IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 444 of 2009(S)
1. DHANAMMAL,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. SUBRAMANIAN,
For Petitioner :SMT.R.LEELA
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :09/11/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
W.P.(Crl).No.444 of 2009
----------------------------------------
Dated this the 9th day of November 2009
J U D G M E N T
Basant,J
This judgment must be read in continuation of our earlier order
dated 30/10/2009. The learned Government Pleader submits and the
learned counsel for the petitioner accepts that the police had arranged
interaction between the petitioner and the alleged detenu, her son.
They had interacted for a fairly long period of time, about 4 hours.
The petitioner is now satisfied that her son is not under illegal custody
or detention of anyone. The learned counsel for the petitioner submits
that the police have assured the petitioner that there will be no threat
to the safety of the alleged detenu. In these circumstances, the
learned counsel for the petitioner submits that the petitioner is now
satisfied and does not seek any further directions in this writ petition.
This writ petition may be dismissed as agreed, it is prayed.
2. We accept the request the learned counsel for the
petitioner. This writ petition is, in these circumstances, dismissed as
agreed.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr // True Copy// PA to Judge
W.P.Crl/Mat.Appeal No. 2
W.P.Crl/Mat.Appeal No. 3
W.P.Crl/Mat.Appeal No. 4
R.BASANT & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
29/07/2009