High Court Madras High Court

S. Nagaraj vs C. Niranjan on 23 March, 2006

Madras High Court
S. Nagaraj vs C. Niranjan on 23 March, 2006
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated: 23/03/2006 

Coram 

The Hon'ble Mr. Justice P. SATHASIVAM   
and 
The Hon'ble Mr. Justice J.A.K. SAMPATHKUMAR     

Habeas Corpus Petition No.240  of 2006 

S. Nagaraj                                                     .. Petitioner

-Vs-

1. C. Niranjan

2. The Inspector of Police
   L&O V-6 Kolathur Police Station
   Chennai.

3. The Commissioner of Police 
   Greater Chennai
   Egmore, Chennai 8.                                   .. Respondents

                Petition filed under Article 226 of the Constitution of  India
praying for issuance of writ of habeas corpus as stated therein.

For petitioner :  Mr.  K.  Gajendiran

For respondents :  Mr.  Varadharajan
                for Mr.  Abudukumar Rajarathinam
2 & 3           Govt.  Advocate (Crl.side)


:ORDER  

(Order of the Court was made by P. SATHASIVAM,J.)

S. Nagaraj, has filed this petition for production of his
wife, Tmt. Pradeepthi, aged about 19 years before this Court and set her at
liberty.

2. Pursuant to our direction, the detenue by name Pradeepthi,
appeared before us. We enquired her. According to her, she is aged about 19
years. She also informed us that on 18.11.2005, she married the petitioner.
She further asserted that she is not under the illegal custody of anyone,
including the first respondent, who is none else than her father. Further,
she expressed that she is willing to go and live along with her husband i.e.,
the petitioner herein. Above statement is hereby recorded. In view of the
same, we are of the view that no further adjudication is required in this
petition and hence, the same is closed.

kh

To

1. The Inspector of Police
L&O V-6 Kolathur Police Station
Chennai.

2. The Commissioner of Police
Greater Chennai
Egmore, Chennai 8.