IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 46 of 2010(S)
1. VIGNESH.S.B,2/82,BRAHMAPURAM,THAKKALA,
... Petitioner
Vs
1. PADMANABHA PILLAI,KRISHNA NAGAR,
... Respondent
2. PURUSHOTHAMAN,KRISHNA NAGAR,
3. SUB INSPECTOR OF POLICE,VATTIYOORKAVU,
4. COMMISSIONER OF POLICE,
5. DIRECTOR GENERAL OF POLICE,
For Petitioner :SRI.A.RAJASIMHAN
For Respondent :SRI.B.S.SWATHY KUMAR
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :08/02/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(CRL). NO. 46 OF 2010 S
---------------------------------------------------
Dated this the 8th February, 2010
JUDGMENT
K.M. Joseph, J.
Today, the alleged detenu was produced before us. She
would submit that she is not in any illegal detention as such.
She submits that she is aged twenty. She would say that she
likes to go with her parents for the time being, and she intends to
go back with the petitioner whom she has married. Shri B.S.
Swathi Kumar, learned counsel for respondents 1 and 2 submits
that respondents 1 and 2 will not stand in the way of the detenu
telephoning the petitioner or the petitioner telephoning the
detenu. We record the submission of the learned counsel for
respondents 1 and 2 and dispose of the Writ Petition. We also
make it clear that this will be without prejudice to any other
right available to the petitioner in law.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge