IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 87 of 2007(S)
1. ANEESH, ANEESH BAHVAN,NEDUMPARA,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. SURENDRAN.S.G.NIVAS,,THERUVINBHAGOM,
3. GEETHA, W/O.SURENDRAN,
For Petitioner :SRI. K.SIJU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/04/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(Crl.)No.87 OF 2007
-------------------------------------
Dated 13th April, 2007
JUDGMENT
Koshy,J
.
The alleged detenue was present. She stated that
she is not under illegal custody. If petitioner has married
the alleged detenue, it is for him to pursue remedies before
the Family Court. Since the alleged detenue stated that she
is not under illegal custody, the habeas corpus petition is
dismissed.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks