High Court Kerala High Court

Baburaj @ Unni vs The Circle Inspector Of Police on 21 April, 2009

Kerala High Court
Baburaj @ Unni vs The Circle Inspector Of Police on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 99 of 2009(S)


1. BABURAJ @ UNNI
                      ...  Petitioner
2. BALAKRISHNAN

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

3. SHAJI THOMAS, ASSISTANT COMMANDANT (RTD)

4. TOJIN, S/O.CHACKOCHAN

5. DIANA, W/O. TOJIN,

                For Petitioner  :SRI.T.R.S.KUMAR

                For Respondent  :SRI.K.M.FIROZ

The Hon'ble MR. Justice S.SIRI JAGAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/04/2009

 O R D E R
                   S. Siri Jagan & Antony Dominic, JJ.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (Crl.) No. 99 of 2009
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 21st April, 2009.

                            J U D G M E N T

Siri Jagan, J.

Counsel for the petitioners are absent.

2. The petitioners are brothers of Smt. Sheeba. The petitioners

allege that she is under the illegal custody of respondents 4 and 5.

Smt. Sheeba has subsequently been impleaded as additional 6th

respondent.

3. Earlier, this Court, feeling that Smt. Sheeba requires some

time to organise herself and decide as to the future of herself,

directed that Smt. Sheeba be temporarily accommodated in the

institution named Santhibhavan Hostel. At one time, Smt. Sheeba

expressed her desire to reside along with her father; but, she is

certain that she does not want to go with her brothers who are the

petitioners herein.

4. Now, I.A.No. 5232/2009 has been filed by Smt. Sheeba for

permission to reside independently and freely in accordance with law

without intervention by the petitioners. She now submits that she has

obtained a small job at Calicut and she is perfectly capable of looking

after herself.

W.P.(Crl). No. 99/2009 -: 2 :-

In the above circumstances, no further orders are necessary in

this writ petition. Accordingly, the same is closed. Smt. Sheeba is

free to manage herself as she pleases.

Sd/- S. Siri Jagan, Judge.

Sd/- Antony Dominic, Judge.

Tds/

[True copy]

P.S to Judge.