High Court Kerala High Court

Smt.Mini vs The Circle Inspector Of Police on 9 April, 2010

Kerala High Court
Smt.Mini vs The Circle Inspector Of Police on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 129 of 2010(S)


1. SMT.MINI,PUTHENVEETTIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,CHITTAR.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,CHITTAR.

3. SRI.BAIJU,S/O.SADASIVAN,THADATHIL

                For Petitioner  :SRI.S.EASWARAN

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

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :09/04/2010

 O R D E R
                              K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(Crl).No. 129 of 2010 S
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 9th day of April, 2010

                                 JUDGMENT

Joseph, J.

This Writ Petition is filed for a writ of Habeas Corpus directing

the third respondent to produce the body of the detenu, who has been

illegally detained by him, before this Court and to release her from

such illegal detention and to entrust the care and custody of the detenu

to the petitioner, her mother.

2. Today the alleged detenue was produced. She would submit

that she was married to the third respondent. We record the said

submission.

In the light of the said submission, this Writ Petition is

dismissed.




                                                 (K. M. JOSEPH)
                                                          Judge



                                          (M.L. JOSEPH FRANCIS)
tm                                                       Judge