IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 153 of 2010(S)
1. BAIJU S., AGED 21 YEARS,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. BINU, 30 YEARS,
5. SANTHOSH, 46 YEARS,
6. MINI, PUTHENVEETTIL HOUSE,
For Petitioner :SRI.K.S.RAJEEV (ALUVA)
For Respondent :SRI.S.SACHITHANANDA PAI
The Hon'ble MR. Justice ANTONY DOMINIC
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :04/05/2010
O R D E R
ANTONY DOMINIC & C.K.ABDUL REHIM, JJ.
----------------------------------
WP(Crl) No.153 of 2010
---------------------------------
Dated, this the 4th day of May, 2010
J U D G M E N T
Antony Dominic, J.
The detenue has been produced before us.
2. On questioning, she answered before us that she is living
with her parents on her own volition. She clarified that she has not
been under any compulsion to live with her parents and that she
desires to go back and stay with her parents.
3. In view of this, the allegation in the writ petition that the
detenue is under wrongful confinement of respondents 5 & 6 is
incorrect.
Therefore, the writ petition is only to be dismissed and we do
so.
(ANTONY DOMINIC, JUDGE)
(C.K.ABDUL REHIM, JUDGE)
jg