IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 140 of 2010(S)
1. BASIL JOHN,AGED 29 YEARS,S/O.P.M.JOHN,
... Petitioner
Vs
1. M.K.PAULOSE,MADEKAL HOUSE,
... Respondent
2. ELSY PAULOSE,MADEKAL HOUSE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.DEEPAK
For Respondent :SRI.BIJU ABRAHAM
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :21/05/2010
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
**********************
W.P(Crl.) No.140 of 2010
*********************
Dated this the 21st day of May, 2010
JUDGMENT
The petitioner complains in this Writ Petition that his wife
and child are illegally detained by respondent Nos.1 and 2, his
parents-in-laws. Notice was ordered. Respondent Nos.1 and 2
have entered appearance through a counsel. It is reported that
the wife of the petitioner has left India for U.K to take up
employment. The child, now aged 9 months, is with the grand
parents, ie. respondent Nos.1 and 2. The learned counsel for the
petitioner submits that the petitioner has also returned to his
place of employment in the U.K. In these circumstances, the
learned counsel for the petitioner submits that the petitioner
does not want to seek any further relief in this Writ Petition for
issue of a writ of habeas corpus. Reserving his rights to initiate
appropriate proceedings before appropriate fora for the custody
of the child and for restitution of conjugal rights, this petition
may now be dismissed as not pressed, submits the counsel.
W.P(Crl.) No.140 of 2010 2
2. We accept the request of the learned counsel for the
petitioner. This Writ Petition is accordingly dismissed as not
pressed.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/