High Court Kerala High Court

P.Raghavan vs The Sub Inspector Of Police on 16 June, 2009

Kerala High Court
P.Raghavan vs The Sub Inspector Of Police on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 227 of 2009(S)


1. P.RAGHAVAN,S/O.PADMANABHAN,AGED 51 YRS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. RAJU,S/O.LATE SIVARAJAN,AGED 38 YEARS,

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :16/06/2009

 O R D E R
                 R.BASANT & M.C.HARI RANI, JJ.
          --------------------------------------------------
                    W.P.(Crl.)No.227 OF 2009
        -----------------------------------------------------
            DATED THIS THE 16th DAY OF JUNE, 2009

                            J U D G M E N T

Basant, J.

The petitioner has come to this Court with the prayer to

issue a writ of habeas corpus to search for, trace and produce his

daughter Bindu Kumari aged about 30 years and her minor child

Athul P.Raju, aged about 10 years.

2. The crux of the allegations/averments in the petition is

that the said daughter and grandson of the petitioner are missing

from the house of her husband, the 4th respondent and that the

petitioner apprehends that his daughter and grandson have

disappeared under suspicious circumstances. He apprehended

that they were kept in illegal confinement/detention by some one

with the connivance of the 4th respondent.

3. This petition was admitted on 9.6.2009. Notice was

ordered to the respondents. Today, the alleged detenue Bindu

Kumari, daughter of the petitioner has appeared before Court

along with the 4th respondent.

4. We ascertained the relevant details from her in open

court. She asserts that she is not under any illegal detention or

W.P.(Crl)No.227/09 -2-

confinement by anyone. She is residing along with her husband,

the 4th respondent. The child is also residing with them and the

child is now with the mother of the 4th respondent at their native

place. There is no dispute or disagreement with her husband, the

4th respondent now. She states that she wants to return from the

Court along with the 4th respondent.

5. We are satisfied now that the alleged detenue Bindu

Kumari and her son are not under illegal confinement or detention

by anyone. We are in these circumstances satisfied that no

further directions need be issued in the matter.

6. This Writ Petition is accordingly dismissed. Accepting

the expression of desire of the alleged detenue Bindu Kumari,

she is permitted to leave the Court along with the 4th respondent.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn