IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 45 of 2007(S)
1. MATHEW. D
... Petitioner
Vs
1. DIRECTOR GENERAL OF POLICE
... Respondent
For Petitioner :SRI.K.SASIKUMAR
For Respondent :SRI.A.SHAFEEK
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :15/03/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(Crl.)No.45 OF 2007
-------------------------------------
Dated 15th March, 2007
JUDGMENT
Koshy,J
.
This is a petition for habeas corpus. The alleged
detenue was produced before this court and she submitted that
she went on her own will with the fifth respondent and she is
not under illegal custody. She is a major. According to her,
she is pregnant. We are not expressing any opinion regarding
the merits of the criminal case pending against the fifth
respondent. Since the alleged detenue stated that she is not
under illegal custody, this habeas corpus petition is
dismissed giving freedom to the alleged detenue to go wherever
she likes.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks