High Court Kerala High Court

Yohannan Fernandez vs The Superintend Of Police on 27 October, 2009

Kerala High Court
Yohannan Fernandez vs The Superintend Of Police on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 405 of 2009(S)


1. YOHANNAN FERNANDEZ,
                      ...  Petitioner

                        Vs



1. THE SUPERINTEND OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. ANTONY D'CRUZ,

5. ILENE D'CRUZ,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :27/10/2009

 O R D E R
             R.BASANT & M.C.HARI RANI, JJ.
                    * * * * * * * * * * * * *
                    W.P.(Crl).No.405 of 2009
                   ----------------------------------------
             Dated this the 27th day of October 2009


                         J U D G M E N T

Basant,J

This judgment must be read in continuation of the earlier

orders dated 09/10/2009 and 20/10/2009. The petitioner has

come to this court with the grievance that his daughter-in-law is

being illegally detained by her father. We did not admit the

petition; but directed the police to make discreet enquiries and

furnish relevant information to us. It is reported that the alleged

detenue, the daughter-in-law of the petitioner, is not available in

India now and has joined Huazhong University of Science and

Technology in China to do a course in M.B.A. All the relevant

details of the alleged detenue including her telephone number

were furnished to the learned counsel for the petitioner and the

learned counsel was requested to take further instructions.

2. Today when the matter came up for hearing, the

learned counsel for the petitioner submits that attempts were

made to contact the alleged detenue. The alleged detenue has

not chosen to speak to the petitioner or his son. The petitioner

W.P.Crl No.405/09 2

and his son are now satisfied that she is not under any illegal

detention or confinement. In these circumstances, no further

directions are necessary in this writ petition, submits the learned

counsel for the petitioner.

3. We are satisfied that no further directions are

necessary. This writ petition is accordingly dismissed as agreed.




                                            (R.BASANT, JUDGE)



                                      (M.C.HARI RANI, JUDGE)
jsr



                      // True Copy//       PA to Judge

W.P.Crl No.405/09    3

W.P.Crl No.405/09    4




                      R.BASANT & M.C.HARI RANI, JJ.




                                       .No. of 200




                              ORDER/JUDGMENT




                                      29/07/2009