IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 227 of 2009(S)
1. P.RAGHAVAN,S/O.PADMANABHAN,AGED 51 YRS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. RAJU,S/O.LATE SIVARAJAN,AGED 38 YEARS,
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :16/06/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
--------------------------------------------------
W.P.(Crl.)No.227 OF 2009
-----------------------------------------------------
DATED THIS THE 16th DAY OF JUNE, 2009
J U D G M E N T
Basant, J.
The petitioner has come to this Court with the prayer to
issue a writ of habeas corpus to search for, trace and produce his
daughter Bindu Kumari aged about 30 years and her minor child
Athul P.Raju, aged about 10 years.
2. The crux of the allegations/averments in the petition is
that the said daughter and grandson of the petitioner are missing
from the house of her husband, the 4th respondent and that the
petitioner apprehends that his daughter and grandson have
disappeared under suspicious circumstances. He apprehended
that they were kept in illegal confinement/detention by some one
with the connivance of the 4th respondent.
3. This petition was admitted on 9.6.2009. Notice was
ordered to the respondents. Today, the alleged detenue Bindu
Kumari, daughter of the petitioner has appeared before Court
along with the 4th respondent.
4. We ascertained the relevant details from her in open
court. She asserts that she is not under any illegal detention or
W.P.(Crl)No.227/09 -2-
confinement by anyone. She is residing along with her husband,
the 4th respondent. The child is also residing with them and the
child is now with the mother of the 4th respondent at their native
place. There is no dispute or disagreement with her husband, the
4th respondent now. She states that she wants to return from the
Court along with the 4th respondent.
5. We are satisfied now that the alleged detenue Bindu
Kumari and her son are not under illegal confinement or detention
by anyone. We are in these circumstances satisfied that no
further directions need be issued in the matter.
6. This Writ Petition is accordingly dismissed. Accepting
the expression of desire of the alleged detenue Bindu Kumari,
she is permitted to leave the Court along with the 4th respondent.
R.BASANT, JUDGE.
M.C.HARI RANI, JUDGE.
dsn