High Court Kerala High Court

Aneesh vs The Sub Inspector Of Police on 13 April, 2007

Kerala High Court
Aneesh vs The Sub Inspector Of Police on 13 April, 2007
       

  

  

 
 
  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