High Court Kerala High Court

P.Balakrishna Pillai vs Stae Of Kerala Represented By on 15 March, 2007

Kerala High Court
P.Balakrishna Pillai vs Stae Of Kerala Represented By on 15 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13873 of 2005(B)


1. P.BALAKRISHNA PILLAI
                      ...  Petitioner

                        Vs



1. STAE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. GOPAKUMAR, USHA BHAVAN

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  :SRI.K.S.MADHUSOODANAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :15/03/2007

 O R D E R
                    C.N.RAMACHANDRAN NAIR, J.

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

                      WP(C) No. 13873 of 2005 B

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

              Dated, this the 15th day of March, 2007


                              J U D G M E N T

While the petitioner’s allegation is that the 4th respondent is

actively helping detention of petitioner’s daughter by a relative of

4th respondent, the learned counsel for the 4th respondent

referred to Ext.P1 judgment produced by the petitioner himself,

wherein it is stated that a Division Bench of this Court gave an

opportunity to petitioner’s daughter to express her grievance, but

she expressed her willingness to go with the said relative of 4th

respondent and this Court accordingly released her against the

petitioner’s prayer. This writ petition is therefore only to be

closed and I do so.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg