In the High Court of Judicature at Madras
Dated: 23/03/2006
Coram
The Hon'ble Mr. Justice P. SATHASIVAM
and
The Hon'ble Mr. Justice J.A.K. SAMPATHKUMAR
Habeas Corpus Petition No.240 of 2006
S. Nagaraj .. Petitioner
-Vs-
1. C. Niranjan
2. The Inspector of Police
L&O V-6 Kolathur Police Station
Chennai.
3. The Commissioner of Police
Greater Chennai
Egmore, Chennai 8. .. Respondents
Petition filed under Article 226 of the Constitution of India
praying for issuance of writ of habeas corpus as stated therein.
For petitioner : Mr. K. Gajendiran
For respondents : Mr. Varadharajan
for Mr. Abudukumar Rajarathinam
2 & 3 Govt. Advocate (Crl.side)
:ORDER
(Order of the Court was made by P. SATHASIVAM,J.)
S. Nagaraj, has filed this petition for production of his
wife, Tmt. Pradeepthi, aged about 19 years before this Court and set her at
liberty.
2. Pursuant to our direction, the detenue by name Pradeepthi,
appeared before us. We enquired her. According to her, she is aged about 19
years. She also informed us that on 18.11.2005, she married the petitioner.
She further asserted that she is not under the illegal custody of anyone,
including the first respondent, who is none else than her father. Further,
she expressed that she is willing to go and live along with her husband i.e.,
the petitioner herein. Above statement is hereby recorded. In view of the
same, we are of the view that no further adjudication is required in this
petition and hence, the same is closed.
kh
To
1. The Inspector of Police
L&O V-6 Kolathur Police Station
Chennai.
2. The Commissioner of Police
Greater Chennai
Egmore, Chennai 8.