Kerala High Court
Smt.Mini vs The Circle Inspector Of Police on 9 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 129 of 2010(S)
1. SMT.MINI,PUTHENVEETTIL HOUSE,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,CHITTAR.
... Respondent
2. THE SUB INSPECTOR OF POLICE,CHITTAR.
3. SRI.BAIJU,S/O.SADASIVAN,THADATHIL
For Petitioner :SRI.S.EASWARAN
For Respondent :SRI.K.S.RAJEEV (ALUVA)
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :09/04/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(Crl).No. 129 of 2010 S
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of April, 2010
JUDGMENT
Joseph, J.
This Writ Petition is filed for a writ of Habeas Corpus directing
the third respondent to produce the body of the detenu, who has been
illegally detained by him, before this Court and to release her from
such illegal detention and to entrust the care and custody of the detenu
to the petitioner, her mother.
2. Today the alleged detenue was produced. She would submit
that she was married to the third respondent. We record the said
submission.
In the light of the said submission, this Writ Petition is
dismissed.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
tm Judge