'1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 14*" DAY OF SEPTEMBER 2009
PRESENT
THE HON'BLE MRS. IUSTICE MANJULA_CH'ELLb:§§:' O
AND
THE HON'BLE MR. JuS'TI_CE IAYVA-D RA!-i"1i§/ifl O'
w.P.(HC) NO. 'V'Vi=4»V2;'2OOS§'"
BETWEEN 0 _ «
SMT REVATHY I
W/O RAVINDRA REDOY, , ._
R/AT THQGEURU BEGURLI HOBLI, I '
BANGALORE;:ESOuT--H
- PETITIONER
(By Sri S.B.I3AViI_N;;_SIF>.'P):--"O:~.:,'O_' .1
AND: I _ _ _
11 SECRETARYJOQPN'{ ~
DEPARTMENT ~OF._HQJ8}'|E
;vTIDHANA~.SOu'DHA
"":'M.:S§t3LJILDI'I\IG_, EEEE
* . BAIx1fGAL~.ORE.
I COMMISSIONER OF POLICE
. "vTBANG--Aé..c3RE CITY,
BA._NOA..EORE.
_3 '|'zH'E:STATION HOUSE OFFICER
«BANGALORE.
~~(-'E;ySri SRIDHAR HIREMATH, AGA)
' '*--..MICO LAYOUT POLICE STATION,
RESPONDENTS
2
TELEGRAM SENT BY SMT REVATHY W/O RAVINDRA
REDDY IS TREATED AS HABEAS CORPUS (SUO~MQ.TU)
UNDER ARTICLE 226 AND 227 OF THE CONSTITUTION OF
INDIA PRAYING TO PRODUCE HER HUSBAND”~__’SRI,u
RAVINDRA REDDY FROM ILLEGALLY DETAINED;’B”{..’VM.ICO__
LAYOUT POLICE.
This petition coming on for orders.this:’dé’y’;’::§%iANJiJLA~i.V.’ ”
CHELLUR 3., made the following
gmfim
Status report of the ihVVestig’atih§~._dffiteffiioiw the
concerned poiice stationis..0er_ijsed.”
2. Having reg_a;r’d_’t0 the’digtejiiistgixierigeisihecially in the
light of the one Ravindra
Reddy fiie of MICO Layout
poiice for consideration in the
matter. AéV’co_Vrdi.n§Iy_,.’4t’h_e’ ‘.x«:C\:{r_”rsii.”44;V.)etition is dismissed.
It ….. Sd/..
IUDGE.
Sd/ –
JUDGE