In the High Court of Judicature at Madras
Dated: 12/06/2006
Coram
The Hon'ble Mr. Justice P. SATHASIVAM
and
The Hon'ble Mr. Justice V. DHANAPALAN
Habeas Corpus Petition No.1290 of 2005
Sengazhani Reddiar .. Petitioner
-Vs-
1. N. Sabapathi
2. The Inspector of Police
Tiruvellore District at
Tiruvellore.
3. The Superintendent of Police
Tiruvellore District at
Tiruvellore. .. 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. Balu
For respondents : Mr. M. Babu Muthu Meeran
2 and 3 Addl. Public Prosecutor
Mr. S. Veerabagu for R.1
:ORDER
(Order of the Court was made by P. SATHASIVAM,J.,)
The petitioner, by name, Sengazhani Reddiar has filed this
petition seeking direction to the respondents for production of the detenue by
name Lalitha, who is none else than his daughter before this Court and set her
at liberty.
2. Pursuant to our direction of this Court, the detenue
Lalitha, appeared before us. We enquired her. According to her, she is 25
years old and also admits that she married the first respondent and having two
children as on date. Further, she expressed some difficulty in living along
with the first respondent and she prefers to stay with the petitioner herein,
who is none else than her father.
In the light of her above statement and assertion, we permit
her to go and live with her father, petitioner herein, who is also present
before us and expressed his willingness to take her back. In the light of the
above development the detenue is set at liberty and she is free to live with
her father, petitioner herein. Both parties are at liberty to approach the
appropriate civil Court to vindicate their grievance if any. This petition is
disposed of accordingly.
To
1. The Inspector of Police
Tiruvellore District at
Tiruvellore.
2. The Superintendent of Police
Tiruvellore District at
Tiruvellore.