IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 109 of 2009(S)
1. JOMON K.JOHNSON, S/O.JOHNSON,
... Petitioner
2. GRACE JACOB, W/O.JACOB, AGED 50 YEARS,
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. MANOJ @ MANU, S/O.VIJAYAN, AGED 29
4. RAMESH, ARIKODATHU, EDAKOCHI - 689623.
For Petitioner :SMT.MEREENA JOSEPH
For Respondent :SRI.P.N.PURUSHOTHAMA KAIMAL
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN
Dated :31/03/2009
O R D E R
A. K. Basheer & P. Bhavadasan, JJ.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P (Crl.) No. 109 of 2009
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 31st day of March, 2009.
Judgment
Basheer, J:
Ms.Renju, the alleged detenu, is present in Court. She stated before us
that she has come to the Court from Santhibhavan, the hostel run by the
Cultural Academy for Peace. She asserts that she would like to go and stay
in the hostel. She also states that she would be visiting her mother every
weekend. Ms.Sulekha, the Project Co-ordinator of the hostel states before
us that Ms.Renju will be allowed to continue to stay in the hostel as long as
she wishes to do so.
2. Since we are satisfied that Ms.Renju is not under any kind of
illegal detention or confinement and that she is a grown up girl capable of
taking her own decision, we do not deem it necessary to pass any further
orders in the matter.
3. Petitioner No.1, the husband of Ms.Renju is also present in Court.
He is prepared to take Ms.Renju with him. But Ms.Renju is not willing to
go with him. We allow Ms.Renju to take her own decision.
4. Orders dated 17th and 23rd of March 2009 shall form part of this
judgment.
The Writ Petition is closed.
A.K. BASHEER
Judge
P. Bhavadasan
Judge
an.