IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 34 of 2010(S)
1. SMT.SARASWATHI AMMAL, W/O. LATE
... Petitioner
Vs
1. DIRECTOR GENERAL OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. RAHIM, AGED 42 YEARS,
5. SANTHOSH,
For Petitioner :SRI.C.B.SREEKUMAR
For Respondent :SRI.JOHN VARGHESE
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :30/06/2010
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
**********************
W.P(Crl.) No.34 of 2010
*********************
Dated this the 30th day of June, 2010
JUDGMENT
BASANT, J.
The alleged detenue and the 4th respondent are present
personally. They have produced before us a certificate of
marriage No.42/2010 issued by the Marriage Officer, Alappuzha,
to confirm that the marriage between the alleged detenue and
the 4th respondent has taken place in accordance with the
provisions of the Special Marriage Act on 04.06.2010. A copy of
the marriage certificate has already been furnished to the
learned counsel for the petitioner.
2. In these circumstances, no further orders are
necessary. We are satisfied that this Writ Petition can now be
dismissed as agreed.
3. This Writ Petition is, in these circumstances,
dismissed as agreed. The original marriage certificate is
returned to the learned counsel for the 4th respondent.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/