High Court Kerala High Court

Dhanammal vs State Of Kerala on 9 November, 2009

Kerala High Court
Dhanammal vs State Of Kerala on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 444 of 2009(S)


1. DHANAMMAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. SUBRAMANIAN,

                For Petitioner  :SMT.R.LEELA

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :09/11/2009

 O R D E R
                  R.BASANT & M.C.HARI RANI, JJ.
                         * * * * * * * * * * * * *
                       W.P.(Crl).No.444 of 2009
                      ----------------------------------------
               Dated this the 9th day of November 2009


                            J U D G M E N T

Basant,J

This judgment must be read in continuation of our earlier order

dated 30/10/2009. The learned Government Pleader submits and the

learned counsel for the petitioner accepts that the police had arranged

interaction between the petitioner and the alleged detenu, her son.

They had interacted for a fairly long period of time, about 4 hours.

The petitioner is now satisfied that her son is not under illegal custody

or detention of anyone. The learned counsel for the petitioner submits

that the police have assured the petitioner that there will be no threat

to the safety of the alleged detenu. In these circumstances, the

learned counsel for the petitioner submits that the petitioner is now

satisfied and does not seek any further directions in this writ petition.

This writ petition may be dismissed as agreed, it is prayed.

2. We accept the request the learned counsel for the

petitioner. This writ petition is, in these circumstances, dismissed as

agreed.





                                                             (R.BASANT, JUDGE)




                                                    (M.C.HARI RANI, JUDGE)
jsr   // True Copy//       PA to Judge

W.P.Crl/Mat.Appeal No.    2

W.P.Crl/Mat.Appeal No.    3

W.P.Crl/Mat.Appeal No.    4




                          R.BASANT & M.C.HARI RANI, JJ.




                                            .No. of 200




                                     ORDER/JUDGMENT




                                            29/07/2009