IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 511 of 2010()
1. C.ABDUL RAHIMAN,
... Petitioner
Vs
1. GIRISH @ SHANAVAS,
... Respondent
2. CHANDRAN SEKHAR NAIR @ MOHAMMED ISMAIL,
3. GIRIJA, PULIMOODU PUTHEN VEEDU,
4. SUB INSPECTOR OF POLICE,
5. SUPERINTENDENT OF POLICE,
6. STATE OF KERALA,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :24/01/2011
O R D E R
K.M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(Crl).No. 511 of 2010 S
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of January, 2011
JUDGMENT
Joseph, J.
This Writ Petition was filed by the petitioner seeking a writ
of Habeas Corpus for the production of the person of Jahitha,
aged 40 years, who is the wife of the petitioner. The allegation
of detention is made against respondents 1 to 3. The first
respondent is the son of respondents 2 and 3.
2. Today we interacted with the alleged detenue. We also
received a report from the J.F..M. -I, Hosdurg, before whom the
alleged detenue had been produced earlier. On interaction with
the detenue we find that it is her case that there is no detention by
respondents 1 to 3. It is her case that she went on her own.
According to the detenue, she does not want to go with the
petitioner.
W.P.(Crl).No. 511 of 2010
2
3. We also interacted with the petitioner and respondents 2 and
3. In view of the fact that the alleged detenue, who is a major,
submits that she went on her own, we find that there is no illegal
detention and she is a free agent.
4. Accordingly we close this Writ Petition.
(K.M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm