IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED:- 19.10.2010
CORAM:
THE HON'BLE MR.JUSTICE M. CHOCKALINGAM
AND
THE HON'BLE MR.JUSTICE C.S. KARNAN
H.C.P. No.1797 of 2010
Kannamma ... Petitioner
Vs.
1. The Superintendent of Police,
Thiruvallur,
Thiruvallur District.
2. The Deputy Superintendent
of Police,
Special Crime Wing,
O/o Superintendent of Police,,
Thiruvallur. ... Respondents
Petition under Article 226 of the Constitution of India, seeking to issue a writ of Habeas Corpus, directing the respondents to produce the detenus (1) Anjapuli, son of Kannan, aged 34 years (2)Pattani, W/o Anjapuli, aged about 32 years before this Court and set them at liberty.
For Petitioner : Mr. S. Sairaman
For Respondents : Mr. M. Babu Muthumeeran
Additional Public Prosecutor
O R D E R
(Order of the Court was made by M. CHOCKALINGAM,J)
The grievance ventilated by the petitioner is that her sister Pattani, wife of Anjapuli and her husband Anjapuli were taken by the respondent-police on 14.9.2010, but they have not yet been produced before any Court of law and both of them are in illegal custody. Hence, this application has been brought forth by the petitioner.
2. In answer to the above, it is contended by the learned counsel for the State that the detenue Pattani was arrested in connection with Crime No.800 of 2010 by C2 Periyapalayam police station for the offence under Section 379 of the Indian Penal code and the detenu Anjapuli was arrested in connection with Crime No.794 of 2010 by C2 Periyapalayam Police Station for the offences under Sections 341, 506(2) and 307 of the Indian Penal Code and both of them were remanded to judicial custody by the learned Judicial Magistrate, Uthukottai. In such circumstances, the request of the petitioner does not require any consideration and the habeas corpus petition is dismissed.
ssa.
To
1. The Superintendent of Police,
Thiruvallur,
Thiruvallur District.
2. The Deputy Superintendent
of Police,
Special Crime Wing,
O/o Superintendent of Police,,
Thiruvallur