High Court Kerala High Court

Santha Soman vs The State Of Kerala on 22 July, 2008

Kerala High Court
Santha Soman vs The State Of Kerala on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 227 of 2008(S)


1. SANTHA SOMAN, W/O.SOMAN, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. ADDITIONAL SUB INSPECTOR OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. ANISH, S/O.BALAN, AGED 23 YEARS,

                For Petitioner  :SRI.S.PRAKASH

                For Respondent  : No Appearance

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

 Dated :22/07/2008

 O R D E R
                            P.R. RAMAN &
                 T.R. RAMACHANDRAN NAIR, JJ.
               = = = = = = = = = = = = = = = = = = = =
                    W.P.(CRL) NO. 227 OF 2008
                   = = = = = = = = = = = = = = = = =

           DATED THIS, THE 22ND DAY OF JULY, 2008.

                           J U D G M E N T

Raman, J.

When this matter was taken up for consideration, the learned

Government Pleader submitted that the alleged detenue appeared before the

police and accordingly she was produced before the Sub Divisional

Magistrate, Chengannur and she was allowed to go along with the 4th

respondent.

This submission is recorded and the writ petition is closed.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)

knc/-