High Court Madras High Court

H.C.P.No.375 Of 2 vs Commissioner Of Police on 10 March, 2010

Madras High Court
H.C.P.No.375 Of 2 vs Commissioner Of Police on 10 March, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 10.03.2010

CORAM

THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE C.S.KARNAN
							
H.C.P.No.375 of 2010

			
sasikala						..Petitioner


	Vs.

1. Commissioner of Police,
    O/o The Commissioner of Police,
    Egmore,
    Chennai  600 008.

2. The Inspector  of Police,
    R-6, Kumaran Nagar Police Station,
    Jafferkhanpet,
    Chennai  600 083					. Respondents 
 	
	Petition filed under Article 226 of the Constitution of India to issue a writ of Habeas Corpus to direct the respondents to produce the  body of the petitioner's husband viz., K.Ravi son of Kanniappan and also the body of the petitioner's sister Ponmani's husband viz., Raja son of Mani before this Court and set them at liberty 
		For Petitioner      : Mr.M.Venkadeshan

		For Respondents  : Mr.N.Balasubramanian, A.P.P. 




O R D E R

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

This petition is filed by the petitioner seeking a writ of Habeas Corpus alleging that her husband Ravi and her sister’s husband Raja were taken by the respondent police on 1.3.2010 and neither a case was registered nor they were sent out and their whereabouts are not known. Hence, the petitioner is compelled to file this Habeas Corpus Petition.

2. The status report was filed by the State.

3. From the status report, it is seen that a case was registered in Crime No.204/2010 under Section 75 of City Police Act r/w 7 (1)(a) of C.L.A Act on 1.3.2010 at 11.30 hours and they were remanded to judicial custody.

4. From the above, it is clear that a case was registered by the respondent Police in Crime No.204/2010 and the detenus were taken by the police and remanded to judicial custody by the Court of law. Under such circumstances, the request of the petitioner does not arise for consideration. Hence, the Habeas Corpus Petition is dismissed.

(M.C., J.) (C.S.K.., J.)
09.03.2010
Index : Yes/No
Internet : Yes/No
vsi

To

1. The Commissioner of Police,
O/o The Commissioner of Police,
Egmore,
Chennai 600 008.

2. The Inspector of Police,
R-6, Kumaran Nagar Police Station,
Jafferkhanpet,
Chennai 600 083

3. The Public Prosecutor,
High Court, Chennai.

M.CHOCKALINGAM, J.

AND

C.S.KARNAN, J.

vsi

H.C.P.No.375 of of 2010

10.03.2010