High Court Kerala High Court

Lissy Thomas vs The Superintendent Of Police on 30 September, 2008

Kerala High Court
Lissy Thomas vs The Superintendent Of Police on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 317 of 2008(S)


1. LISSY THOMAS, AGED 32,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. KAVIRAJ, S/O.VIJAYAN, NIVARTHIL,

4. VIJAYAN, NAVARTHIL, PATTANAKKAD P.O.,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.N.NAGARESH

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/09/2008

 O R D E R
                KURIAN JOSEPH & K.T.SANKARAN, JJ.
                 -----------------------------------------
                      W.P(Crl).No.317 of 2008
                 -----------------------------------------
            Dated this the 30th day of September, 2008

                                JUDGMENT

Kurian Joseph,J.

Petitioner is the wife of the 3rd respondent. They have also

one child by name Kalidas. The writ petition is filed alleging the

detention of the child illegally by the 3rd and 4th respondents. Pursuant

to the notice issued by this court the parties were present before us on

two occasions. The child was also produced. The petitioner was

permitted to mingle with the child. It is seen that the child is not in

the illegal custody. The child is with the father, the 3rd respondent.

According to the 3rd respondent it is the petitioner who left the

matrimonial home leaving the child with the father. In the above

circumstances we do not think that any further orders are required in

this writ petition. The 3rd and 4th respondents have agreed that it will

be open to the petitioner to go over to their house at any time and in

fact they have requested the petitioner to be with them and be with

her husband and their child.

With the above observation this writ petition is dismissed.

(KURIAN JOSEPH, JUDGE)

(K.T.SANKARAN, JUDGE)
ahg.

KURIAN JOSEPH &
K.T.SANKARAN, JJ.

—————————

W.P(Crl).No.317 of 2008

—————————-

JUDGMENT

30th September, 2008