High Court Madras High Court

K.Gajalakshmi vs Sub Inspector Of Police on 6 February, 2006

Madras High Court
K.Gajalakshmi vs Sub Inspector Of Police on 6 February, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 06/02/2006 

Coram 

The Honble Mr. Justice P.SATHASIVAM    
and 
The Hon'ble Mr. Justice J.A.K.SAMPATHKUMAR      


Habeas Corpus Petition No.1046 of 2005 


K.Gajalakshmi                          ... Petitioner

-Vs-

Sub Inspector of Police
        and Special Party
Villupuram.                             ... Respondent

        Telegram dated 28.09.2005, sent by the petitioner, stating that her
husband and son-in-law, by name Naidu Kumar and P.Raja, were illegally 
detained by the Sub Inspector of Police and Special Party, Villupuram, and
seeking for necessary action, taken on file as a habeas corpus petition under
Article 226 of the Constitution of India.

For petitioner :  Mr.K.Chandru, Senior Counsel.

For Respondent :  Mr.M.K.Subramanian,  
                Govt.  Advocate (Crl.  Side)

:O R D E R 

(Order of the Court was made by P.SATHASIVAM, J.)

Heard Mr.K.Chandru, learned Senior Counsel appearing for the petitioner as
well as learned Government Advocate for the respondent.

2. It is represented by the learned Government Advocate that the
husband and son-in-law of the petitioner secured an order of bail and pursuant
to that, they have been released.

Learned Senior Counsel appearing for the petitioner submits that in
view of the relief prayed for, it would not be appropriate to agitate the same
in this Habeas Corpus Petition, and he seeks liberty to pursue the same by way
of appropriate proceedings.

3. This Petition is dismissed with liberty to the petitioner to move
appropriate forum if she so desires for any other relief, if the same is
permisible under law.

To
Sub Inspector of Police
and Special Party
Villupuram.