BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 29/03/2010 CORAM THE HONOURABLE MR.JUSTICE P.MURGESEN and THE HONOURABLE MR.JUSTICE T.MATHIVANAN Habeas Corpus Petition (MD) No.912 of 2009 K.Vasantha .. Petitioner Vs 1.The Superintendent of Police, Ramanathapuram District, Ramanathapuram. 2.The Sub Inspector of Police, Emaneswaram Police Station, Ramanathapuram District. 3.Muthuraman .. Respondents Petition under Article 226 of the Constitution of India praying for issuance of a writ of habeas corpus praying to direct the respondents to produce the petitioner's daughter the detenue Gokiladevi, aged about 16 years, before this Hon'ble Court and handover the custody to the petitioner. !For Petitioner ... Mr.S.K.Pattu Raja ^For Respondents 1 to 3 ... Mr.P.N.Pandidurai Additional Public Prosecutor :ORDER
(Order of the Court was made by P.MURGESEN,J)
The petitioner is the mother of the detenue Gokiladevi. She has filed the
petition stating that her minor daughter was kidnapped by the third respondent.
2.The Additional Public Prosecutor has submitted that this is the second
time, the petitioner has eloped with the third respondent.
3.We perused the case records. The earlier complaint lodged by the
petitioner was closed recording the statement of the detenue that she went out
of the house due to quarrel with her mother.
4.Considering the facts and circumstances of the case, the second
respondent police is directed to investigate the complaint lodged by the
petitioner and secure the girl and the first respondent Superintendent of Police
shall monitor the investigation.
5.With the above observation, the Habeas Corpus Petition is closed.
sj
To
1.The Superintendent of Police,
Ramanathapuram District,
Ramanathapuram.
2.The Sub Inspector of Police,
Emaneswaram Police Station,
Ramanathapuram District.
3.The Additional Public Prosecutor
Madurai Bench of Madras High Court
Madurai.