High Court Kerala High Court

U. Pradeep vs State Of Kerala on 4 January, 2008

Kerala High Court
U. Pradeep vs State Of Kerala on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 2 of 2008(S)


1. U. PRADEEP, S/O. LATE UNNIKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. DEPUTY SUPERINTENDENT OF POLICE,

4. SUB INSPECTOR OF POLICE,

5. SHABNA, D/O. VALIYA VALAPPIL MUHMED,

6. SHAHNAVAS, AGED 29 YEARS,

7. FIROZE, AGED 25 YEARS,

                For Petitioner  :SRI.SIVAN MADATHIL

                For Respondent  :SRI.K.J.SAJI ISAAC

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

 Dated :04/01/2008

 O R D E R
                P.R.RAMAN & V.K.MOHANAN, JJ.
                  ---------------------------------
                  W.P.(Crl).No.2 OF 2008
                ------------------------------------
           Dated this the 4th day of January, 2008

                           JUDGMENT

Raman, J.

Petitioner alleges that the fifth respondent who is his wife is

under the illegal custody of the party respondents 6 and 7.

Pursuant to the notice issued, the alleged detenue- 5th respondent

appeared before us. On interaction with her, she said that she

has married the petitioner and now staying with her parents on

her own will and volition and not under the illegal custody of

respondents 6 and 7. Leaving open the right to seek any other

remedy from any other forum, Writ Petition is closed.

(P.R.RAMAN, JUDGE)

(V.K.MOHANAN, JUDGE)

sv.