High Court Madras High Court

V.Mookayaee vs The State Of Tamil Nadu on 15 March, 2010

Madras High Court
V.Mookayaee vs The State Of Tamil Nadu on 15 March, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 15/03/2010

CORAM
THE HONOURABLE MR.JUSTICE P.MURGESEN
AND
THE HONOURABLE MR.JUSTICE T.MATHIVANAN

H.C.P.(MD)No.139 of 2010

V.Mookayaee						..	Petitioner

Vs

1.The State of Tamil Nadu,
  rep. by the Home Secretary,
  Government of Tamil Nadu,
  Fort St.George,
  Chennai.

2.The Director General of Police,
  Office of Director General of Police,
  Beach Road,
  Chennai.

3.The Additional Director General of Police,
  CBCID,
  Office of Director General of Police,
  Beach Road,
  Chennai.

4.The Superintendent of Police,
  Madurai District.

5.The Inspector of Police,
  Kelavalavu Police Station,
  Madurai District.


6.Veerapandi

7.Thilagavathi					..	Respondents



Habeas Corpus Petition filed under Article 226 of the Constitution of
India directing the respondents to produce the bodies and persons of the
detenues namely, Anitha, aged 20 years, W/o Veerapandi and Veerasuhasini, aged 2
years, D/o Veerapandi, before this Court and set them at liberty.


!For Petitioner   ... Mr.R.Alagumani
^For Respondents  ... Mr.P.N.Pandidurai,
		      Addl.Public Prosecutor
		      for R1 to R5


:ORDER

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

This Habeas Corpus Petition has been filed for a direction to the
respondents to produce the bodies and persons of the detenus namely, Anitha,
aged 20 years, W/o Veerapandi and Veerasuhasini, aged 2 years, D/o Veerapandi,
before this Court and set them at liberty.

2. The petitioner is the mother of the detenue Anitha. She filed this
petition to produce her daughter Anitha and her granddaughter Veerasuhasini,
before this Court.

3. It is stated in the affidavit filed in support of this HCP that the
sixth respondent, who is the brother of the petitioner, married the detenue
Anitha on 25.03.2007. It is also stated that the sixth respondent is a
Government Veterinary Doctor and he already married the seventh respondent, who
is also a Veterinary Doctor and the detenue Anitha is the second wife of the
sixth respondent.

4. Today, the petitioner as well as the detenus have appeared before this
Court. The detenue Anitha said that the seventh respondent took her to an Ashram
and she was deposited there and that she is now willing to go with her mother.

5. Recording the statement made by the detenue Anitha, the detenus are set
at liberty. Accordingly this Habeas Corpus Petition is closed. Consequently,
M.P.(MD)No.1 of 2010 is also closed.

6. The detenu Anitha is at liberty to take action against her husband, the
sixth respondent herein, as per law.

KM

To

1.The Home Secretary,
Government of Tamil Nadu,
Fort St.George,
Chennai.

2.The Director General of Police,
Office of Director General of Police,
Beach Road,
Chennai.

3.The Additional Director General of Police,
CBCID,
Office of Director General of Police,
Beach Road,
Chennai.

4.The Superintendent of Police,
Madurai District.

5.The Inspector of Police,
Kelavalavu Police Station,
Madurai District.