High Court Karnataka High Court

Mangamma vs Secretary on 25 November, 2009

Karnataka High Court
Mangamma vs Secretary on 25 November, 2009
Author: Manjula Chellur V.Jagannathan
IN 'THE HIGH comm op KARNATAKA AT 8AN<:;AL(}Ife E:_ =._V

Dated: This the 25th day of Nevember  «'   A4 

PRESENT

"THE HOWBLE MRS JUSTICE :\e:_,::x':\'t;JI;r:_.A fizagggimg  

AND 4.    A. 
THE H{)N'BLE MR JUSTSC-E V.JAi"3;ANNA'E'§iA.f€.,..  

w.1*-mo. 182/2(5fJ§ fii,C.)"   % %
BETWEEN:    

MA:mAMMA,

_  I  _  V_ PETITIGNER

£_i:§..__     "

1.

sEcR£rr’A;–:*£’ ‘
DE:PAR*rv:szIE:E1xi:f2fo;«’_:%«::::;1vIE: .
VIVDHA-NAj:S0Uf:”)HA’~.AV –
ms. E:1;;L£:&NG;w% ‘
BA~NGAL{}F_.’E.~_’*._

2. Ci)Miiri!_§§SiOf§iEi§A()’F.§tZ)LICE

BAN GALORE ‘CITY’-

. «.5ANGAL£i)R”E:.. é _____ M _

3} 1 v ., :1v:Ri. ‘i:;G §>AL

_ ‘P£.’)1′;I.C§E’- VENSEECTOR
” . ._Jfl£?§A{§ARV’v{JOLICE STATIIDN
V 5i*ANGAL::;f§’E.

RESPQNDEWTS

” ” {B35 Sari xég “amaa, AGA.)

TEE TELEGRAM SENT’ BY SM}: MAi\}’-GAMMA, W10

f-.§…A15’E RAGAVALU $3 T’RE&”I’ED As HABEAS CORPUS
, ” j;{sU-1~.4cm:3 mm REGISTERED UNDER ARTIEELES 226

AND 22? GP’ THE C3QN$T’¥’TU’}’IOi’€ OF ¥NDIA, WHEREIN

Pu)

THE PETITIQNER HAS PRAYES THJS CCIURT TC)
PRODUCEE HER SON MR’. RAMf§IAI~*§, ‘.25 YEARS, FRO-M

ELLEGAL DETENTION cap’ MR. GOPAL, PO’L.ICvE’~’–VV
iNSP¥%3CT’fC)R,, JAYANAGAR POLICE $’fi’KTIg”}.§§, 5 ;_. 4

BAN GALORE.

THIS PE’1’I’I’i€)N’ COMING Off I2’_.i2 ‘ ::;:i2.:)i”:A:;’».:”;:
mm, MANJULA CHELLUR 4., MADE”rHE._;?oLLc;§.s;f1:~m:

0RDE§ A «
Having regard :Li;§§t«.the 3%) “ca}1ed
cietenu is in jugiicial with
Crime No.9i25 mg hf ti:er..§adiwa1a Ponce
Station ,fer_ ti’1 é”é.?fsV§1c¢”p§1:i,3hab1e under S6C£i01″i 379

cf 1.13.6, z1Gt§’1ir}=Vgi*ic:_1:£ia;i115f”‘;?’9r our consideration.

‘~ _ ‘ ‘ficéfsarééingiy, étfié ‘gvnmcteedings are closed.

Sd/~
IUIx3g

Sd/~
Itflxgg

” Dvr: