High Court Karnataka High Court

Smt V M Sumitra vs The State Of Karnataka on 30 November, 2010

Karnataka High Court
Smt V M Sumitra vs The State Of Karnataka on 30 November, 2010
Author: N.Kumar And Nagaraj

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 30′?” DAY OF NOVEMBER,

PRESENT

THE HON’BLE MR. JUsT1eI–:.N

AND
THE HON’BLE MR. JUSr1CE
WPNo.21;/~2o’:0″u:1c) A’

BETWEEN
Smt.VMSumiiira’;. < I
W/o.Manjunath;§"' , "

Aged about ‘
Oec:Ho_1,1seho11i,’.;__ e —

R/ o . K.ood’as1Cidanfapaiy,

Tavarekere Ho1:~h1_,_ _ _’

Banga1ore._SoL1th .’FaIu1u<:eA.. ,» ' A' . . Petitloner

(By Sri o'Ai{;"mn1§u1ungr Nfadhav, Advs.]
A A

':1;If1e:"State ofkarnataka.

_ _ 'Represented by Secretary,
A 'H6;:1ev13e'partment,

V_i.d}1'a:ia Soudha,

Bar1ga1ore–56O 001.

, -. ‘The Director General and

” Inspector General. of Police,
Nrupathunga Road,
Bangalore.

3. The Police Commissioner,
Bangalore City, Infantry Road.

Bangalore.

4. Station House Officer,
Central Crime Branch,

Mysore Road.

Bangalore. ‘

[By Sri H S Chandrarnouli, SPflP.]

This WPHC is filed under_llArticle’s-.2’2C’ Q2? of V

the Constitution of India, v.prayin”g~-.p_to issue Writ of
habeas corpus for –prodt;i_ctipri ‘«.._of”‘the body of the
petitioner’s husband Sri.Manjnx1ath._in “court and he be
set at l1bertY- ‘ »

This this day. KUMAR
J passed the ‘ »

iiii

‘This: seeking a direction to the

police Anthorities toproduce the petitioner’s husband,

Srij }Ma.njur1ath”in…Court and he be set at liberty. After

have entered appearance and filed a

ldetai1ed,l’clo:;rnter affidavit setting out the fact that the

detenne is involved in nine criminal cases. He has been

‘arrested and produced before the jurisdictional

_.:§Magistrate on 29.11.2010 and remanded him to police

5/.

custody. Therefore, he is not in illegal detention. here

is no merit in this petition. Accordingly, it is dis.mis:’s=,e(l.._

” JUDGE
Bkm.