IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 148 of 2008(S)
1. CHELLAMMA VIJAYAN,S/O. P.VIJAYAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THOMAS K.T. @ GEORGE KUTTY,
For Petitioner :SRI.J.DEVADANAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/06/2008
O R D E R
P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
W.P.(Crl).No.148 of 2008-S
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated this the 27th day of June, 2008
J U D G M E N T
RAMAN, J.
The allegation in this writ petition is that the petitioner’s son,
aged 23 years, is found missing from 29/01/2008. It is apprehended
that he is in illegal custody of the fourth respondent and his
henchmen. Inspite of complaints made, the alleged detenue’s
whereabouts could not be found out and released. Hence, this writ
petition. When the matter came up for consideration today, the
learned Government Pleader brought to our notice that the detenue
was produced before the Magistrate Court, Thiruvalla on 17/06/2008
and he has been set at liberty. The grievance in the above
circumstances stands redressed. The writ petition is therefore
dismissed.
P.R.RAMAN,
Judge
T.R.RAMACHANDRAN NAIR,
Judge
ms