IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 221 of 2006(S)
1. ANVAR.E.M., MOIDEEN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. K.K.KUNJU MOHAMMED,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :SRI. AJITH KRISHNAN, ADDL.CGSC
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/04/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(Crl.)No.221 OF 2006
-------------------------------------
Dated 13th April, 2007
JUDGMENT
Koshy,J
.
The alleged detenue was present. She stated that
she is not under illegal custody. Even though she married the
petitioner, now she wants to go with her parents. Since she
is a major and she stated that she is not under illegal
custody, she is free to go wherever she likes.
The habeas corpus petition is dismissed.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks