Karnataka High Court
Smt R Nagarathna vs The State Of Karnataka on 2 November, 2010
BANGALORESGQ 079 - * '~
- 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 02ND DAY OF NOVEMBER, 2010
PRESENT
THE HON'BLE MR. JUSTICE V.G.SABHAHIT E A
AND
THE HON'BLE MRS. JUSTICE B.\'§NAGARATHNA'
WRIT PETITION {HC} No.1S4/2_(j1o -. «. "
BETWEEN:
SMT R NAGARATH NA
W/O RAJENDRA
AGED ABOUT 28 YEARS __ 9
OCC: HOUSEHOLD _ '
R/O NC).6, 7Tt,£'iVfiVx:N*;:S:i?iFH .
vRUSHABI~1AVfAT1r11NAGAR,L '£'ZAMAK.SE{'IPALYA
_ _ ; - _ PETITIONER
[By Sri: KUIVIAR YADAV CI ADV.)
1. S'TA*'z*E'01%*.KARNATAKA
REP)" BY SEc.RETA'RY
HOME'DEPA:'?$MENT
_ VIDH)3;NA~..'SO¥j'DHA
'BANGAE;QRE«580 001
*.:g:: "T}€EvDD'I.RECTOR GENERAL AND
_ EEINASPECTOR GENERAL OF POLICE
"NRUPATI-IUNGA ROAD
° = ~ANGALORE
3. THE POLICE COMMISSIONER
BANGALORE CITY, INFANTRY ROAD
BANGALORE
4. STATION HOUSE OFFICER
KAMAKSHIPALYA POLICE STATION
KAMAKSHIPALYA
BANGALORE--560 O79
i?f.i3POINL3'EI:\IIi3Sr':'
THIS WPHC UNDER ARiiCI;E~V..V22é" & I 12i:.7A = "
CONSTITUTION OF INDIA IS FILED BYTHE ADVOCATE I~:OR THE
PETITIONER PRAYING THAT THIS HQN'BLE" COURT -BE PLEASED
TO ISSUE A WRIT OF 1~1A13EAS~.cORPUS .1~'O"R_PRODUcTION OF
BODY OF THE PETITIONERS;HUSBA1\ID.fjSR1._RAJENDRA IN
COURT AND HE BE SET AT LIB_I:§R'fY.. '_
This petition coiieging oh for-T7order'Si_"before' court this day,
SabhahitJ., passedmepi'oII§I§a}I1Ig;.__ _ I
.... " 7' '~ E
This petition is Ifi1ed"I.a1IeugiI:IgI.that the husband of petitioner
has beenpétgaken into" oustodfr hy the respondentsvappeliants and
not produoed when the matter is posted before the
(:ou1″t.” .
I I.;eVarned.–OounSe1 for the petitioner submits that the husband
‘ ethapetitioner has been produced in a criminal case and
r’e1n.anded to judicial custody and therefore, the question of illegal
V_Ad’etentiOn does not arise.
W
3. In View of the said submission, the question q£,:111.¢ga1
detention does not arise and accordingly, the petition _
S* ._