High Court Kerala High Court

C.R.Sudhan vs Kannan on 6 January, 2011

Kerala High Court
C.R.Sudhan vs Kannan on 6 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 512 of 2010(S)


1. C.R.SUDHAN, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. KANNAN, VALLACHIRA HOUSE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUB INSPECTOR  OF POLICE,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :06/01/2011

 O R D E R
              K.M.JOSEPH & P.BHAVADASAN, JJ.
         ------------------------------------------------------
                 W.P.(CRL) No.512 of 2010-S
            ----------------------------------------------
            Dated, this the 6th day of January, 2011

                          J U D G M E N T

K.M.Joseph, J.

Petitioner has approached this Court seeking a

writ of Habeas Corpus for the protection of his daughter and to

release her from the illegal confinement of the Ist respondent.

2. We heard the learned counsel for the petitioner

and also the learned Government Pleader. Learned

Government Pleader on instructions submits that the detenu

was produced before the Judicial First Class Magistrate-I,

Thrissur on 1.1.2011 and she expressed her inclination to go

with the Ist respondent. In the light of these developments,

we see no reason to pursue the matter. Accordingly, the Writ

Petition (Criminal) is closed.

(K.M.JOSEPH)
JUDGE.

(P.BHAVADASAN)
JUDGE.

MS