IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 210 of 2009(S)
1. ABHILASH DOMINIC
... Petitioner
Vs
1. M.PAREED PILLAI
... Respondent
For Petitioner :SRI.VARGHESE PREM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :02/06/2009
O R D E R
R.BASANT & M.C. HARI RANI,JJ
==============================
W.P.(CRL)NO. 210 OF 2009
============================
DATED THIS THE 2ND DAY OF JUNE 2009
JUDGMENT
Basant,J.
The petitioner, Abhilash Dominic and his wife Nasiya T.P.are both
present before court. It is submitted that after the filing of this
petition, the alleged detenue has returned to the petitioner and the
petitioner or his wife, the alleged detenue, have no complaint now that
she has been illegally detained or confined.
2. The learned counsel for the petitioner, in these circumstances,
submits that no further directions are necessary in this writ petition
and that this writ petition can now be closed.
3. The request is accepted. This writ petition is dismissed as
unnecessary now.
R. BASANT, JUDGE
M.C. HARI RANI,JUDGE
ks.
WPC. 2 ks.