IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 119 of 2009(S)
1. SADHICK.K.A., AGED 32 YEARS,
... Petitioner
Vs
1. THE COMMISSIONER OF POLICE,
... Respondent
2. SUB-INSPECTOR OF POLICE,
3. THANKAPPAN, ASARIPARAMBIL,
4. MANU PRASAD, S/O.THANKAPPAN,
For Petitioner :SRI.B.RAMAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN
Dated :19/03/2009
O R D E R
A. K. BASHEER & P. BHAVADASAN, JJ.
~~~~~~~~~~~~~~~~~~~~~~~~
W.P. (Crl.) No. 119 of 2009
~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of March, 2009.
JUDGMENT
Basheer, J:
Ms. Jumi, the alleged detenu is present in the court along with her
parents. Petitioner, the husband of Ms. Jumi is also present.
2. We have interacted with the parties. Learned Government
Pleader submits that the detenu had appeared before the Judicial
Magistrate of First Class I, Ernakulam, on 18.3.2009 and after recording
her statement the learned Magistrate had allowed her to go with her
parents.
3. The detenu stated before us that she intends to go with her
parents. She further asserted that she does not want to live with her
husband. She vehementally denied the allegation that she was under any
kind of illegal detention or confinement.
4. In the above facts and circumstances, the detenu is allowed to go
with her parents. Accordingly, the writ petition is closed.
A.K. BASHEER, JUDGE
P. BHAVADASAN, JUDGE
kmd.