This WPHC is filed. under Articles 226 & 227___of the Constitution of India praying this Hon'b1e Court to_4.di£.ect_ the Police Inspector to produce her son Ravikumar illegal detention by CCB Police. This WPHC coming on for 7 SABHAHIT J, made the foliowihgz onnsg Heard. 0 2. This Habeas Corpus.~~.I;.gt:itio11tA.'is on the basis of the complaiifatt igvayc of'. telegram addressed to Hozfble Chief alleging that the son of the person; telegram Ravikumar @ Basin was arrested"'o_ri at about 10.00 a.m., from his véhouseutIr1eVC(§B'~Poiice, Chamarajpet, Bangalore, and he has iV1Iegai1yVdietai1ied. 0 it issued to the respondents. Copy was served
on the leamed Government Advocate and the Assistant
Coihrsiissioner of Police (COB), Bangalore, Sri.Shivappa
. Yietllvatipa Hadimani, has filed affidavit averrirng that the
kad’
detenue Ravikumar @ Basin was arrested on 01.03.2010
(prior to the receiving of telegram by this on
03.03.2010) and the detenue has been
Addiiiona} Chief Metropolitan Magistrate, .
Crime No.7/2010 for the offences
143, 144, 147, 148, 302 raga V]._{i§:!o’i”.__:lP{;’ and
remanded to judicial custody. 0 0 i
4. In View of the 3.verzzieVrfi,eV .h.%i”affidavit, we are
satisfied that evei1′:hefore:’__’ received by this
office, the end he is in judicial
custody and detention as alleged
in th6 Petition. .0 0
5. – the 1x)’eti~t;i.Q11_Air.a disposed of.
35%
$53,251″