IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 130 of 2010(S)
1. VINOD RAJAN P., S/O.RAJAN, AGED 28
... Petitioner
Vs
1. RAJAN, RETD.L.P.SCHOOL TEACHER
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.S.K.BALACHANDRAN
For Respondent :SRI.ANCHAL C.VIJAYAN
The Hon'ble MR. Justice S.SIRI JAGAN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :20/04/2010
O R D E R
S. Siri Jagan & P.N. Ravindran, JJ.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(Crl.) No. 130 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th day of April, 2010.
J U D G M E N T
Siri Jagan, J.
The petitioner claims to be in love with Ms. Arya R. Rajan. The
petitioner alleges that Ms. Arya is in the illegal custody of her parents.
In view of the allegation of illegal custody, this Court directed the 1st
respondent to produce the girl before this Court so that this Court
can ascertain the wishes of the girl. Today, she is present before us.
We interacted with her. She submits that she is not under illegal
custody and, in fact, she would like to reside with her parents. In
the above circumstances, there is no merit in the writ petition and
accordingly the same is dismissed.
Sd/- S. Siri Jagan, Judge.
Sd/- P.N. Ravindran, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.