High Court Kerala High Court

Basheerkutty.M vs The Superintendent Of Police on 18 March, 2009

Kerala High Court
Basheerkutty.M vs The Superintendent Of Police on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 41 of 2009(S)


1. BASHEERKUTTY.M,S/O.MOHAMMED KUNJU,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE, KOLLAM.
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE, KUNNICODE,

4. ALI, SADAKATH MANZIL,ALUVILA,

5. RAJAN BAVA,SADAKATH MANZIL,ALUVILA,

6. RUKKIYA.S, SADAKATH MANZIL, ALUVILA,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.  K.SHAJ

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :18/03/2009

 O R D E R
           A.K.BASHEER & P. BHAVADASAN, JJ.
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(CRL)No.41 OF 2009-S
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                                 JUDGMENT

Basheer, J:

Ms. Sajinamol, the alleged detenu, has appeared before

us today along with her parents. She stated before us that

she would like to go with her parents.

2. Therefore, the writ petition is closed recording the

above statement. The order dated February 13, 2009, shall

form part of this judgment.

(A.K.BASHEER, JUDGE)

(P. BHAVADASAN, JUDGE).

This writ petition was posted “to be spoken to”.

2. We have heard learned Government Pleader. It is

submitted by him that Kunnicode police has registered Crime

No.54/2009 against respondent No.4 and five others for the

offences punishable under Sections 366 A and 376 read with

Section 34 I.P.C. Respondent No.4, who has been arraigned as

accused No.1, had surrendered before the police on March 1,

2009 and later he was released on bail by the court.

Thereafter the police had arrested accused Nos.2 and 5 also

and they were also released on bail. The other accused are

still at large. It is further submitted by the learned

Government Pleader that hectic efforts are being made to

2
W.P.(CRL.)41/09

apprehend the remaining accused. The final report will be

filed before the appropriate court without any delay.

Recording the above submissions, the writ petition is

closed.

(A.K.BASHEER,JUDGE)

18.03.2009. (P. BHAVADASAN, JUDGE).

cl

3
W.P.(CRL.)41/09