High Court Kerala High Court

Baiju S. vs Circle Inspector Of Police on 4 May, 2010

Kerala High Court
Baiju S. vs Circle Inspector Of Police on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 153 of 2010(S)


1. BAIJU S., AGED 21 YEARS,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. BINU, 30 YEARS,

5. SANTHOSH, 46 YEARS,

6. MINI, PUTHENVEETTIL HOUSE,

                For Petitioner  :SRI.K.S.RAJEEV (ALUVA)

                For Respondent  :SRI.S.SACHITHANANDA PAI

The Hon'ble MR. Justice ANTONY DOMINIC
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :04/05/2010

 O R D E R
           ANTONY DOMINIC & C.K.ABDUL REHIM, JJ.
            ----------------------------------
                     WP(Crl) No.153 of 2010
            ---------------------------------
              Dated, this the 4th day of May, 2010

                          J U D G M E N T

Antony Dominic, J.

The detenue has been produced before us.

2. On questioning, she answered before us that she is living

with her parents on her own volition. She clarified that she has not

been under any compulsion to live with her parents and that she

desires to go back and stay with her parents.

3. In view of this, the allegation in the writ petition that the

detenue is under wrongful confinement of respondents 5 & 6 is

incorrect.

Therefore, the writ petition is only to be dismissed and we do

so.

(ANTONY DOMINIC, JUDGE)

(C.K.ABDUL REHIM, JUDGE)

jg