High Court Madras High Court

Alexandar vs The State Of Tamil Nadu on 19 December, 2008

Madras High Court
Alexandar vs The State Of Tamil Nadu on 19 December, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 19.12.2008 

CORAM

THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE S.RAJESWARAN 

H.C.P.NOs.2005, 2010, 2011, 2012, 2013, 2016, 
2017, 2018, 2019, 2020, 2058, 2062, 2066, 
2067, 2069, 2070 and 2071 of 2008
and
M.P.NOS.1 to 1 of 2008

			
Alexandar					..  Petitioner in
							HCP No.2005/2008

Kannan					..  Petitioner in
							HCP No.2010/2008

Lakshmi					..  Petitioner in
							HCP No.2011/2008

Shanthi					..  Petitioner in
							HCP No.2012/2008

Ramu						..  Petitioner in
							HCP No.2013/2008

Velankanni				..  Petitioner in
							HCP No.2016/2008

Aryamala					..  Petitioner in
							HCP No.2017/2008

Nagoor					..  Petitioner in
							HCP No.2018/2008

Manjula					..  Petitioner in
							HCP No.2019 of 2008

Alamelu					..  Petitioner in
							HCP No.2020 of 2008

Muthammal					..  Petitioner in
							HCP No.2058 of 2008

Kasthuri					..  Petitioner in
							HCP no.2062 of 2008

Kavitha					..  Petitioner in
							HCP No.2066 of 2008
Kasturi
W/o.Kumar					..  Petitioner in
							HCP No.2067 of 2008	

Muniamma					..  Petitioner in
							HCP no.2069 of 2008	

Shanthi					..  Petitioner in
							HCP no.2070 of 2008	

Jayanthy					..  Petitioner in
							HCP No.2071 of 2008		


	Vs.


1.The State of Tamil Nadu,
  rep. by the Secretary to
   the Government,
  Fort St. George,
  Chennai-600 009.
2.The District Collector,
  Vellore District.
3.The Superintendent of Police,
  Vellore District.
4.Saroja Thiruvengadam
  Social Welfare Officer,
  Vellore District			.. Respondents in

all the petitions

These habeas corpus petitions have been preferred under Article 226 of the Constitution of India, praying for the issue of a writ of habeas corpus.
HCP No.2005 of 2008: for a direction to the respondents to produce the body of person of petitioner’s children, namely Selvi Lavanya, aged 8 years and Selvi Keerthika aged 7 years before the court forthwith and hand over their custody to the petitioner.
HCP 2010 of 2008: for a direction to the respondents to produce the body of person of the petitioner’s children namely Master Vijay, aged 8 years and Selvi Banumathy, aged 6 years before the court and hand over their custody to the petitioner.
HCP No.2011 of 2008: for a direction to the respondents to produce the body of person of pettioners children namely master Vijaya kumar aged 10 years and Selvi Anju aged 8 years before the court and hand over their custody to the petitioner.
HCP No.2012 of 2008: for a direction to the respondents to produce the body of person of petitioner’s children, namely Master Rathinagiri aged 7 years and Master Bala Subramaniam aged 5 years before this court and hand over their custody to the petitioner.
HCP No.2013 of 2008: for a direction to the respondents to produce the body of person of petitioner’s child namely Master Elango aged 7 years before this court and hand over his custody to the petitioner.
HCP No.2016 of 2008: for a direction to the respondents to produce the body of person of her child namely Master Tamilarasan aged 12 years before this court and hand over his custody to the petitioner.
HCP No.2017 of 2008 : to produce the body of person of the petitioner’s child namely Master Surya aged 6 years.
HCP No.2018 of 2008 : to produce the body of person of petitioner’s children, namely Selvi Mariam Beebi aged 13 years, Selvi Saheena aged 8 years and Selvi Mumtaj aged 7 years.
HCP No.2019 of 2008 : to produce the petitioner’s child namely Selvi Sobika aged 8 years.

HCP No.2020 of 2008 : to produce the petitioner’s child Master Srikanth aged 6 years.

HCP No.2058 of 2008 : to produce the petitioner’s children, namely Master Perumal aged 15 years, Master Iyyappan aged 12 years, Master Arulpandi aged 9 years and Selvi Nandhini aged 8 years.
HCP No.2062 of 2008 : to produce the petitioner’s grand children namely master Poovarasan aged 5 years and Poornima aged 6 years.
HCP 2066 of 2008 : to produce the petitioner’s child namely Master Kumar aged 8 years.

HCP No.2067 of 2008 : to produce the petitioner’s child namely Selvi Pushpa aged 7 years.

HCP No.2069 of 2008 : to produce the petitioner’s children namely Master Sivakumar aged 13 years and Master Sathish kumar aged 11 years.
HCP No.2070 of 2008 : to produce the petitioner’s children namely Master Tamizharasan aged 8 years, Master Anbarasan aged 7 years and Master Santhosh aged 5 years.
HCP No.2071 of 2008 : to produce the petitioner’s brother Master Justin aged 14 years before this court.

For Petitioners : Mx.Auxilia Peter
in all petitions

For Respondents : Mr.P.Kumaresan, APP
in all petitions

– – – –

COMMON ORDER

(The order of the court was made by M.CHOCKALINGAM, J.)

These petitions have been brought forth by the petitioner in each petition seeking for the issue of a writ of habeas corpus. When the matter was taken up for enquiry in the last hearing, it was represented that all the children found in the petitions and in respect of whom custody is sought for, were in the Government Home and the Government has decided to file counter in this regard.

2.When the matter is taken up today, it is represented by the learned counsel for the State that the children have been handed over to their respective parents, which fact is also admitted by the learned counsel for the petitioner in each petition. An endorsement is also made by the learned counsel for the petitioner in each petition in this regard and the same is also recorded. Under these circumstances, the request of the petitioner in each petition does not require for consideration. Accordingly, all these petitions are dismissed. Consequently, the connected MPs are also dismissed.

vvk

To

1.The Secretary to the Government,
The State of Tamil Nadu,
Fort St. George,
Chennai-600 009.

2.The District Collector,
Vellore District.

3.The Superintendent of Police,
Vellore District