High Court Kerala High Court

Mathew. D vs Director General Of Police on 15 March, 2007

Kerala High Court
Mathew. D vs Director General Of Police on 15 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 45 of 2007(S)



1. MATHEW. D
                      ...  Petitioner

                        Vs

1. DIRECTOR GENERAL OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  :SRI.A.SHAFEEK

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :15/03/2007

 O R D E R
                 J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                 -------------------------------------

                          W.P.(Crl.)No.45 OF 2007

                 -------------------------------------

                           Dated 15th March, 2007



                                    JUDGMENT

Koshy,J
.

This is a petition for habeas corpus. The alleged

detenue was produced before this court and she submitted that

she went on her own will with the fifth respondent and she is

not under illegal custody. She is a major. According to her,

she is pregnant. We are not expressing any opinion regarding

the merits of the criminal case pending against the fifth

respondent. Since the alleged detenue stated that she is not

under illegal custody, this habeas corpus petition is

dismissed giving freedom to the alleged detenue to go wherever

she likes.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

tks