High Court Kerala High Court

Shemeem K.Hashim vs Jose Samuel on 7 October, 2008

Kerala High Court
Shemeem K.Hashim vs Jose Samuel on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 336 of 2008(S)


1. SHEMEEM K.HASHIMS/O.HASHIM Y.SAIT,
                      ...  Petitioner

                        Vs



1. JOSE SAMUEL, PUTHENVILAYIL HOUSE
                       ...       Respondent

2. SALY SAM JOSE, W/O.JOSE SAMUEL

3. GEORGE KUNNAPPUZHA, PULLAD,

4. SUPERINTENDENT OF POLICE

5. C.I. OF POLICE, KOZHENCHERRY

6. S.I. OF POLICE, KOYIPRAM POLICE STATION

                For Petitioner  :SRI.S.B.PREMACHANDRA PRABHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :07/10/2008

 O R D E R
            KURIAN JOSEPH & K.T.SANKARAN, JJ.
              -----------------------------------------
                    W.P(Crl)No.336 of 2008
              -----------------------------------------
           Dated this the 7th day of October, 2008

                              JUDGMENT

Kurian Joseph,J.

The writ petition is filed with the following prayer:-

a) Issue a writ of Habeas Corpus to the
respondents, particularly respondents 4 to 6, to produce
the body of Sri.Manu Sam Jose before this Hon’ble Court
and to ensure his release so as to enable him to freely
move about.

Petitioner claims to be the friend of the alleged detenu. Even

going by the allegations in the writ petition, the alleged detenu is

with his parents and relatives. It is also seen that the detenu

himself has used the telephone of his parents to speak to the

petitioner. Learned Government Pleader Sri.Mohammed Anzar,

on written instruction from the Circle Inspector of Police,

Kozhencherry, submits that Sri.Manu Sam Jose is not in the

illegal custody of any person. He is living as a free person with

his parents. His own statement has been recorded by the Circle

Inspector of Police to the effect that he is a free person.

Therefore, we do not find any merit in the writ petition. The

alleged detenu, who is an Engineering graduate, aged 22 years,

W.P(Crl)No.336 of 2008
-:2:-

is living with his parents out of his own free will. Therefore, the

petitioner, who claims to be the friend of Manu Sam Jose, need

not have any apprehension otherwise.

The writ petition is accordingly dismissed.

(KURIAN JOSEPH, JUDGE)

(K.T.SANKARAN, JUDGE)
ahg.

KURIAN JOSEPH &
K.T.SANKARAN, JJ.

—————————

W.P(Crl)No.336 of 2008

—————————-

JUDGMENT

7th October, 2008