BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 09/05/2007
CORAM
THE HONOURABLE MS.JUSTICE K.SUGUNA
and
THE HONOURABLE MR.JUSTICE G.RAJASURIA
HCP (MD)No.196 of 2007
R.Chitra ... Petitioner
Vs.
1.The Inspector of Police,
Peraiyur Police Station,
Peraiyur, Madurai District.
2.The Inspector of Police,
All Women Police Station,
Thirumangalam,
Madurai District.
3.The Superintendent of Police,
Madurai Rural,
Madurai District, Madurai.
4.Inspector General of Police,
South Zone,
Near Race Course Company,
Madurai.
5.The Home Secretary,
Government of Tamil Nadu,
Secretariat, Chennai-9.
6.M.Dharmaraj
7.C.Muthuramalingam
8.Mrs.Kaliammal
9.M.Cheemaisamy
10.M.VAlarmathi ... Respondents
Petition under Article 226 of the Constitution of India praying
for issuance of a writ of habeas corpus,
directing the respondents 1 to 5 to produce the body of petitioner's husband,
Dharmaraj, the 6th respondent herein, to exercise the lawful authority vested
with the respondents 1 to 5 for amicably settling the problems arisen in the
petitioner's marital life either by referring the matter to the High Court
Mediation Centre or by any other similar proceedings.
!For Petitioner ... Mr.N.Giri
^For Respondents ... Mr.S.P.Samuel Raj,
1 to 5 Addl. Public Prosecutor.
:ORDER
(Order of the court was made by G.RAJASURIA, J)
Heard the learned counsel for the petitioner as well as the learned
Additional Public Prosecutor for the State.
2.The detenu, namely Dharmaraj, husband of the petitioner, has been
produced before this Court by the police. We have enquired him. Without
mincing words, he, clearly and categorically, would state that he has not been
abducted by any one and there is matrimonial dispute between him and his wife,
the petitioner. Hence, recording his above statement, we close this habeas
corpus petition.
3.Learned counsel for the petitioner would submit that the
matrimonial dispute may also be looked into by this Court. But, it cannot be
done so. However, the parties are at liberty to approach the Mediation and
Conciliation Centre, Madurai Bench of Madras High Court, Madurai, for finding a
solution to their matrimonial dispute.
4.With the above observation, the habeas corpus petition is closed
and the detenu is set at liberty.
To
1.The Addl. Public Prosecutor,
Madurai Bench of Madras High Court,
Madurai.
2.The Inspector of Police,
Peraiyur Police Station,
Peraiyur, Madurai District.
3.The Inspector of Police,
All Women Police Station,
Thirumangalam,
Madurai District.
4.The Superintendent of Police,
Madurai Rural,
Madurai District, Madurai.
5.Inspector General of Police,
South Zone,
Near Race Course Company,
Madurai.
6.The Home Secretary,
Government of Tamil Nadu,
Secretariat, Chennai-9.