High Court Kerala High Court

Santhi vs State Of Kerala on 22 June, 2010

Kerala High Court
Santhi vs State Of Kerala on 22 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 233 of 2010(S)


1. SANTHI, W/O. VINOD, C.S. PURAM BUNGLAV
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

3. BIJI, D/O. LAILA, MANALIVILAVEED,

4. YESUDAS, MANKUZHIVEED, PUZHANAD DESOM,

5. SOBHA, W/O. YESUDAS, MANKUZHIVEED,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

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

 Dated :22/06/2010

 O R D E R
               R.BASANT & M.C.HARI RANI, JJ.
                       **********************
                   W.P(Crl.) No.233 of 2010
                       *********************
               Dated this the 22nd day of June, 2010

                           JUDGMENT

BASANT, J.

The petitioner has come to this Court with this petition for

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

her husband Vinod, an adult major person, who has been missing

from 14.02.2010. The petitioner came to this Court on

16.06.2010. This petition was admitted on 17.06.2010. It was

the apprehension of the petitioner that her husband, the said

Vinod, the alleged detenu, was being illegally detained and

confined by respondent Nos.3 to 5.

2. Today when the case is called, the petitioner is

present. She is represented by a counsel. The alleged detenu

Vinod has also come to Court. We permitted the petitioner and

the alleged detenu to interact with each other. We interacted

with the alleged detenu after the lunch recess. We interacted

with him alone initially and later in the presence of the

petitioner. Father of the alleged detenu Mr.Japamani was also

present. The learned counsel for the petitioner and the learned

W.P(Crl.) No.233 of 2010 2

Government Pleader were also present. In the course of our

interactions, we note that the parties have settled all their

outstanding disputes. The alleged detenu has filed a statement

undertaking to return along with the petitioner and his father

and to live happily with them hereafter.

3. We accept the statement filed by the alleged detenu.

The petitioner submits that, in these circumstances, she does not

want to seek any further relief in this petition. The learned

counsel for the petitioner submits that the Writ Petition may, in

these circumstances, be dismissed as unnecessary now in view of

the appearance of the alleged detenu and in view of the contents

of the statement filed by him.

4. We accept the submissions on behalf of the petitioner

and the submissions of the alleged detenu. We are satisfied that

no further directions are necessary in this Writ Petition.

5. This Writ Petition is, in these circumstances, allowed.

The alleged detenu has returned from Court today along with the

petitioner and his father Mr.Japamani.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/