IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 405 of 2009(S)
1. YOHANNAN FERNANDEZ,
... Petitioner
Vs
1. THE SUPERINTEND OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. ANTONY D'CRUZ,
5. ILENE D'CRUZ,
For Petitioner :SRI.G.P.SHINOD
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :27/10/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
W.P.(Crl).No.405 of 2009
----------------------------------------
Dated this the 27th day of October 2009
J U D G M E N T
Basant,J
This judgment must be read in continuation of the earlier
orders dated 09/10/2009 and 20/10/2009. The petitioner has
come to this court with the grievance that his daughter-in-law is
being illegally detained by her father. We did not admit the
petition; but directed the police to make discreet enquiries and
furnish relevant information to us. It is reported that the alleged
detenue, the daughter-in-law of the petitioner, is not available in
India now and has joined Huazhong University of Science and
Technology in China to do a course in M.B.A. All the relevant
details of the alleged detenue including her telephone number
were furnished to the learned counsel for the petitioner and the
learned counsel was requested to take further instructions.
2. Today when the matter came up for hearing, the
learned counsel for the petitioner submits that attempts were
made to contact the alleged detenue. The alleged detenue has
not chosen to speak to the petitioner or his son. The petitioner
W.P.Crl No.405/09 2
and his son are now satisfied that she is not under any illegal
detention or confinement. In these circumstances, no further
directions are necessary in this writ petition, submits the learned
counsel for the petitioner.
3. We are satisfied that no further directions are
necessary. This writ petition is accordingly dismissed as agreed.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
W.P.Crl No.405/09 3
W.P.Crl No.405/09 4
R.BASANT & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
29/07/2009