High Court Kerala High Court

Abbas Kunjumon vs Sub Inspector Of Police on 3 July, 2009

Kerala High Court
Abbas Kunjumon vs Sub Inspector Of Police on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 239 of 2009(S)


1. ABBAS KUNJUMON, ORUVIL HOUSE,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, ERUMAPETTY
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUPERINTENDENT OF POLICE,THRISSUR,

4. DIRECTOR GENERAL OF POLICE, KERALA STATE

5. AJESH,S/O.KOVALAN, PARAKKAL HOUSE,

                For Petitioner  :SRI.JOSEPH SEBASTIAN PURAYIDAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :03/07/2009

 O R D E R
             R.BASANT & M.C.HARIRANI, JJ.
                     * * * * * * * * * * * * *
                     W.P.(Crl).239 No.of 2009
                    ----------------------------------------
                Dated this the 3rd day of July 2009


                          J U D G M E N T

BASANT,J

The petitioner has come to this court with this petition for

issue of a writ of habeas corpus to search, trace and produce his

daughter Amani, a student of the plus two class, who has already

crossed the age of 18 years It is alleged that she has been taken

away by the 5th respondent.

2. Today, when the matter came up for hearing, the

learned counsel for the petitioner submits, and the learned

Government Pleader endorses the submission, that the alleged

detenu Amani was traced by the police and was produced before

the learned Magistrate having jurisdiction. Thereafter, after

ascertaining the response of the alleged detenu, the learned

Magistrate has permitted her to go with the petitioner herein,

submits the learned counsel.

3. The learned counsel for the petitioner submits that, in

these circumstances, the petitioner does not want to seek any

further directions from this court. If anyone has grievance about

W.P.Crl.No.239/09 2

the order of the learned Magistrate permitting the alleged

detenu to go with the petitioner, it is for such persons to

challenge the said direction of the learned Magistrate in

accordance with law.

4. In the light of the submission by the learned counsel

for the petitioner and the learned Government Pleader, we

accept that no further directions are necessary in this writ

petition. 5th respondent who has already been served is not

present before court.

5. This writ petition is, in these circumstances, dismissed

as agreed.

(R.BASANT, JUDGE)

(M.C.HARIRANI, JUDGE)

jsr

W.P.Crl.No.239/09 3

W.P.Crl.No.239/09 4

R.BASANT & M.C.HARIRANI, JJ.

.No. of 200

ORDER/JUDGMENT

18/06/2009