IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated:- 26.10.2006 Coram:- The Honourable Mr. Justice P.SATHASIVAM and The Honourable Mr. Justice S.TAMILVANAN Habeas Corpus Petition No.978 of 2006 S.Ramesh ... Petitioner Vs. 1.The Inspector of Police, All Women Police Station, Kumbakonam. 2.The Inspector of Police, Town Police Station, Mayiladuthurai Town P.S., 3.Durairaj ... Respondents Petition under Article 226 of the Constitution of India for the issuance of a Writ of Habeas Corpus to direct the first respondent to produce the petitioner's wife Padmavadhi, who is under the illegal custody of the third respondent, before this Court and set her at liberty. For Petitioner : Mr.T.Kalaimani For Respondents 1 & 2 : Mr.P.Kumaresan, Addl. Public Prosecutor For 3rd respondent : Mr.S.Muthukumar O R D E R
(Order of the Court was made by P.SATHASIVAM,J.)
The petitioner, by name S.Ramesh, has filed this petition to direct the first respondent to produce his wife Padmavadhi, who is under the illegal custody of the third respondent, before this Court and set her at liberty.
2. Pursuant to our direction, the detenue, by name Padmavadhi, has appeared before us. We enquired her. According to her, her date of birth being 29.03.1989, she is a minor. She further informed this Court that by force and compulsion the marriage was performed between herself and the petitioner. She likes to stay with her parents, who are also present in the Court. In the light of the statement of the detenue, who being a minor as on date, she is permitted to continue her life with her parents.
3. With the above direction, this petition is closed.
raa
To
1. The Inspector of Police,
All Women Police Station,
Kumbakonam.
2. The Inspector of Police,
Town Police Station,
Mayiladuthurai Town.
3. The Public Prosecutor,
High Court,
Madras.
[PRV/8412]