High Court Karnataka High Court

Shilpa K vs Secretary on 21 September, 2010

Karnataka High Court
Shilpa K vs Secretary on 21 September, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2187' DAY OF SEPTEZMBER, 2OT1'"e_

PRESENT

THE HON'BLE MRJUSTICE V.G.SAE3}«1;'X_I:}«II71f'O~.: "'  O»  S"

AND
THE HONBLE MRs.JUsT£O1:+f'1C3.§;-'--{_i§iAGA1'§;é;'1*§+I1~1A   V

WPIHC} NO.'1f€§8EbOF.v2O10--..A:if  

BETWEEN

SMT. SHILPA K
AN D

A

   .   ;PE'I'1T1ONER

:.DEPART.?JIEN3'~T O-F1-!_OME--
VIDHANA   ~ '
M;S.BUILDING».   
BANQAL-ORE ' "

..  OOMMISSVIOVNER OF POLICE
 '£sANGALORE'C'ITY
 .. BANGALQRE

   OF POLICE

JP NAGAR POLICE STATION

3.? NAGAR ...RESPON£)ENTS

S.   {BY SRI'"I;I s CHANDRAMOULI, SPP)

 TELEGRAM SENT BY SMT. SHILPA K IS TREATED AS
   HABEAUS CORPUS (SUO~l\/EOTU] AND REGISTERED
 -~-'UNDER ARTICLE 226 OF THE CONSTITUTION OF INDIA



2
WHEREIN. THE PE'I'I'I'IONER HAS PRAYEI) TO DIRECT J .P
NAGAR POLICE TO PRODUCE MRSHANKAR, AGED 26
YEARS BEFORE THIS HONBLE COURT AND 

THIS PETITION COMING ON FOR ORDERS Tens'-«QAY,
SABHAHIT J., MADE THE FOLLOWING:-- in V  _V 

ORDER

This petition has been regist’e1″‘e’d’as ‘suo inotu o’n3th€.

basis of the telegram received by

by Smt.Shilpa alleging that ‘hier._yghusbaind-siiahléar’; sagedll’

about 26 years is missing fromi-‘E*5:¥T–2G :0.

2. The notice was issued’ tdtlie respondents.

3. The detenne ‘1:livrodLice:dlV”‘t>efore the Court.

On ena;:s1uiryl,A siibniits thathe is aged 26 years and
Smt.Shi1p§1’who telegram is his wife and his

wife had gone._to’her oarents house and he had gone to his

place and go and stay with Smt.Shilpa in his

_h’e_uee. Javraganahalli, Bangalore.

l’ Shankar submits that he was not illegally

lV._detair1’edi)y any person, the question of illegal detention does

“l.lrz.otEl”af«rise. Smt.Shilpa is also present before the Court.

shaker submits that he will go with his wife Shilpa to their

we

house at Jaraganahalli and furnish his permanent address.
Accordingiy, since there is no question of iliegal detféisfiion,

the petition is disposed off.