IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 223 of 2008(S)
1. JOSY SAMSON
... Petitioner
Vs
1. STATE OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.M.Y.VARGHESEKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/06/2008
O R D E R
P.R.RAMAN &
T.R.RAMACHANDRAN NAIR,JJ.
-------------------------------
W.P.(Crl)NO.223 OF 2008
--------------------------------
Dated this the 24th day of June, 2008
JUDGMENT
Raman,J.
It is alleged that petitioner’s wife has been taken away illegally by
the 6th respondent. Respondents 7 and 8 are his friends, who helped
him in this regard. It is submitted that a complaint has been given to
the police and a crime has been registered. If so, there will be a
direction to the 5th respondent to investigate and found out the
whereabouts of the alleged detenue and produce her before the nearest
Magistrate’s Court with notice to the petitioner. In case the grievance
of the petitioner is not redressed within a reasonable time, it will be
open to him to approach this Court.
A copy of this judgment shall be issued to the petitioner, so as to
enable him to produce the same before the 5th respondent-Sub
Inspector of Police, for information and compliance.
Writ Petition is closed.
P.R.RAMAN,
Judge.
T.R.RAMACHANDRAN NAIR,
Judge.
kcv.