High Court Kerala High Court

K.B.Rathish Kumar vs Raghavan Nair on 22 June, 2009

Kerala High Court
K.B.Rathish Kumar vs Raghavan Nair on 22 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 209 of 2009(S)


1. K.B.RATHISH KUMAR, S/O.KRISHNAKUTTY NAIR
                      ...  Petitioner

                        Vs



1. RAGHAVAN NAIR, SARADA MANDIRAM,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE

3. CIRCLE INSPECTOR OF POLICE

4. COMMISSIONER OF POLICE,

5. DIRECTOR GENERAL OF POLICE

6. STATE OF KERALA REPRESENTED BY ITS

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.M.RISHIKESH SHENOY

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :22/06/2009

 O R D E R
              R.BASANT & M.C.HARIRANI, JJ.
                     * * * * * * * * * * * * *
                    W.P.(Crl).No.209 of 2009
                   ----------------------------------------
               Dated this the 22nd day of June 2009


                         J U D G M E N T

BASANT,J

The petitioner is present. The alleged detenu Archana, his

wife is also present. We ascertained the response of the alleged

detenu Archana in open court. She states that she is 27 years

old, she having been born on 03/02/1982. The petitioner herein

is her husband, she accepts. She further states that the child

born in the wedlock is with her husband. In response to a

specific query by this court, the alleged detenu Archana asserts

that she is not under illegal detention or confinement by anyone.

She states before us that she has come to court today along with

her mother and would like to return from the court along with

her mother. She was earlier produced before the learned

Magistrate by the police and before the learned Magistrate also,

she had made identical statements, it is submitted by the learned

Government Pleader.

2. The learned counsel for the petitioner, after taking

instructions from the petitioner, submits that, in these

W.P.(Crl) No.209/09 2

circumstances, the petitioner does not seek any further

directions in this writ petition.

3. A learned counsel has entered appearance for the 1st

respondent that is the father of the alleged detenu Archana.

4. We are satisfied that no further directions need be

issued in this writ petition. This writ petition is accordingly

dismissed. The alleged detenu Archana is permitted to leave the

court along with her mother with whom she has today come to

this court.




                                            (R.BASANT, JUDGE)



                                        (M.C.HARIRANI, JUDGE)



jsr

             // True Copy//      PA to Judge

W.P.(Crl) No.209/09    3




                        R.BASANT & M.C.HARIRANI, JJ.




                                        .No. of 200




                               ORDER/JUDGMENT




                                        18/06/2009