IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 209 of 2008(S)
1. LILLY BABU, W/O.BABU,
... Petitioner
Vs
1. PAREED, S/O.NOT KNOWN,
... Respondent
2. SHIHAB, S/O.PAREED, AGED ABOUT 32,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.C.K.AJAYAKUMAR
For Respondent :SRI.TPM.IBRAHIM KHAN
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :01/07/2008
O R D E R
P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
W.P.(Crl).No.209 of 2008-S
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated this the 1stday of July, 2008
J U D G M E N T
RAMAN, J.
Petitioner is a house wife and has two daughters. It is alleged that
her elder daughter who was working in a computer firm at Ernakulam
was forcibly taken away by the second respondent on 23/05/2008 and
that she is under his illegal custody. It is also alleged that the second
respondent is already married and have two children. He belongs to
Muslim community.
2. Pursuant to the notice issued, parties appeared before us. We
interacted with the alleged detenue. She stated that she went on her own
accord with the second respondent and has married him and now they
are residing together.
3. It is stated by the learned Government Pleader that on the
previous occasion also, based on the complaint by the alleged detenue’s
father, the alleged detenue was produced before the Judicial Magistrate
Court, Kolenchery, and she was set free.
We have also given an opportunity to the petitioner and her
husband to talk with the alleged detenue for sometime and, thereafter,
again we took up the matter. The alleged detenue is a major. Since she
W.P.(Crl).NO.209/2008
-:2:-
has stated that she is not under illegal custody, further direction is not
called for. She is set free.
Writ petition is closed.
P.R.RAMAN,
Judge
T.R.RAMACHANDRAN NAIR,
Judge
ms