High Court Kerala High Court

Basil John vs M.K.Paulose on 21 May, 2010

Kerala High Court
Basil John vs M.K.Paulose on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 140 of 2010(S)


1. BASIL JOHN,AGED 29 YEARS,S/O.P.M.JOHN,
                      ...  Petitioner

                        Vs



1. M.K.PAULOSE,MADEKAL HOUSE,
                       ...       Respondent

2. ELSY PAULOSE,MADEKAL HOUSE,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  :SRI.BIJU ABRAHAM

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :21/05/2010

 O R D E R
               R.BASANT & M.C.HARI RANI, JJ.
                       **********************
                   W.P(Crl.) No.140 of 2010
                       *********************
               Dated this the 21st day of May, 2010

                           JUDGMENT

The petitioner complains in this Writ Petition that his wife

and child are illegally detained by respondent Nos.1 and 2, his

parents-in-laws. Notice was ordered. Respondent Nos.1 and 2

have entered appearance through a counsel. It is reported that

the wife of the petitioner has left India for U.K to take up

employment. The child, now aged 9 months, is with the grand

parents, ie. respondent Nos.1 and 2. The learned counsel for the

petitioner submits that the petitioner has also returned to his

place of employment in the U.K. In these circumstances, the

learned counsel for the petitioner submits that the petitioner

does not want to seek any further relief in this Writ Petition for

issue of a writ of habeas corpus. Reserving his rights to initiate

appropriate proceedings before appropriate fora for the custody

of the child and for restitution of conjugal rights, this petition

may now be dismissed as not pressed, submits the counsel.

W.P(Crl.) No.140 of 2010 2

2. We accept the request of the learned counsel for the

petitioner. This Writ Petition is accordingly dismissed as not

pressed.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/