IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 419 of 2008(S)
1. GEORGE, S/O.LATE RAPHEL, AGED 58,
... Petitioner
2. GESTRUDE, W/O.GEORGE, VALIYAPARAMBIL
Vs
1. THE COMMISSIONER OF POLICE, COCHIN CITY
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. ALBY FERNANDEZ, S/O.FERNANDEZ,
4. SHEELA FERNANDEZ, W/O.ALBY FERNANDEZ
5. ASHLY FERNANDEZ ALIAS JOJO,
For Petitioner :SRI.S.SREEKUMAR
For Respondent :SRI.JOHNSON ABRAHAM
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN
Dated :17/02/2009
O R D E R
A.K. BASHEER, J. & P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (Crl.) No. 419 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of February, 2009.
JUDGMENT
BASHEER, J,
Petitioners are parents of Ms. Mary Sooria, the alleged
detenu. Petitioners contended that their daughter is under the illegal
detention of respondents 3 to 5. They therefore pray for the issue of a
writ of Habeas Corpus.
2. In response to the notice issued from this court in this
writ petition, Ms. Mary Sooria, the alleged detenu, has forwarded a
communication along with a declaration signed by her before the Vice
Consul (C), Consulate General of India at Saudi Arabia. In the said
declaration Ms.Mary Sooria asserts that she is safe and secure at her
work place in Jeddah, where she is working under employment visa
No.2322634326 dated September 9, 2008. She further states that she is
not under detention as alleged by the petitioners. Similar averments
have been made by Ms.Mary Sooria in her communication addressed to
this court.
3. Since petitioners raised some doubt about the
authenticity and veracity of the declaration referred to above, we had
WP(Crl.) 419/2008. 2
directed the learned Assistant Solicitor General to get instruction from the
Consulate General. In response to the query, the Consul (Consular),
Consulate General of India at Jeddah by his communication dated February
11, 2009 has informed that the declaration signed by Ms.Mary Sooria is
authentic. It is further informed that Ms.Mary Sooria was personally
present at the Consulate on November 17th, 2008 to sign the declaration.
In view of the above facts and circumstances, we find no reason
to grant any relief as prayed for in the writ petition. It is therefore closed.
A.K. BASHEER,
JUDGE
P. BHAVADASAN,
JUDGE
sb.