IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 186 of 2009(S)
1. JOHN MANJOORAN, AGED 55 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE SUPERINTENDENT OF POLICE
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE RELIANCE COMMUNICATIONS,
5. THE IDEA CELLULAR LTD., REPRESENTED BY
For Petitioner :SRI.A.JAYASANKAR
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :23/06/2009
O R D E R
R.BASANT &
M.C.HARIRANI, JJ.
* * * * * * * * * * * * *
W.P.(Crl).No.186 of 2009
----------------------------------------
Dated this the 23rd day of June 2009
J U D G M E N T
The learned counsel for the petitioner submits that the
alleged detenu, the son of the petitioner, an adult major student
aged 19 years has subsequent to the filing of this writ petition
returned to his parents and in these circumstances no further
directions are necessary in this writ petition.
2. We accept the request of the learned counsel for the
petitioner and this writ petition is dismissed as unnecessary
under the present circumstances.
R.BASANT, JUDGE)
(M.C.HARIRANI, JUDGE)
jsr
W.P.(Crl)No.186/09 2
O R D E R
BASANT,J
The petitioner in this writ petition complains of the
mysterious disappearance of his son, a first year B.Tech student
aged 19 years with effect from 07/05/2009, on which date, there
was a call to observe a Harthal. He had left his house in a motor
cycle and has not been heard of thereafter. The motor cycle or
the son of the petitioner have not been traced so far. The
petitioner apprehends that some anti social elements may have
detained the petitioner’s son though he is unable to narrate any
specific reasons for such conduct of any person. By order dated
15/5/2009, respondents 4 and 5 were directed to help the police
to trace the missing person by furnishing details of the calls
made by him from two cell phones, which he was having at the
relevant time. It is submitted that the requisite information has
already been furnished and the 3rd respondent is in possession of
such information. Third respondent prays for further time to
verify details and make detailed submissions.
2. The boy has been missing from 07/05/2009. F.I.R has
been registered on 09/05/2009 under the caption ‘man missing’.
Police must certainly show a greater sense of urgency and
expedition to trace the missing person and produce him before
W.P.(Crl)No.186/09 3
court. More than 15 days have elapsed and no specific clue is
gathered so far. We do, in these circumstances, feel that specific
directions must be issued to the 2nd respondent to oversee and
monitor the investigation personally and produce tangible
results by the next date of posting.
3. Call this petition again on 08/06/2009. The 2nd
respondent is directed to personally oversee and monitor the
investigation. If the missing person is traced, he shall forthwith
be produced before the learned Magistrate having jurisdiction.
If he is not traced by the next date of posting, the 2nd respondent
shall file a statement before this court explaining the steps taken
and the stage of investigation.
Call on 08/06/2009.
(R.BASANT, JUDGE)
(M.C.HARIRANI, JUDGE)
jsr
W.P.(Crl)No.186/09 4
W.P.(Crl)No.186/09 5
R.BASANT &C.T.RAVIKUMAR, JJ.
.No. of 200
ORDER/JUDGMENT
06/02/2009