IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 384 of 2009(S)
1. SASIKUMAR, S.S.COTTAGE, MUTTAKKAD P.O.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. COMMISSIONER OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. SUB-INSPECTOR OF POLICE,
5. SUB INSPECTOR OF POLICE,
6. RAJAPPAN, KIZHAKKEVILA VEEDU,
7. SUKUMARAN, PLAVILA ROADARIKATHU VEEDU
8. SUJATHA, KUNNIL VEEDU, VANDITHADAM,
For Petitioner :SRI.M.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :25/09/2009
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(Crl. )No.384 of 2009-S
----------------------------------------------
Dated, this the 25th day of September, 2009
J U D G M E N T
K.M.Joseph, J.
The prayer in this writ petition is to issue a writ of
Habeas Corpus directing respondents 2 to 8 to produce the
son of the petitioner before this Court.
2. Today when the matter came up we heard the
learned counsel for the petitioner and learned Government
Pleader. The alleged detenue was present before us. When
we questioned him, he would say that he was not under
detention of respondents 6 to 8 which is the allegation in the
writ petition. Admittedly, the alleged detenue is aged 22
years and he is a major. Learned counsel for the petitioner
submits that there is a marriage in the temple with the
daughter of 8th respondent who is a minor.
In view of the fact that there is no detention as
such as alleged, we do not propose to permit the petitioner to
WPCRL.384/2009 -2-
pursue the writ petition. The writ petition is closed.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS