Chinnaponnu vs The Superintendent Of Police on 31 October, 2011

0
35
Madras High Court
Chinnaponnu vs The Superintendent Of Police on 31 October, 2011
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 31/10/2011

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
and
THE HONOURABLE MR.JUSTICE V.PERIYA KARUPPIAH

H.C.P(MD)No.982 of 2011

Chinnaponnu				..  Petitioner

vs.

1.The Superintendent of Police,
  Madurai Rural,
  Madurai District.

2.The Deputy Superintendent of Police,
  Usilampatti,
  Madurai District.

3.The Inspector of Police,
  Checkanoorani Police Station,
  Madurai District.

4.The Sub Inspector of Police,
  Vickramangalam Police Station,
  Madurai District.

5.A.Sekar				..  Respondents

	Petition filed under Article 226 of the Constitution of India to issue a
Writ of Habeas Corpus directing the respondents 1 to 4 to produce the body of
the detenu, namely E.Sekar, son of Erulan, aged about 45 years, before this
Court and set him at liberty from the illegal custody of the fifth respondent
and pass such further or others orders.

!For petitioner	... Mr.G.Marimuthu
^For respondents... Mr.A.Ramar
     1 to 4	    Addl.Public Prosecutor
	
:ORDER

(Order of the Court was made
by M.JAICHANDREN, J)
This Habeas Corpus Petition has been filed by the petitioner, to direct
the respondents 1 to 4, to produce the petitioner’s husband, viz., E.Sekar, son
of Erulan, aged about 45 years, before this Court and set him at liberty.

2. The detenu, viz., E.Sekar, had been produced before this Court, by the
third respondent, today. On enquiry, he had stated that he had gone to a
temple, on his own accord. He had also stated that he had not been detained in
illegal custody by any one, including the fifth respondent, as alleged by the
petitioner.

3. In view of the said statements made by the detenu, he is set at
liberty. Accordingly, this Habeas Corpus Petition stands closed.

smn

To

1.The Superintendent of Police,
Madurai Rural,
Madurai District.

2.The Deputy Superintendent of Police,
Usilampatti,
Madurai District.

3.The Inspector of Police,
Checkanoorani Police Station,
Madurai District.

4.The Sub Inspector of Police,
Vickramangalam Police Station,
Madurai District.

5.The Additional Public Prosecutor,
Madurai Bench of Madras High Court,
Madurai.

LEAVE A REPLY

Please enter your comment!
Please enter your name here