Kerala High Court
Naveen vs Mubarak on 18 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 344 of 2008(S)
1. NAVEEN, S/O.G. RAJENDRAPRASAD,
... Petitioner
Vs
1. MUBARAK,AISHAMANZIL,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. DIRECTOR GENERAL OF POLICE,
For Petitioner :SRI.A.RAJASIMHAN
For Respondent :SRI.SABU GEORGE
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :18/12/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
W.P(Crl.)No.344 of 2008
-----------------------------------------
Dated this the 18th day of December, 2008
JUDGMENT
Kurian Joseph,J.
The alleged detenue Smt.Reena is present. The
parents of Reena are also present. It is submitted that she is
living happily with the parents and that there is no contact with
anybody else. The first respondent has returned the personal
articles, except the gold chain, of Smt.Reena through the counsel
Sri.Asokan. Therefore, no further orders are necessary in this
writ petition. It is accordingly dismissed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
ahg.
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
—————————
W.P(Crl.)No.344 of 2008
—————————-
JUDGMENT
18th December, 2008