High Court Kerala High Court

Mohammed Yousuf vs State Of Kerala on 1 February, 2011

Kerala High Court
Mohammed Yousuf vs State Of Kerala on 1 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 37 of 2011(S)


1. MOHAMMED YOUSUF, S/O.MYTHEENKUNJU,
                      ...  Petitioner

                        Vs



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

2. COMMISSIONER OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. MUHAMMEDKUTTY, MARAVEETTIL,

5. SULEKHA, W/O.MUHAMMEDKUTTY,

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :R4I.K.S.MADHUSOODANAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :01/02/2011

 O R D E R
               K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
                  ------------------------------------------------------
                         W.P.(CRL) No.37 of 2011 -S
                     ----------------------------------------------
                Dated, this the Ist       day of February, 2011

                                 J U D G M E N T

K.M.Joseph, J.

This writ of Habeas Corpus is filed seeking production of

petitioner’s wife whom he married as evident from Ext.P1 certificate of

marriage issued under the Special Marriage Act. Allegation of detention

is made against respondents 4 and 5 who are the parents of the alleged

detenu.

2. Today, the alleged detenu was produced before us. We

interacted with the alleged detenu and the petitioner. We also allowed

the petitioner to interact with the alleged detenu. We also heard the

learned counsel for the parties. The alleged detenu would say that there

is no illegal detention and that she is not desirous of going with the

petitioner.

In such circumstances we close the Writ petition (Criminal).

This will be without prejudice to the rights available to the parties to

approach any other forum.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS