IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 131 of 2009(S)
1. T.K.NARAYANAN,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. REJEENA, D/O SHEIK MUSTHAFA,
6. SHEIK MUSTHAFA, S/O ABDUL JABBAR,
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :SRI.SALIM V.S.
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN
Dated :03/04/2009
O R D E R
A.K. BASHEER & P. BHAVADASAN, JJ.
-------------------------------------------
W.P.(Crl) No.131 OF 2009
-------------------------------------------
Dated this the 3rd day of April, 2009.
J U D G M E N T
Basheer, J.
Rajesh, the alleged detenue, appears along with his parents.
He states before us that he would like to go with his parents.
Respondent Nos.5 and 6 are also present. Ms.Rejeena,
respondent No.5, has come to the court today from the hostel
where she was accommodated for the time being pursuant to our
direction. Respondent No.6 submits that he is prepared to take
his daughter with him. Ms.Rejeena hands over the gold thali to
Rajesh which was given to her by him.
2. In view of the above developments, no further orders
need be passed in this writ petition.
The writ petition is closed. The order dated 30.03.2009
shall form part of this judgment.
A.K. BASHEER, JUDGE.
P. BHAVADASAN, JUDGE.
smp
A.K. BASHEER &
P. BHAVADASAN, JJ.
W.P.(Crl)No.131 OF 2009
J U D G M E N T
03.04.2009