High Court Kerala High Court

Porinchu vs State Of Kerala on 26 May, 2009

Kerala High Court
Porinchu vs State Of Kerala on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 92 of 2009(S)


1. PORINCHU, AGED 55 YEARS,
                      ...  Petitioner
2. REETHA, AGED 52 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. THE SUB INSPECTOR OF POLICE,

6. RENJITH R.,

7. RAVINDRAN, VAZHAYIL HOUSE,

8. LEELA, W/O.RAVINDRAN,

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  :SRI.P.S.SREEDHARAN PILLAI

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :26/05/2009

 O R D E R
              R.BASANT & M.C.HARIRANI, JJ.
                    * * * * * * * * * * * * *
                     W.P.(Crl).No.92 of 2009
                   ----------------------------------------
               Dated this the 26th day of May 2009

                         J U D G M E N T

BASANT,J

Stella, the daughter of the petitioners, is present before

court. The petitioners have been permitted to interact with her

for the past about 2 = hours. The learned counsel for the

petitioners submits that the petitioners do not, now, need or

require any further directions in this writ petition. The alleged

detenu, Stella states before us that she is not under illegal

confinement or custody of anyone and that she wants to return

from the court along with the 6th respondent, her husband.

2. We are satisfied, in these circumstances, that no

further directions are necessary in this writ petition. This writ

petition is accordingly dismissed as agreed. The alleged detenu,

Stella is permitted to leave the court along with the 6th

respondent herein, as desired by her.

(R.BASANT, JUDGE)

(M.C.HARIRANI, JUDGE)
jsr

W.P.(Crl).No.92/09 2

It is submitted by the learned Government Pleader and the

learned counsel for respondents 7 and 8 that Stella, daughter of

the petitioner, who is allegedly missing and was allegedly

detained has now been traced by the police and was produced

before the learned Magistrate. It is further submitted that the

learned Magistrate, after recording the statement of the said

Stella and on being satisfied that she is legally married to the 6th

respondent, has dropped further action. The learned counsel for

the petitioners submits that the petitioners have no knowledge

W.P.(Crl).No.92/09 3

about the production of their daughter before the learned

Magistrate and they may be given an opportunity to see their

daughter and confirm that she is not in illegal detention. The

learned counsel for respondents 7 and 8 submits that it shall be

ensured that the 6th respondent along with his wife, the said

Stella, shall appear before this court on the next date of posting

and they have no objection against the petitioners interacting

with the said Stella.

Submissions are accepted. Call this petition again on

26/5/2009 for appearance of the 6th respondent and the said

Stella and for final disposal. Petitioners can appear on that day.

They shall be an given opportunity to interact with their

daughter, the said Stella.

W.P.(Crl).No.92/09 4

R.BASANT &C.T.RAVIKUMAR, JJ.

.No. of 200

ORDER/JUDGMENT

06/02/2009