IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 41 of 2009(S)
1. BASHEERKUTTY.M,S/O.MOHAMMED KUNJU,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE, KOLLAM.
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. THE SUB INSPECTOR OF POLICE, KUNNICODE,
4. ALI, SADAKATH MANZIL,ALUVILA,
5. RAJAN BAVA,SADAKATH MANZIL,ALUVILA,
6. RUKKIYA.S, SADAKATH MANZIL, ALUVILA,
For Petitioner :SRI.G.P.SHINOD
For Respondent :SRI. K.SHAJ
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN
Dated :18/03/2009
O R D E R
A.K.BASHEER & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(CRL)No.41 OF 2009-S
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
JUDGMENT
Basheer, J:
Ms. Sajinamol, the alleged detenu, has appeared before
us today along with her parents. She stated before us that
she would like to go with her parents.
2. Therefore, the writ petition is closed recording the
above statement. The order dated February 13, 2009, shall
form part of this judgment.
(A.K.BASHEER, JUDGE)
(P. BHAVADASAN, JUDGE).
This writ petition was posted “to be spoken to”.
2. We have heard learned Government Pleader. It is
submitted by him that Kunnicode police has registered Crime
No.54/2009 against respondent No.4 and five others for the
offences punishable under Sections 366 A and 376 read with
Section 34 I.P.C. Respondent No.4, who has been arraigned as
accused No.1, had surrendered before the police on March 1,
2009 and later he was released on bail by the court.
Thereafter the police had arrested accused Nos.2 and 5 also
and they were also released on bail. The other accused are
still at large. It is further submitted by the learned
Government Pleader that hectic efforts are being made to
2
W.P.(CRL.)41/09
apprehend the remaining accused. The final report will be
filed before the appropriate court without any delay.
Recording the above submissions, the writ petition is
closed.
(A.K.BASHEER,JUDGE)
18.03.2009. (P. BHAVADASAN, JUDGE).
cl
3
W.P.(CRL.)41/09