High Court Madras High Court

Mrs. M. Pachiyammal vs The District Collector on 6 October, 2010

Madras High Court
Mrs. M. Pachiyammal vs The District Collector on 6 October, 2010
       

  

  

 
 
 IN THE  HIGH COURT OF JUDICATURE AT MADRAS

DATED: 06.10.2010

CORAM:

THE HON'BLE MR.JUSTICE M. CHOCKALINGAM

AND

THE HON'BLE MR.JUSTICE C.S. KARNAN

H.C.P.  No.1788 of 2010

Mrs. M. Pachiyammal					... Petitioner

						Vs.

1. The District Collector,
    Salem District.

2. The Superintendent of Police,
    Salem District.

3. The Sub Inspector of Police,
    Tholasampatty Police Station,
    Omalur Taluk, Salem District.

4. The Superintendent of Police,
    Chittur District,State of A.P.

5. The State of Tamilnadu,
    rep. by its Secretary to
			Government,
    Adi Dravidar and Tribal
	Welfare Department,
    Fort St. George,
    Chennai  600 009.

6. Mr. Sudharsana Reddy
7. Mr. Palkaran 
8. Mr. Balu
9. Mr. Murugesan		                          	... Respondents


		Petition under Article 226 of the Constitution of India, seeking to issue a writ of Habeas Corpus, directing the respondents to produce the persons of detenus namely (1) Mani, petitioner's husband and the petitioner co-worker (2) Thangaraj and his wife (3) Chinnapillai, their daughter (4) Kasturi and their son (5) Murali, (6) Ayyanar and his wife (7) Perumayi (8) Manikandan and his wife (9) Eswari (10) Ayyandurai and his wife (11) Nithya and set them at liberty and rehabilitate and allow this writ petition.

		For Petitioner	:   Mr. D. Dhayalan

		For Respondents	 :  Mr. V.R. Balasubramanian,
					    Additional Public Prosecutor

		   			 
O R D E R

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

Invoking writ jurisdiction of this Court, one M. Pachiyammal has brought forth this petition for issuance of a writ of habeas corpus, alleging that the detenus namely (1) Mani, petitioner’s husband and the petitioner co-worker (2) Thangaraj and his wife (3) Chinnapillai, their daughter (4) Kasturi and their son (5) Murali, (6) Ayyanar and his wife (7)Perumayi (8) Manikandan and his wife (9) Eswari (10) Ayyandurai and his wife (11) Nithya were all taken for the work of stone breaking by the sixth respondent, quarry owner, but they have not been paid wages and they have been kept as bonded labourers and they were not allowed to go outside. Under the circumstances, a complaint has been sent to respondents 1 to 3 on 4.9.2010 through registered post, but no action has been taken. Hence this application has been brought forth by the petitioner.

2. In response to the above, it is contended by the learned counsel for the State that a case was registered in Crime No.16 of 2010 on the complaint given by the petitioner against sixth respondent and three others. Investigation is on. The statement of the respondent-police is also recorded.

3. This day, all the detenus are present before this Court, except one Kasturi since she is not well, and all the detenus are set at liberty. However, this order will not stand in the way of the respondent-police to proceed with the investigation in the above crime number as one required under law and file a charge sheet before the concerned Court.

4. It is brought to the notice of this Court that a representation has already been given to the District Collector, who is the first respondent herein. According to the learned counsel, the detenus have got to be given sufficient rehabilitation and the same has got to be ordered. In such circumstances, a direction has got to be given to the first respondent to enquire into the matter and pass suitable orders thereon. The Habeas Corpus Petition stands disposed of accordingly.

(M.C.J.) (C.S.K.J.)
06.10.2010

Index :- Yes.

Internet:- Yes.

ssa.

To

1. The District Collector,
Salem District.

2. The Superintendent of Police,
Salem District.

3. The Sub Inspector of Police,
Tholasampatty Police Station,
Omalur Taluk, Salem District.

4. The Superintendent of Police,
Chittur District,State of A.P.

5. The Secretary to
Government,
The State of Tamil Nadu,
Adi Dravidar and Tribal
Welfare Department,
Fort St. George,
Chennai 600 009.

M. CHOCKALINGAM, J. &
C.S. KARNAN, J.

ssa.

H.C.P. No.1788 of 2010

06.10.2010