Kerala High Court
Sri.M.Rajendran Nair vs The State Of Kerala on 3 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 68 of 2007(S)
1. SRI.M.RAJENDRAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUB INSPECTOR OF POLICE, KADAKKAL
4. SRI.ABIN, S/O.MOHAN, ANJU MANDIRAM,
5. SRI.MOHAN, ANJU MANDIRAM, CHINGELY,
6. SMT.MYTHILY, ANJU MANDIRAM,
For Petitioner :SRI.C.UNNIKRISHNAN (KOLLAM)
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/04/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
------------------------------------------------------
W.P.(Crl).NO. 68 OF 2007
-----------------------------
Dated this the 3rd day of April, 2007.
JUDGMENT
Koshy, J.
This is a petition for Habeas Corpus. Alleged detenue was present.
She stated that she want to got with her father, petitioner. She is a major.
She is allowed to go with the father. The petition is allowed. Police is
directed to see that she is not disturbed until she reach home.
J.B.KOSHY, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
bkn