IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13873 of 2005(B)
1. P.BALAKRISHNA PILLAI
... Petitioner
Vs
1. STAE OF KERALA REPRESENTED BY
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. SUPERINTENDENT OF POLICE,
4. GOPAKUMAR, USHA BHAVAN
For Petitioner :SRI.VINOY VARGHESE KALLUMOOTTILL
For Respondent :SRI.K.S.MADHUSOODANAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :15/03/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 13873 of 2005 B
-----------------------------------------
Dated, this the 15th day of March, 2007
J U D G M E N T
While the petitioner’s allegation is that the 4th respondent is
actively helping detention of petitioner’s daughter by a relative of
4th respondent, the learned counsel for the 4th respondent
referred to Ext.P1 judgment produced by the petitioner himself,
wherein it is stated that a Division Bench of this Court gave an
opportunity to petitioner’s daughter to express her grievance, but
she expressed her willingness to go with the said relative of 4th
respondent and this Court accordingly released her against the
petitioner’s prayer. This writ petition is therefore only to be
closed and I do so.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg