High Court Kerala High Court

Saraswathi vs The Circle Inspector Of Police on 18 September, 2008

Kerala High Court
Saraswathi vs The Circle Inspector Of Police on 18 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 311 of 2008(S)


1. SARASWATHI, D/O. LAKSHMI,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB INSPCTOR OF POLICE,

3. AJI, S/O. THULASSEHARAN, SREE NILAYAM

4. VIJI @ KUNJUMOL, D/O. THANKAMANY,

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :18/09/2008

 O R D E R
            KURIAN JOSEPH & K.T. SANKARAN, JJ.
              ........................................................................
                         W.P.(Crl.) No. 311 OF 2008
              .........................................................................
                   Dated this the 18th September, 2008

                                  J U D G M E N T

Kurian Joseph, J:

This Writ Petition is filed for a writ of Habeas Corpus for

producing the granddaughter of the petitioner, viz., Rukku @

Prarthana. Pursuant to the directions issued by this court, the parties

are present before this court. We had the assistance of Adv. Shri

Kodoth Sreedharan as conciliator. It is agreed between the parties

that the minor child can be permitted to be seen by the grandmother

during the lunch intervals twice in a week, at the premises of the

school (Dewaswom Board School, Vettikkad). We also direct the

Headmaster of the school that he/she or any of the teachers of the

school be present with the child during such visits. Respondent Nos.

3 and 4 undertake that they will appear before the Family Court,

Kottarakkara on the next posting date and that they will co-operate

with the disposal of O.P. (Guardian and Wards Act) No. 367 of 2008

pending before that court. We also make it clear that it will be open

to the Family Court, Kottarakkara to pass appropriate orders with

regard to the visitorial/custody or interim custody,as the case may be,

W.P.(Crl.) No. 311 OF 2008

2

untrammelled by the orders passed by this Court.

The Writ Petition is disposed of as above.

I.A.No.11709 of 2008: Allowed.

KURIAN JOSEPH,
JUDGE.

K.T. SANKARAN,
JUDGE.

lk