IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 496 of 2010(S)
1. YADUNANDANAN U.M., AGED 44,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE COMMISSIONER OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. GEETHA.E.P. AGED ABOUT 60,
5. GIRIJA AGED 55, DAUGHTER OF IMBICHI,
For Petitioner :SRI.S.MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :10/01/2011
O R D E R
K.M. JOEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - -
W.P.(Crl.)No. 496 of 2010
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of January, 2011
JUDGMENT
The petitioner has approached this Court seeking a writ of
Habeas Corpus against respondents 2 and 3 for the production of
Sunila M., wife of Yadunandanan U.M. and the petitioner’s child, viz.
Vaishnav Krishna U.M., aged 4= years before this Court. The 4th
respondent is the elder sister of the petitioner’s wife.
2. Today the wife and the child were present before us. After
interaction with the alleged detenu, we are convinced that there is no
illegal detention as alleged by the petitioner.
3. Without prejudice to the rights of the petitioner to seek
appropriate relief, if so advised, before any forum, we dismiss this Writ
Petition.
(K.M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm