IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 59 of 2009(S)
1. VASANTHA KUMARI,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. ASSISTANT SUPERINTENDENT OF POLICE,
4. SUPERINTENDENT OF POLICE,
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN
Dated :11/03/2009
O R D E R
A.K. BASHEER & P. BHAVADASAN, JJ.
~~~~~~~~~~~~~~~~~~~~~~
W.P.(Crl.) No.59 OF 2009 - S
~~~~~~~~~~~~~~~~~~~~~~
Dated this the 11th day of March, 2009
JUDGMENT
Basheer J.
Ms. V. Chithira, the alleged detenu, was produced
before the court by respondent No.1 on 24th February, 2009.
Since, admittedly Ms. Chithira is a minor aged about 17 years, she
was allowed to go with her mother, the petitioner, with a direction
to produce her before the court today.
2. Ms. V. Chithira is present in court along with her
mother. She has stated before us that she would like to live with
her mother.
3. Learned Government Pleader submits that the
investigation in crime No. 1064/2008 of Punalur police station is in
progress. Respondent No.6, who has been arraigned as accused
No.1 in the above crime was arrested on 24th February, 2009 and
accused No.2 was arrested earlier on 15th February, 2009.
However, accused No.3, is still at large. He further submits that
investigation in the above crime would be completed as early as
possible.
WP(Crl.) 59 of 2009 : 2 :
4. Since the alleged detenu is a minor and also
since she states that she would like to live in the care and custody
of her mother, no further orders are necessary in this writ petition.
The custody of the minor girl is given to the petitioner.
The writ petition is closed accordingly.
A.K. BASHEER, JUDGE
P. BHAVADASAN, JUDGE
kmd
WP(Crl.) 59 of 2009 : 3 :