High Court Madras High Court

M.Umamaheswaran vs The State on 2 December, 2008

Madras High Court
M.Umamaheswaran vs The State on 2 December, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 2-12-2008
CORAM
THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE S.RAJESWARAN
H.C.P.No.1931 of 2008
M.Umamaheswaran					.. Petitioner

vs

1.The State
  Represented by 
  The Commissioner of Police
  Chennai City, Chennai.
2.The State
  Represented by
  The Assistant Commissioner of Police
  Periyar Nagar
  Chennai City, Chennai.
3.The State
  Rep. by the Inspector of Police
  K-5, Peravallur Police Station
  Chennai
4.Imtiaz Ahmed						.. Respondents
	Habeas corpus petition filed under Article 226 of the Constitution of India praying for a writ of habeas corpus to direct the respondents 1 to 3 herein to produce the body and person of the detenue Miss.Anita aged 26, the daughter of the petitioner before this Court and set her at liberty.
		For Petitioner		:  Mr.K.Balaji
		For Respondents	:  Mr.P.Kumaresan
						   Additional Public 
							Prosecutor for RR1 to 3 
ORDER

(Order of the Court was made by M.CHOCKALINGAM, J.)
Invoking the writ jurisdiction of this Court, the petitioner has brought forth this petition stating that his daughter Anita, aged 26, has been abducted by the fourth respondent herein, and she is in his custody, and under the circumstances, it has become necessary to approach this Court.

2.The affidavit in support of the petition is perused. The Court heard the learned Counsel on either side.

3.From the very reading of the affidavit, it would be quite clear that they had a love affair, and thereafter, they were living for sometime outside. It is contended by the learned Counsel for the petitioner that originally a case under Sec.376 of IPC was registered; that he was in judicial custody and has come out on bail; that even after coming out on bail, he has again taken her as he did in the past, and under the circumstances, the petitioner was compelled to approach this Court by way of habeas corpus petition.

4.In answer to the above, it is contended by the State that it is true that originally on the complaint of the petitioner, a case was registered under Sec.376 of IPC, and he was in judicial custody, and now, he is on bail. The learned Additional Public Prosecutor would further add that she has given a complaint on 21.11.2008, to the Secretary to the State and a copy to the concerned police stating that she fell in love with the fourth respondent herein and out of own interest and volition, she embraced Islam and now her name is Ayisha, and she married the fourth respondent, and the same has also been registered, and she is now living with him, and under the circumstances, a case under Sec.376 IPC should not have been registered against him. This is the state of affairs according to the State.

5.The Additional Public Prosecutor also placed the materials for the perusal of the Court and they are perused. After looking into the same, this Court is of the considered opinion that it is not a fit case where the Court could interfere by exercising its writ jurisdiction to issue a writ of habeas corpus. The request of the petitioner does not require consideration.

6.Accordingly, this habeas corpus petition is dismissed.

(M.C.,J.) (S.R.,J.)
2-12-2008
Index: yes
Internet: yes
nsv/
To:

1.The Commissioner of Police
Chennai City, Chennai.

2.The Assistant Commissioner of Police
Periyar Nagar
Chennai City, Chennai.

3.The Inspector of Police
K-5, Peravallur Police Station
Chennai

4.The Public Prosecutor
High Court, Madras.

M.CHOCKALINGAM, J.

AND
S.RAJESWARAN, J.

nsv/

HCP No.1931 of 2008

Dt: 2-12-2008