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’?