BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATE: 07/09/2010
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
Writ Petition(MD) No.11535 of 2010
and
M.P.(MD)No.1 of 2010
S.Karpagavalli, B.E. .. Petitioner
Versus
1.The Superintendent of Police,
Sivagangai District.
2.The Deputy Superintendent of Police,
Karaikudi,
Sivagangai District.
3.The Inspector of Police,
All Woman Police,
Karaikudi,
Sivagangai District.
4.Dr.S.Harshavarthan, M.B.B.S. .. Respondents
Prayer
This petition has been filed seeking for a writ of Mandamus, directing
the 1 to 3 respondents not to interfere into the matrimonial dispute of the
Petitioner, by performing illegal Kattapanchayat and compelling the Petitioner
to divorce.
!For Petitioner ... Mr.T.S.Mohamed Mohideen
^For Respondents 1 to 3 ... Mr.R.Manoharan,
Government Advocate
For 4th Respondent ... Mr.M.Ajmal Khan
:ORDER
Heard the learned counsel appearing for the petitioner and the learned
counsel appearing for the respondents.
2. At this stage of the hearing of the writ petition, the learned counsel
appearing on behalf of the respondents 1 to 3 had submitted that the respondents
1 to 3 would not interfere in the matrimonial dispute between the petitioner and
the 4th respondent.
3. The learned counsel appearing on behalf of the petitioner had submitted
that it would suffice, if the writ petition is closed, recording the submission
of the learned counsel appearing on behalf of the respondents 1 to 3.
4. Recording the submission made by the learned counsel appearing for the
respondents 1 to 3, this writ petition is closed. No costs. Consequently,
connected M.P is closed.
er
To
1.The Superintendent of Police,
Sivagangai District.
2.The Deputy Superintendent of Police,
Karaikudi,
Sivagangai District.
3.The Inspector of Police,
All Woman Police,
Karaikudi,
Sivagangai District.
4.The Government Advocate,
Madurai Bench of Madras High Court,
Madurai.