Kerala High Court
G.Narayanan vs The Director General Of … on 29 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 86 of 2010(S)
1. G.NARAYANAN
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE(LAW & ORD
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :29/03/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(CRL). NO. 86 OF 2010 S
---------------------------------------------------
Dated this the 29th March, 2010
JUDGMENT
K.M. Joseph, J.
A writ of habeas corpus is sought seeking production of
Miss. Rajani H. who is stated to be the daughter of respondents
5 and 6. It is stated that there is a betrothal ceremony between
the petitioner and the alleged detenu and there is detention. The
detenue was alleged to be major. We interacted with the alleged
detenu. She submits that she does not want to go with the
petitioner and there is no illegal detention. In the light of the
said circumstances, the Writ Petition fails and it is dismissed.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge