In the High Court of Judicature at Madras
Dated : 04.07.2007
Coram
The Honourable Mr.JUSTICE P.K.MISRA
and
The Honourable Mrs.JUSTICE R.BANUMATHI
Habeas Corpus Petition No.718 of 2007
K.Raja .... Petitioner
Vs.
1. State
represented by the Inspector of Police,
All Women Police Station
Arani
Thiruvannamalai District.
2. Mr.P.Dhaksinamurthy .... Respondents
PETITION under Article 226 of The Constitution of India praying for the issuance of writ of Habeas Corpus directing the respondents to produce petitioner's fiancee, Ms.Diveena bodily before this Hon'ble Court and set her at liberty.
For Petitioner : Mr.V.M.Vivekanandan
For Respondents : Mr.Babu Muthu Meeran, Addl. Public Prosecutor - R1
O R D E R
(Order of the Court was made by P.K.MISRA,J)
The Petitioner has filed this Habeas Corpus Petition to direct the First Respondent to produce his Fiancee, viz., Diveena before this Court and set her at liberty.
2.Heard, Mr.V.M.Vivekanandan, the learned counsel for the Petitioner and Mr.Babu Muthu Meeran, the learned Additional Public Prosecutor for the First Respondent.
3.As per the order dated 3.7.2007, the detenue was allowed to stay in a Juvenile Home and she is produced in Court today. The Petitioner is also present in person. The detenue, again on being examined stated that she had married the Petitioner in a Temple by exchange of garland and she would like to stay with the Petitioner. The Petitioner, who is present in Court also stated that he had married the detenue in a Temple and the detenue should be allowed to stay with him. The Petitioner has further stated that he received certain threatenings.
4.Since, the detenue is admittedly a major, her date of birth being 10.01.1988, she is free to go with the Petitioner. The First Respondent-Police shall provide adequate security both to the Petitioner and the detenue. This Habeas Corpus Petition is accordingly closed.
paa
To
1. The Inspector of Police
All Women Police Station
Arani
Thiruvannamalai District.
2. The Public Prosecutor
High Court
Chennai.