High Court Kerala High Court

Sarada vs State Of Kerala on 17 June, 2009

Kerala High Court
Sarada vs State Of Kerala on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 225 of 2009(S)


1. SARADA, W/O. MAHAMOOD, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



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

2. COMMISSIONER OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. K.K.NAZEER, S/O. KHADER,

                For Petitioner  :SRI.A.BALAGOPALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :17/06/2009

 O R D E R
                  R.BASANT & M.C. HARI RANI,JJ

           ==============================

                     W.P.(Crl.)NO. 225 OF 2009

             ============================

            DATED THIS THE 17TH DAY OF JUNE 2009

                              JUDGMENT

Basant,J.

The petitioner has come to this Cort with this petition for issue of

a writ of habeas corpus to search for, trace and produce her daughter

Sabitha Mahamood, an adult woman, aged about 23 years. She

alleged in the petition that her daughter was being illegally detained

by the 4th respondent herein who is allegedly the employer of the said

Sabitha Mahamood.

2. This petition was admitted. Tbe alleged detenue was present

before court on 8-6-2009. As the petitioner was not present on that

day, she was directed to appear again on 19-6-2009.

3. The matter has been advanced to this date. The petitioner and

the alleged detenue are present before court. We ascertained the

response of the alleged detenue in open court. She submits and both

counsel confirm that all the disputes have be en settled. Ms.Sabitha

Mahamood submits that all the disputes have now been settled. She

was never under the illegal detention or confinement of the 4th

WP(Cr).225/2009 -2-

respondent or any one else. Now that the disputes have been settled,

she wants to leave the court along with her mother, the petitioner

herein, submits Sabitha Mahamood.

4. In the narrated circumstances, we are satisfied that no further

directions are necessary in this writ petition. This writ petition is

accordingly dismissed. Ms.Sabitha Mahamood, who is present in court

is permitted to leave the court with the petitioner as desired by her.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.