IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 225 of 2009(S)
1. SARADA, W/O. MAHAMOOD, AGED 45 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. COMMISSIONER OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. K.K.NAZEER, S/O. KHADER,
For Petitioner :SRI.A.BALAGOPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :17/06/2009
O R D E R
R.BASANT & M.C. HARI RANI,JJ
==============================
W.P.(Crl.)NO. 225 OF 2009
============================
DATED THIS THE 17TH DAY OF JUNE 2009
JUDGMENT
Basant,J.
The petitioner has come to this Cort with this petition for issue of
a writ of habeas corpus to search for, trace and produce her daughter
Sabitha Mahamood, an adult woman, aged about 23 years. She
alleged in the petition that her daughter was being illegally detained
by the 4th respondent herein who is allegedly the employer of the said
Sabitha Mahamood.
2. This petition was admitted. Tbe alleged detenue was present
before court on 8-6-2009. As the petitioner was not present on that
day, she was directed to appear again on 19-6-2009.
3. The matter has been advanced to this date. The petitioner and
the alleged detenue are present before court. We ascertained the
response of the alleged detenue in open court. She submits and both
counsel confirm that all the disputes have be en settled. Ms.Sabitha
Mahamood submits that all the disputes have now been settled. She
was never under the illegal detention or confinement of the 4th
WP(Cr).225/2009 -2-
respondent or any one else. Now that the disputes have been settled,
she wants to leave the court along with her mother, the petitioner
herein, submits Sabitha Mahamood.
4. In the narrated circumstances, we are satisfied that no further
directions are necessary in this writ petition. This writ petition is
accordingly dismissed. Ms.Sabitha Mahamood, who is present in court
is permitted to leave the court with the petitioner as desired by her.
R. BASANT, JUDGE
M.C. HARI RANI,JUDGE
ks.