High Court Kerala High Court

Josy Samson vs State Of Kerala And Others on 24 June, 2008

Kerala High Court
Josy Samson vs State Of Kerala And Others on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 223 of 2008(S)



1. JOSY SAMSON
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.M.Y.VARGHESEKUTTY

                For Respondent  : No Appearance

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

 Dated :24/06/2008

 O R D E R
                              P.R.RAMAN &
                    T.R.RAMACHANDRAN NAIR,JJ.
                -------------------------------
                     W.P.(Crl)NO.223 OF 2008
               --------------------------------
                   Dated this the 24th day of June, 2008

                                JUDGMENT

Raman,J.

It is alleged that petitioner’s wife has been taken away illegally by

the 6th respondent. Respondents 7 and 8 are his friends, who helped

him in this regard. It is submitted that a complaint has been given to

the police and a crime has been registered. If so, there will be a

direction to the 5th respondent to investigate and found out the

whereabouts of the alleged detenue and produce her before the nearest

Magistrate’s Court with notice to the petitioner. In case the grievance

of the petitioner is not redressed within a reasonable time, it will be

open to him to approach this Court.

A copy of this judgment shall be issued to the petitioner, so as to

enable him to produce the same before the 5th respondent-Sub

Inspector of Police, for information and compliance.

Writ Petition is closed.

P.R.RAMAN,
Judge.

T.R.RAMACHANDRAN NAIR,
Judge.

kcv.