IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 83 of 2009(S)
1. NIRAN.C.THAMPI,S/O.C.S.THAMPI,
... Petitioner
Vs
1. K.S.DAVIS,KOLLAPPALLIL HOUSE,
... Respondent
2. PHILOMINA DAVIS,KOLLAPPALLIL HOUSE,
3. DISTRICT SUPERINTENDENT OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.C.S.ABDUL SAMMAD
For Respondent :SRI.KURIAN GEORGE KANNANTHANAM (SR.)
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN
Dated :19/03/2009
O R D E R
A. K. BASHEER & P. BHAVADASAN, JJ.
~~~~~~~~~~~~~~~~~~~~~~~~
W.P. (Crl.) No. 83 of 2009
~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of March, 2009.
JUDGMENT
Basheer, J:
Ms. Meera Davis, the alleged detenu is present with respondent Nos.
1 and 2, her parents. The present C.I. of Police, Ettumanoor is also
present.
2. Ms. Meera emphatically stated before us that she has not been
under any kind of illegal detention or confinement as alleged in the petition.
She is a free individual.
3. She admits that she knew the petitioner for quite some time.
However, she does not intend to continue with the above friendship any
further. She further states before us that she intends to live with her
parents. The above submissions are recorded.
4. In the above facts and circumstances no relief can be granted to
the petitioner. Accordingly, the writ petition is closed.
A.K. BASHEER, JUDGE
P. BHAVADASAN, JUDGE
kmd.