High Court Kerala High Court

Rahmathunisa vs The Superintendent Of Police on 6 June, 2008

Kerala High Court
Rahmathunisa vs The Superintendent Of Police on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 185 of 2008(S)


1. RAHMATHUNISA, W/O.BABU, AGED 48,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE DIRECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/06/2008

 O R D E R
                               P.R. RAMAN &
                   T.R. RAMACHANDRAN NAIR, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                       W.P.(CRL). NO. 185 OF 2008
                    = = = = = = = = = = = = = = = = = =

             DATED THIS, THE 6TH DAY OF JUNE, 2008.

                              J U D G M E N T

Raman, J.

The allegation raised in this writ petition is that the petitioner’s

husband’s whereabouts are not known and it is understood that he along

with his friends were kidnapped and kept under illegal custody.

2. When the matter came up for consideration today, the learned

Government Pleader submitted that the petitioner’s husband was arrested

and produced before the Judicial First Class Magistrate’s court, Bangalore

since he was involved in a crime and based on the order of that court, he

was remanded to judicial custody till 15.6.2008.

In the circumstances, there is no illegal custody as alleged in the writ

petition. The writ petition is closed.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)

knc/-