IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 40 of 2007(S)
1. T.C.SAJITHKUMAR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. SIVARAMAN,
4. OMANA, W/O.SIVARAMAN,
5. VIJITH, S/O.P.K.HARIDASAN,
For Petitioner :SRI.K.ANAND
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :02/03/2007
O R D E R
J.B. KOSHY and T.R.RAMACHANDRAN NAIR, JJ.
—————————-
W.P.(Crl.) No. 40 of 2007 S
—————————-
Dated this the 2nd day of March, 2007
Judgment
Alleged detenue was produced. Police stated
that she was admitted in a mental hospital at Palai and
she was produced from there. She admitted that
petitioner is her husband, that their relationship are
cordial and that she wants to go with the petitioner.
There is already a proceedings in the Family Court. They
can go together and appear before the Family Court and
Family Court can do the needful. Since the detenue is
the wife of the petitioner, the detenue is allowed to go
with the petitioner. The habeas corpus petition is
allowed.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
vaa
W.P.(C).No./2007 2
J.B. KOSHY AND
T.R.RAMACHANDRAN NAIR, JJ.
————————–
W.P.(Crl.) No.40/2007 S
————————–
Judgment
Dated:2nd March, 2007