High Court Kerala High Court

Niran.C.Thampi vs K.S.Davis on 19 March, 2009

Kerala High Court
Niran.C.Thampi vs K.S.Davis on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 83 of 2009(S)


1. NIRAN.C.THAMPI,S/O.C.S.THAMPI,
                      ...  Petitioner

                        Vs



1. K.S.DAVIS,KOLLAPPALLIL HOUSE,
                       ...       Respondent

2. PHILOMINA DAVIS,KOLLAPPALLIL HOUSE,

3. DISTRICT SUPERINTENDENT OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.S.ABDUL SAMMAD

                For Respondent  :SRI.KURIAN GEORGE KANNANTHANAM (SR.)

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :19/03/2009

 O R D E R
               A. K. BASHEER & P. BHAVADASAN, JJ.
                     ~~~~~~~~~~~~~~~~~~~~~~~~
                       W.P. (Crl.) No. 83 of 2009
                    ~~~~~~~~~~~~~~~~~~~~~~~~~
               Dated this the 19th day of March, 2009.

                               JUDGMENT

Basheer, J:

Ms. Meera Davis, the alleged detenu is present with respondent Nos.

1 and 2, her parents. The present C.I. of Police, Ettumanoor is also

present.

2. Ms. Meera emphatically stated before us that she has not been

under any kind of illegal detention or confinement as alleged in the petition.

She is a free individual.

3. She admits that she knew the petitioner for quite some time.

However, she does not intend to continue with the above friendship any

further. She further states before us that she intends to live with her

parents. The above submissions are recorded.

4. In the above facts and circumstances no relief can be granted to

the petitioner. Accordingly, the writ petition is closed.

A.K. BASHEER, JUDGE

P. BHAVADASAN, JUDGE

kmd.