High Court Madras High Court

S.Mubeena Bevi vs The Superintendent Of Police on 4 November, 2011

Madras High Court
S.Mubeena Bevi vs The Superintendent Of Police on 4 November, 2011
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 04/11/2011

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
and
THE HONOURABLE MR.JUSTICE V.PERIYA KARUPPIAH

Habeas Corpus Petition(MD)No.1002 of 2011

S.Mubeena Bevi				           ..  Petitioner

vs.

1.The Superintendent of Police,
   Virudhunagar District,
   Virudhunagar.

2.The Sub-Inspector of Police,
   Watrap Police Station,
   Watrap,
   Virudhunagar District. 			   ..  Respondents

	Petition filed under Article 226 of the Constitution of India to issue a
Writ of Habeas Corpus on the petitioner's petition in C.S.R.No. 152/11 dated
28.10.2011, which is pending before the second respondent and directing the
respondents to produce the person or body of the petitioner's daughter namely,
Sannath Brathosh, aged 15 years, before this Court and handover the custody to
the petitioner.

!For petitioner	... Mr.A.Jahangir Badusha
^For respondents... Mr.A.Ramar,
		    Addl.Public Prosecutor

:ORDER

(Order of the Court was made by
M.JAICHANDREN, J.)
This Habeas Corpus Petition has been filed, praying that this Court may be
pleased to produce the daughter of the petitioner, namely, Sannath Brathosh,
aged about 15 years, before this Court, and to set her at liberty.

2.The second respondent had produced the detenue before this Court, today.
On enquiry, the detenue had stated that she had been kidnapped by one Ayyasamy,
against whom a case had been registered in Crime No.252 of 2011, under Section
366-A of the Indian Penal Code, on the file of the Watrap Police Station,
Virudhunagar District. She had also stated that she is willing to go along with
the petitioner, who is her mother. In view of such statement made by the
detenue, she is set at liberty to go along with the petitioner.

3.In such circumstances, since, no further orders are necessary, the
Habeas Corpus Petition is closed.

KM

To

1.The Superintendent of Police,
Virudhunagar District,
Virudhunagar.

2.The Sub-Inspector of Police,
Watrap Police Station,
Watrap,
Virudhunagar District.

3.The Additional Public Prosecutor,
Madurai Bench of Madras High Court,
Madurai.