Kerala High Court
R.Suresh vs Thanislas on 19 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 270 of 2006(S)
1. R.SURESH, AGED 33 YEARS, S/O. RAGHAVAN,
... Petitioner
Vs
1. THANISLAS, AGED 50 YEARS,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. SUPERINTENDENT OF POLICE,
For Petitioner :SRI.BIJU M.JOHN
For Respondent :SRI.V.V.ASOKAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :19/12/2006
O R D E R
J.B.KOSHY & K.PADMANABHAN NAIR,JJ.
------------------------------
W.P.(Crl.)NO.270 OF 2006
------------------------------
Dated 19th December, 2006
JUDGMENT
Koshy,J
.
Petitioner’s wife, the alleged detenue, was present.
She stated that she is not under illegal custody. Without
prejudice to the right of the petitioner in moving the Family
Court, this habeas corpus petition is dismissed.
J.B.KOSHY
JUDGE
K.PADMANABHAN NAIR
JUDGE
tks