IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 99 of 2009(S)
1. BABURAJ @ UNNI
... Petitioner
2. BALAKRISHNAN
Vs
1. THE CIRCLE INSPECTOR OF POLICE
... Respondent
2. THE SUB INSPECTOR OF POLICE
3. SHAJI THOMAS, ASSISTANT COMMANDANT (RTD)
4. TOJIN, S/O.CHACKOCHAN
5. DIANA, W/O. TOJIN,
For Petitioner :SRI.T.R.S.KUMAR
For Respondent :SRI.K.M.FIROZ
The Hon'ble MR. Justice S.SIRI JAGAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/04/2009
O R D E R
S. Siri Jagan & Antony Dominic, JJ.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (Crl.) No. 99 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 21st April, 2009.
J U D G M E N T
Siri Jagan, J.
Counsel for the petitioners are absent.
2. The petitioners are brothers of Smt. Sheeba. The petitioners
allege that she is under the illegal custody of respondents 4 and 5.
Smt. Sheeba has subsequently been impleaded as additional 6th
respondent.
3. Earlier, this Court, feeling that Smt. Sheeba requires some
time to organise herself and decide as to the future of herself,
directed that Smt. Sheeba be temporarily accommodated in the
institution named Santhibhavan Hostel. At one time, Smt. Sheeba
expressed her desire to reside along with her father; but, she is
certain that she does not want to go with her brothers who are the
petitioners herein.
4. Now, I.A.No. 5232/2009 has been filed by Smt. Sheeba for
permission to reside independently and freely in accordance with law
without intervention by the petitioners. She now submits that she has
obtained a small job at Calicut and she is perfectly capable of looking
after herself.
W.P.(Crl). No. 99/2009 -: 2 :-
In the above circumstances, no further orders are necessary in
this writ petition. Accordingly, the same is closed. Smt. Sheeba is
free to manage herself as she pleases.
Sd/- S. Siri Jagan, Judge.
Sd/- Antony Dominic, Judge.
Tds/
[True copy]
P.S to Judge.