IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 2ND DAY OF NOVEMBER,
PRESENT Mn?' OO
THE HON'BLE MR.JUSTI CE 1'
AND A O O 4' .
THE HON'BLE 1vIRS.J.USf__IjIcE' 1.
WRIT PETITION {HO}-NO.. V185' "O.E_2'O IO:
BETWEEN
SRIANJINAPPAU, _ _
S/O "
AGED ABOUT.._53.." »
RESIDING ATj_:NO.26.~ _
KADIRE.PAI;Y_ A' ..;,;;;g.
SIDD:AIAGH.AT1'A"TOWNI_ --
CHICKJXBALLAPUR 'I3ISI*Ii_R'II:'I* I
- g ...PETITIONER
{BYVSRI ADV.,)
A. .....
T STATE KARNATAKA REP. BY
"'._QFFICE_R'IjNC}LARGE OE POLICE STATION
'V T SIDDA 'z";A'i.I1G'HATTA TOWN P.S..
"LVEAS;ED1~.__T-O«ISSUE A WRIT OF HABEAS
cORPUS"'--AN"DV DIRECT.T_}:IE 1ST RESPONDENT TO TRACE,
SEARCH AND_'PR.ODUCE THE 'DETAINEE' NAVEEN, AGED
17_"_§YEAARS, THEASON OF THE PETITIONER A RESIDENT
OR. Nfozee, KADIREPALYA. SIDDALAGHATTA TOWN,
, CHICRA;3AI,LApUR DISTRICT.
._ I'I§ISV.'WIé'CoMINo ON FOR PRLYHEARING THIS DAY,
SAR'HAHITxI.e,I MADE THE FOLLOWING}:-
ORDER
_ V This writ petition is filed alleging that Naveen, son of
petitioner has been taken into illegal custody by the first
respondent and has not been produced before the Court.
W3
3
2. The notice was issued to the respondents and the
first respondent has filed a status report averring that the
alleged detenue Naveen has been arrested on at
5.30 pm. in Crime No. 75/2010 for the offenijé”1;;iin.i:sVhah1e
under Section 366–A IPC and was prQ.dueedVVvbdeI’ore d_t}i–e,b4°–.__
jurisdictional Magistrate on 29–110–2.()’t1A(> ‘
remanded to the judicial custody. A
3. The said fact has teamed
counsel appearing for:th_e the question
of deciding as to ivtgetitioner —- Naveen
is in illegal d’ete«;1fion,:3._wou1d no:’s–».’1w1wT: for consideration as
he isgin the petition is disposed
of.
oSd/{L
gadge
Sdl
Iudge;