IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 257 of 2008(S)
1. ZEENATH, W/O.JAMALUDHEEN, PUNNILATH
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. ANWAR IBRAHAM, S/O.IBRAHIM, CHERADIYIL
For Petitioner :SRI.T.H.ABDUL AZEEZ
For Respondent :SRI.BABU KARUKAPADATH
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/08/2008
O R D E R
P.R.RAMAN &
T.R.RAMACHANDRAN NAIR,JJ.
-------------------------------
W.P.(Crl)NO.257 OF 2008
--------------------------------
Dated this the 5th day of August,2008
JUDGMENT
Raman,J.
The allegation made in this writ petition is that Jasna, aged 18
years, daughter of the petitioner, married to one Yasir on
24/12/2007 and on 27/4/2008 she has been kidnapped by the 3rd
respondent, when she was at her husband’s house. A complaint
lodged to the police by the husband did not evoke any response.
Hence this writ petition.
2. Notice was issued to the 3rd respondent and he entered
appearance through counsel.
3s. When the matter was taken up for consideration, the
learned Government Pleader appearing on behalf of the State
submits that the alleged detenue was producd before the Judicial
First Class Magistrate’s Court, Irinjalakuda on 1/5/2008 and after
-2-
WP(Crl).No.257/2008
recording her statement, she was set at liberty. In the above
circumstances, no further directions are called for in this writ
petition.
Writ Petition is closed.
P.R.RAMAN,
Judge.
T.R.RAMACHANDRAN NAIR,
Judge.
kcv.