IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21806 of 2007(U)
1. BRAHMANANDAN, AGED 60 YEARS,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE DISTRICT SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. SMT.ANILA, MANAGER,
6. SMT.LATHA, "PRAJAPITHA BRAHMAKUMAREES
7. SMT.SHANTHI, "PRAJAPITHA BRAHMAKUMAREES
8. REVATHY BRAHMANANDAN,
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/07/2007
O R D E R
KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
----------------------------------------------
W.P.(C)No.21806 of 2007
----------------------------------------------
Dated 16th July, 2007.
J U D G M E N T
Kurian Joseph, J.
The writ petition is filed mainly with the following
prayer :-
“Declare that the petitioner is entitled to keep the custody of
his unmarried daughter Revathy Brahmanandan in his family
house along with other family members as in the usual course
of family life in spite of her attainment of majority, considering
her own well being and such right of the petitioner is coming
within the ambit of his fundamental right as guaranteed by
Article 21 of the Constitution of India.”
In view of the judgment in W.P.(Crl) No.160 of 2007, it
is submitted that the writ petition may be permitted to be
withdrawn, without prejudice to the liberty to the petitioner to
move this Court, if necessary. Ordered accordingly.
KURIAN JOSEPH, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
tgs
KURIAN JOSEPH &
T.R.RAMACHANDRAN NAIR, JJ
———————————————-
L.A.A. NO. OF 2004
———————————————-
J U D G M E N T
Dated 18th June, 2007.