High Court Kerala High Court

C.S.Sheejan vs The Supdt. Of Police on 21 November, 2008

Kerala High Court
C.S.Sheejan vs The Supdt. Of Police on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 411 of 2008(S)


1. C.S.SHEEJAN, S/O.CHERAVI SREEDHARAN,
                      ...  Petitioner

                        Vs



1. THE SUPDT. OF POLICE, TRICHUR DISTRICT
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. KUMARAN KANDIRUTHY, THIRUTHIKAD DESAM,

                For Petitioner  :SMT.SANGEETHA LAKSHMANA

                For Respondent  :SRI.K.N.PADMAKUMAR

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :21/11/2008

 O R D E R
                                    P.R.Raman &
                         T.R. Ramachandran Nair, JJ.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                          W.P.(Crl.) No.411 of 2008-S
                       - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 21st day of November, 2008.

                                   JUDGMENT

Raman, J.

Smt. Nisha and her parents are present. The petitioner is also present.

We have interacted with the alleged detenue in camera without anybody’s

presence and she submits that she is not under illegal custody and she is a

free person. She further stated that she is now undergoing her IIIrd year

B.A. History.

Hence, the writ petition is closed without prejudice to other remedies

of the petitioner, if any, under law.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/