IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 229 of 2007(S)
1. NIRMALA, W/O. GIBSON, ELAYIL VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :15/02/2010
O R D E R
Thottathil B.Radhakrishnan
&
P.S.Gopinathan, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(Crl.).No.229 of 2007-S
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 15th day of February, 2010.
Judgment
Thottathil B.Radhakrishnan, J.
Read the different orders passed earlier in this
case.
The petitioner states that her husband is missing
since 27.6.2006. On the basis of an FI Statement,
Crime No.42/2006 was registered by the
Vilappilsala Police. The different statements on
record show that investigation is going on. The
investigations appear to have revealed that the
alleged detenue had also certain criminal cases
against him even on counts of cheating etc.
Whatever that be, the allegations in the writ
petition referable to the so-called activities of
WPCR229/07 -: 2 :-
the alleged detenue against liquor lobbies, do not
generate confidence to issue any direction to the
State police or the State Government to produce the
body of the alleged detenue. There is no allegation
that the said person is in the illegal custody of
the State police or State Government. No other
person is on the array. The investigation has
revealed certain links or certain leads for
continuing the investigation. The statements show
that investigation is progressing. Polygraph test
and other investigation tests have been resorted to.
As of now, we do not find any ground to issue a writ
in the nature of habeas corpus. This writ petition
is accordingly dismissed without prejudice to the
petitioner raising any complaint if she has, as
against the investigation, with the progress of time
before the appropriate court in accordance with law.
Thottathil B.Radhakrishnan,
Judge.
P.S.Gopinathan,
Sha/1602 Judge.