High Court Madras High Court

K.Vijayalakshmi vs The Inspector Of Police on 4 July, 2007

Madras High Court
K.Vijayalakshmi vs The Inspector Of Police on 4 July, 2007
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated:  04.07.2007

Coram

The Honourable Mr.JUSTICE P.K.MISRA
and
The Honourable Mrs.JUSTICE R.BANUMATHI

Habeas Corpus Petition No.587 of 2006





K.Vijayalakshmi 			.. Petitioner


	Vs.


1.   The Inspector of Police
     Adambakkam Police Station
     Chennai.

2.   Kotaisamy				.. Respondents 




	PETITION under Article 226 of The Constitution of India praying for the issuance of writ of Habeas Corpus directing the respondents to produce her son Satish Kumanan before this Court, who is under the illegal custody of the 2nd respondent and hand over her son to the custody of the petitioner.



		For Petitioner  :  Mr.S.Arivazhagan - No appearance

		For Respondents :  Mr.Babu Muthu Meeran, Addl. Public Prosecutor  - R1
			           Mr.Feroz Khan  R2 

O R D E R

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

The mother of the detenu has filed this Habeas Corpus Petition to direct the First Respondent to produce her minor son, viz., Satish Kumanan, before this Court, who is under the illegal custody of the 2nd respondent, and hand over the son to her.

2. The learned counsel for the Petitioner is absent. Heard Mr.M.Babu Muthu Meeran, the learned Additional Public Prosecutor for the First Respondent and Mr.Feroz Khan, the learned counsel for the Second Respondent.

3. A status report was filed on an earlier occasion. The learned Additional Public Prosecutor appearing for the First Respondent on instructions submitted that the investigation is going on, but, the First Respondent-Police has not been able to trace out the “missing boy” till now. However, the learned Additional Public Prosecutor submitted that the First Respondent-Police will continue in his efforts to trace out the “missing boy”.

4. In the facts and circumstances of the case, no useful purpose will be served by keeping this Habeas Corpus Petition pending. This Habeas Corpus Petition is closed with the observation that the First Respondent-Police shall continue in his efforts to trace out the “missing boy”. The First Respondent-Police should also keep the Petitioner informed about the progress of the matter by communicating to her from time to time, at least once in every three months.

paa

To

1. The Inspector of Police
Adambakkam Police Station
Chennai.

2. The Public Prosecutor
High Court
Madras.