Madras High Court
Thulasi vs State By on 13 March, 2006
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 13/03/2006
Coram
The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice J.A.K.SAMPATHKUMAR
HCP.No.225 of 2006
Thulasi ... Petitioner
-Vs-
State by
Inspector of Police,
Vellavedu Police Station,
Tiruvallur (Dist.) ... Respondent
Petition under Article 226 of the Constitution of India for the
issuance of a writ of habeas corpus to direct the respondent to secure minor
girl Kavitha, D/o.Thulasi, produce her before this Court and hand over the
custody to the petitioner.
!For Petitioner : Mr.T.Munirathnam Naidu
For Respondent : Mr.M.K.Subramanian,
Govt. Advocate.
:O R D E R
(Order of the Court was made by P.SATHASIVAM, J.)
Pursuant to the direction of this Court, the detenue/minor girl by
name Kavitha appeared before us. On our enquiry, she informed that she is a
minor, her date of birth being 09.02.1991. The petitioner, father of the
detenue, also appeared before us. In view of the fact that the detenue is a
minor, aged 15 years, the petitioner/father of the detenue is permitted to
take her along with him. Petition is disposed of accordingly.
JI.
To
Inspector of Police,
Vellavedu Police Station,
Tiruvallur