High Court Kerala High Court

Thankamani vs Assistant Superintendent Of … on 29 November, 2007

Kerala High Court
Thankamani vs Assistant Superintendent Of … on 29 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 245 of 2007(S)


1. THANKAMANI
                      ...  Petitioner

                        Vs



1. ASSISTANT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. SUB INSPECTOROF POLICE, ENATHU, ADOOR

3. UDAYAN, MATTATHAZHIKATHU,

4. SUDHEESH,MATTATHAZHIKATHU THEKKETHI,

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  :SRI.S.MUHAMMED HANEEFF

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :29/11/2007

 O R D E R
                  P.R. RAMAN & V. K. MOHANAN, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                        W.P.(CRL) NO. 245 OF 2007
                      = = = = = = = = = = = = = = = =

         DATED THIS, THE 29TH DAY OF NOVEMBER, 2007.

                              J U D G M E N T

Raman, J.

We had passed a detailed order in this case on 26th October, 2007

pursuant to which the alleged detenue Geethu Peethambaran continued to

reside in ‘ATHANI’ as she had not completed 18 years of age then.

Subsequently, she appeared before us again on 13.11.2007 and after

enquiring about her well-being, we find that she is happy in “ATHANI”; but

she is not continuing her studies as no alternate arrangement was made by

her mother.

2. The case was adjourned to this day. We find that the girl has

already attained majority on 28.11.2007. Earlier, when she was produced

before the Magistrate’s Court on 22.10.2007, her sworn in statement was

recorded by the Magistrate. From the statement recorded, we find that the

girl has got a consistent case that she went along with Sudheesh – the 4th

respondent herein on her own accord and now also she maintained her

stand that she wants to go along with him.

WP(CRL) 245/07 :2:

Since the alleged detenue Geethu Peethambaran has attained majority,

she is set free. The writ petition is closed.

P.R. RAMAN,
(JUDGE)

V. K. MOHANAN,
(JUDGE)
knc/-