IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 239 of 2008(S)
1. VIJAYA MOHAN REGULAS, AGED 52,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. PRAMOD SAMUEL, AGED 25, S/O.SAMUEL,
For Petitioner :SRI.R.T.PRADEEP
For Respondent :SRI.NAGARAJ NARAYANAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.K.MOHANAN
Dated :11/07/2008
O R D E R
J.B.KOSHY & V.K.MOHANAN, JJ.
---------------------------------------------
W.P(Crl).No. 239 of 2008 - S
---------------------------------------------
Dated this the 11th day of July, 2008
J U D G M E N T
Koshy,J:
The alleged detenue was present. Since she
has stated that she married the third respondent who is
aged 22 years and completed her Post Graduation in Micro
Biology, she wants to go with the third respondent and
there is no illegal detention. Since the alleged detenue is
a free person, she is permitted to go with the third
respondent in accordance with her wish.
The writ petition is closed.
sd/-
J.B.KOSHY, Judge
sd/-
V.K.MOHANAN, Judge
MBS/
-True Copy-
WP(C) NO.
:-2-:
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
——————————————–
I.T.A.NO. 81 OF 2000
————————————
WP(C) NO.
:-3-:
J U D G M E N T
DATED:17-6-2008
WP(C) NO.
:-4-: