IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 512 of 2010(S)
1. C.R.SUDHAN, AGED 47 YEARS,
... Petitioner
Vs
1. KANNAN, VALLACHIRA HOUSE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice P.BHAVADASAN
Dated :06/01/2011
O R D E R
K.M.JOSEPH & P.BHAVADASAN, JJ.
------------------------------------------------------
W.P.(CRL) No.512 of 2010-S
----------------------------------------------
Dated, this the 6th day of January, 2011
J U D G M E N T
K.M.Joseph, J.
Petitioner has approached this Court seeking a
writ of Habeas Corpus for the protection of his daughter and to
release her from the illegal confinement of the Ist respondent.
2. We heard the learned counsel for the petitioner
and also the learned Government Pleader. Learned
Government Pleader on instructions submits that the detenu
was produced before the Judicial First Class Magistrate-I,
Thrissur on 1.1.2011 and she expressed her inclination to go
with the Ist respondent. In the light of these developments,
we see no reason to pursue the matter. Accordingly, the Writ
Petition (Criminal) is closed.
(K.M.JOSEPH)
JUDGE.
(P.BHAVADASAN)
JUDGE.
MS