IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 233 of 2010(S)
1. SANTHI, W/O. VINOD, C.S. PURAM BUNGLAV
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. BIJI, D/O. LAILA, MANALIVILAVEED,
4. YESUDAS, MANKUZHIVEED, PUZHANAD DESOM,
5. SOBHA, W/O. YESUDAS, MANKUZHIVEED,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :22/06/2010
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
**********************
W.P(Crl.) No.233 of 2010
*********************
Dated this the 22nd day of June, 2010
JUDGMENT
BASANT, J.
The petitioner has come to this Court with this petition for
issue of a writ of habeas corpus to search for, trace and produce
her husband Vinod, an adult major person, who has been missing
from 14.02.2010. The petitioner came to this Court on
16.06.2010. This petition was admitted on 17.06.2010. It was
the apprehension of the petitioner that her husband, the said
Vinod, the alleged detenu, was being illegally detained and
confined by respondent Nos.3 to 5.
2. Today when the case is called, the petitioner is
present. She is represented by a counsel. The alleged detenu
Vinod has also come to Court. We permitted the petitioner and
the alleged detenu to interact with each other. We interacted
with the alleged detenu after the lunch recess. We interacted
with him alone initially and later in the presence of the
petitioner. Father of the alleged detenu Mr.Japamani was also
present. The learned counsel for the petitioner and the learned
W.P(Crl.) No.233 of 2010 2
Government Pleader were also present. In the course of our
interactions, we note that the parties have settled all their
outstanding disputes. The alleged detenu has filed a statement
undertaking to return along with the petitioner and his father
and to live happily with them hereafter.
3. We accept the statement filed by the alleged detenu.
The petitioner submits that, in these circumstances, she does not
want to seek any further relief in this petition. The learned
counsel for the petitioner submits that the Writ Petition may, in
these circumstances, be dismissed as unnecessary now in view of
the appearance of the alleged detenu and in view of the contents
of the statement filed by him.
4. We accept the submissions on behalf of the petitioner
and the submissions of the alleged detenu. We are satisfied that
no further directions are necessary in this Writ Petition.
5. This Writ Petition is, in these circumstances, allowed.
The alleged detenu has returned from Court today along with the
petitioner and his father Mr.Japamani.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/