High Court Kerala High Court

Vignesh.S.B vs Padmanabha Pillai on 8 February, 2010

Kerala High Court
Vignesh.S.B vs Padmanabha Pillai on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 46 of 2010(S)


1. VIGNESH.S.B,2/82,BRAHMAPURAM,THAKKALA,
                      ...  Petitioner

                        Vs



1. PADMANABHA PILLAI,KRISHNA NAGAR,
                       ...       Respondent

2. PURUSHOTHAMAN,KRISHNA NAGAR,

3. SUB INSPECTOR OF POLICE,VATTIYOORKAVU,

4. COMMISSIONER OF POLICE,

5. DIRECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.A.RAJASIMHAN

                For Respondent  :SRI.B.S.SWATHY KUMAR

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

 Dated :08/02/2010

 O R D E R
                            K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                  W.P(CRL). NO. 46 OF 2010 S
              ---------------------------------------------------
                 Dated this the 8th February, 2010

                              JUDGMENT

K.M. Joseph, J.

Today, the alleged detenu was produced before us. She

would submit that she is not in any illegal detention as such.

She submits that she is aged twenty. She would say that she

likes to go with her parents for the time being, and she intends to

go back with the petitioner whom she has married. Shri B.S.

Swathi Kumar, learned counsel for respondents 1 and 2 submits

that respondents 1 and 2 will not stand in the way of the detenu

telephoning the petitioner or the petitioner telephoning the

detenu. We record the submission of the learned counsel for

respondents 1 and 2 and dispose of the Writ Petition. We also

make it clear that this will be without prejudice to any other

right available to the petitioner in law.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //
PS to Judge