IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 284 of 2006(S)
1. JOSEPH J., S/O. JOHN,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. RADHAMONI, W/O. JNANADAS,
For Petitioner :SRI.RAMU RAMESH CHANDRA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :19/12/2006
O R D E R
J.B.KOSHY & K.PADMANABHAN NAIR,JJ.
------------------------------
W.P.(Crl)NO.284 OF 2006
------------------------------
Dated 19th December, 2006
JUDGMENT
Koshy,J
.
This is a habeas corpus petition for production of
the wife of the petitioner. The alleged detenue was present
here and submitted that she is not under illegal custody. It
is also submitted that she is employed and in view of the
summons she came all the way from Delhi to appear in this
court. It is further submitted that a petition is pending in
the Family Court. We are not expressing any opinion regarding
the merits of the case pending before the Family Court. Since
the alleged detenue submitted that she is not under illegal
custody, this habeas corpus petition is dismissed with a cost
of Rs.5,000/=. We notice that the cost had been paid in the
open court to be paid to the counsel for the respondent.
J.B.KOSHY
JUDGE
K.PADMANABHAN NAIR
JUDGE
tks