IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 508 of 2009(S)
1. M.V.BHAVITHA
... Petitioner
Vs
1. DEPUTY SUPERINTENDENT OF POLICE & OTHERS
... Respondent
For Petitioner :SRI.K.S.MADHUSOODANAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :02/12/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
--------------------------------------------------
W.P.(Crl.)No.508 OF 2009
-----------------------------------------------------
DATED THIS THE 2nd DAY OF DECEMBER, 2009
J U D G M E N T
Basant, J.
The petitioner has come to this Court for issue of a writ of
habeas corpus to search for, trace and produce her husband
Sunil Kumar, who she apprehended is in the illegal custody and
confinement of the respondents herein -all police officials. This
petition was filed on 1.12.2009. It has come up for hearing
today. The learned counsel for the petitioner submits that
subsequent to the filing of this Petition, at about 5 p.m. on
1.12.2009, the petitioner’s husband has been produced before
the J.F.C.M., Ottappalam raising allegations of commission of
crimes against him. According to the petitioner, the alleged
detenu was not arrested as alleged by the police, but was
arrested much earlier and was kept in the illegal custody and
confinement. But, at any rate, the detenu having been produced
now, the learned counsel for the petitioner submits that no
further directions are necessary in this petition now. But the
learned counsel prays that the right of the petitioner and her
W.P.(Crl.)No.508/09 -2-
husband to raise their grievances before appropriate authorities
about illegal detention and custody prior to the production of the
alleged detenu before the learned Magistrate may not be fettered
by the dismissal of this Writ Petition.
2. Request of the learned counsel for the petitioner is
accepted. This Writ Petition is accordingly dismissed. But, it is
made clear that the dismissal of this Writ Petition will not in any
way affect the rights of the petitioner and her husband, the
alleged detenue to raise their grievances and seek appropriate
relief before appropriate authorities in respect of the alleged
illegal detention/confinement of the husband of the petitioner.
R.BASANT, JUDGE.
M.C.HARI RANI, JUDGE.
dsn