High Court Kerala High Court

R.Suresh vs Thanislas on 19 December, 2006

Kerala High Court
R.Suresh vs Thanislas on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 270 of 2006(S)


1. R.SURESH, AGED 33 YEARS, S/O. RAGHAVAN,
                      ...  Petitioner

                        Vs



1. THANISLAS, AGED 50 YEARS,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE,

3. SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.BIJU M.JOHN

                For Respondent  :SRI.V.V.ASOKAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :19/12/2006

 O R D E R
                  J.B.KOSHY & K.PADMANABHAN NAIR,JJ.

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

                       W.P.(Crl.)NO.270 OF 2006

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

                       Dated 19th December, 2006



                                 JUDGMENT

Koshy,J
.

Petitioner’s wife, the alleged detenue, was present.

She stated that she is not under illegal custody. Without

prejudice to the right of the petitioner in moving the Family

Court, this habeas corpus petition is dismissed.

J.B.KOSHY

JUDGE

K.PADMANABHAN NAIR

JUDGE

tks