IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 343 of 2008(S)
1. VASUKUTTY.V, ANAPPARA HOUSE,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE, C.I.OFFICE,
... Respondent
2. SUB INSPECTOR OF POLICE, PERUMPETTY
3. THANKAN, ANAPPARA HOUSE, VAIPUR.P.O,
For Petitioner :SRI.T.P.PRADEEP
For Respondent :SRI.SALIM V.S.
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :28/10/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
W.P.(Crl) No.343 of 2008
----------------------------------------------
Dated 28th October, 2008.
J U D G M E N T
Kurian Joseph, J.
The petitioner along with his wife is present. The
alleged detenu Manoj, son of the petitioner and Indulekha, the
daughter of the third respondent are also present. It is brought to
our notice that Manoj has duly married Indulekha on 16.9.2008.
We find that Manoj is aged 32 and Indulekha is aged 23 years.
Now that they have been duly married, we sought the assistance
of Adv.Smt.S.Indu, learned counsel practising before this court, as
conciliator. Having talked to the parties, the petitioner and his
wife, it is submitted that they are prepared to accept Manoj and
Indulekha. Manoj and Indulekha undertake that they will be
faithful and loyal to each other and until death separates them,
they will not part, and that they will look after the petitioner and
WP(Crl) No.343/2008 2
his wife.
The above submissions are recorded and the writ
petition is disposed of.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
W.P.(Crl) No.343 of 2008
———————————————-
J U D G M E N T
Dated 28th October, 2008.