High Court Madras High Court

M.Ramya vs The Deputy Commissioner on 25 September, 2006

Madras High Court
M.Ramya vs The Deputy Commissioner on 25 September, 2006
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


DATED : 25/09/2006


CORAM:
THE HONOURABLE MR.JUSTICE P.K.MISRA
and
THE HONOURABLE MR.JUSTICE G.RAJASURIA


Habeas Corpus Petition (MD) No.304 of 2006



M.Ramya, W/o.Murugesan			... 	Petitioner


vs.


1.The Deputy Commissioner
   of Police (Crime),
  Madurai City.

2.The Inspector of Police (Crime),
  Andalpuram Police Station,
  Madurai-3.				... 	Respondents


		Petition under Article 226 of the Constitution of India praying for
issuance of a writ of habeas corpus directing the respondents to produce the
person of Murugesan (son of S.Muthuchamy Chetiar) husband of the petitioner
before this Court and set him at liberty.


!For Petitioner   	...  	Mr.M.Raja Raman


^For Respondents  	...  	Mr.S.P.Samuel Raj,
				Addl.Public Prosecutor.


:ORDER

(Order of the Court was made by P.K.MISRA,J)

Heard Mr.Raja Raman, learned counsel appearing for the petitioner
and Mr.S.P.Samuel Raj, learned Additional Public Prosecutor for the respondents.

2.It is stated by the counsel for the petitioner that in the
meantime the detenu has been produced before the Magistrate and has been
remanded to judicial custody. In such view of the matter, it is not necessity
to deal with the question raised in this habeas corpus petition. The habeas
corpus petition is, accordingly, disposed of. The original papers may be
returned to the petitioner.

gb.

To:

1.The Deputy Commissioner
of Police (Crime),
Madurai City.

2.The Inspector of Police (Crime),
Andalpuram Police Station,
Madurai-3.

3.The Public Prosecutor,
Madurai Bench of Madras High Court,
Madurai.