High Court Kerala High Court

Zeenath vs State Of Kerala on 5 August, 2008

Kerala High Court
Zeenath vs State Of Kerala on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 257 of 2008(S)


1. ZEENATH, W/O.JAMALUDHEEN, PUNNILATH
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. ANWAR IBRAHAM, S/O.IBRAHIM, CHERADIYIL

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                For Respondent  :SRI.BABU KARUKAPADATH

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/08/2008

 O R D E R
                          P.R.RAMAN &
                  T.R.RAMACHANDRAN NAIR,JJ.
             -------------------------------
                  W.P.(Crl)NO.257 OF 2008
             --------------------------------
         Dated this the 5th day of August,2008

                            JUDGMENT

Raman,J.

The allegation made in this writ petition is that Jasna, aged 18

years, daughter of the petitioner, married to one Yasir on

24/12/2007 and on 27/4/2008 she has been kidnapped by the 3rd

respondent, when she was at her husband’s house. A complaint

lodged to the police by the husband did not evoke any response.

Hence this writ petition.

2. Notice was issued to the 3rd respondent and he entered

appearance through counsel.

3s. When the matter was taken up for consideration, the

learned Government Pleader appearing on behalf of the State

submits that the alleged detenue was producd before the Judicial

First Class Magistrate’s Court, Irinjalakuda on 1/5/2008 and after

-2-
WP(Crl).No.257/2008

recording her statement, she was set at liberty. In the above

circumstances, no further directions are called for in this writ

petition.

Writ Petition is closed.

P.R.RAMAN,
Judge.

T.R.RAMACHANDRAN NAIR,
Judge.

kcv.