BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 23/02/2010 CORAM THE HONOURABLE MR.JUSTICE P.MURGESEN and THE HONOURABLE MR.JUSTICE RAJA ELANGO Habeas Corpus Petition (MD) No.843 of 2009 Santhanapitchai .. Petitioner Vs 1.The Inspector of Police, Kottaipattinam Police Station, Kottaipattinam, Manamelkudi Taluk, Pudukkottai District. 2.Pirakasam .. Respondents Petition under Article 226 of the Constitution of India praying for issuance of a writ of habeas corpus praying to direct the 1st respondent to register a case and secure and produce the petitioner's daughter namely Arokkia Jameela before the Honourable High Court. !For Petitioner ... Mr.P.Ramasamy ^For 1st Respondent ... Mr.P.N.Pandidurai Additional Public Prosecutor For 2nd Respondent ... Mr.S.Sivasubramanian :ORDER
(Order of the Court was made by P.MURGESEN,J)
The petitioner claims to be the father of the detenue filed the petition
to produce the detenue, before the Court from the illegal custody of the 2nd
respondent.
2.According to the petitioner, the 2nd respondent kidnapped his daughter
and it was informed by one Arulanand Ayyer that he saw the second respondent
along with his daughter in the Karkamalam Village bus stop.
3.Today, the detenue was produced before this Court. According to her, she
studied 10th standard and she was produced from her parents house. Further, she
would submit that she went to Tiruppur on her own accord and she is willing to
go along with her parents.
4.In view of the same, she is permitted to go along with her parents and
we advised her to continue her studies.
5.Since the detenue is produced and she is not under the illegal custody
of anybody, the Habeas Corpus Petition is closed.
sj
To:
1.The Inspector of Police,
Kottaipattinam Police Station,
Kottaipattinam,
Manamelkudi Taluk,
Pudukkottai District.
2.The Additional Public Prosecutor
Madurai Bench of Madras High Court
Madurai.