.1A§:.,:' I
ORDER_ '

The .)c71.ii.i()ne1' _".'£'i\~'t'" :1'? 1'.¢';"'}€*"I'£1I1'A1"'-[U 1'l"1é._I"'IU1'}'7'b1t? 'Chief. '

JL.istic:c*. I—-1ig1'i C(.)u1'l of Karneile.i_}5zi'»:11legi12g ifieggil (iv;-%1.t:21'i1i()1'1 of"
his 5011 A Sh€1I1I'i1l,.1g};T1'i'.1«tby"_CQiviifI]f('–if('?iA§'i'i' Street PS. The

t.-,(i(>1.<:1m.;- *,I7f'('c mid itoxv .'-51.1-'iyiI'Ig wi:.l'1 the
peEi–iic)13éi". En 11'i'<"i"..,\."'..i,§',\-'X"' the p('Ii11()I'1 1'ia.:~'3 bc*(*on'1€' iI'11'II'd(.'1¥.1(.)t.1S.
T. Vi"1,_'i;I1’1(>1” 111231 i’Cs]’)1.NU.{:’~ has (‘(‘)11’1I’1’1i4.’I,€’.d ilicga-iiities in

t,akingv1.I’:e deLLi=.m.ic 10 illegal custcicly zmci 1’h211′ Res;:)1..No.3

1.ia1l§’1~;§ {Or §_)1″()st-*iL IE” i’L’.’!~§1)1. No.3 F1;–is (‘g,a:li1’i(%s zigz-1i1:.sE this (.l€?1(,.’I}lI(“. 111:-‘J. §.)(‘§Hi(.)11t’:i1’/(I]{‘§(‘TI’Ii.i(f’ £’1I'(‘%

entitled to pursue their remedies in aCc0rda.I1ce with ‘iaw.

Accordingly, the petition is closed.

Gps*