High Court Kerala High Court

Sri.M.Rajendran Nair vs The State Of Kerala on 3 April, 2007

Kerala High Court
Sri.M.Rajendran Nair vs The State Of Kerala on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 68 of 2007(S)


1. SRI.M.RAJENDRAN NAIR,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUB INSPECTOR OF POLICE, KADAKKAL

4. SRI.ABIN, S/O.MOHAN, ANJU MANDIRAM,

5. SRI.MOHAN, ANJU MANDIRAM, CHINGELY,

6. SMT.MYTHILY, ANJU MANDIRAM,

                For Petitioner  :SRI.C.UNNIKRISHNAN (KOLLAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/04/2007

 O R D E R
                  J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                ------------------------------------------------------

                                 W.P.(Crl).NO. 68 OF 2007

                                 -----------------------------

                       Dated this the 3rd day of April, 2007.


                                         JUDGMENT

Koshy, J.

This is a petition for Habeas Corpus. Alleged detenue was present.

She stated that she want to got with her father, petitioner. She is a major.

She is allowed to go with the father. The petition is allowed. Police is

directed to see that she is not disturbed until she reach home.

J.B.KOSHY, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

bkn