High Court Kerala High Court

Shamon S. vs Sub Inspector Of Police on 6 July, 2010

Kerala High Court
Shamon S. vs Sub Inspector Of Police on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 259 of 2010(S)


1. SHAMON S., S/O.SAHJI E.G.,AGED 24,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. DISTRICT SUPERINTENDENT POLICE

3. RAJU, AGED 56, THAZHATHUPATHIL,

4. BIJU,AGED 37, PUNNAKKICHIRA,

                For Petitioner  :SRI.JOBI.A.THAMPI

                For Respondent  :SMT.T.S.MAYA (THIYADIL)

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

 Dated :06/07/2010

 O R D E R
                          R. BASANT &
                     M.C. HARI RANI, JJ.
            -------------------------------------------------
                 W.P.(Cri) No. 259 of 2010-S
            -------------------------------------------------
             Dated this the 6th day of July, 2010

                            JUDGMENT

Basant,J.

This petitioner has come to this Court with this petition for

issue of a writ of habeas corpus to search for, trace and produce

his wife `Malu Raju’, aged 20 years (date of birth – 3/1/1990).

She has completed her B.Sc. Course; but has not passed the

examination completely. She has to pass one more paper, it is

submitted. The petitioner asserted that he is in love with the

alleged detenue Malu Raju and that their marriage has been

solemnized in accordance with the provisions of the Special

Marriage Act on 14/6/10. A copy of the certificate of marriage

issued under the Special Marriage Act is produced.

2. According to the petitioner, his marriage with the

alleged detenue is not appreciated and approved by the parents

W.P.(Cri) No. 259 of 2010 -: 2 :-

and relatives of the alleged detenue. The 3rd respondent is the

father of the alleged detenue and the 4th respondent is her

brother-in-law. According to the petitioner, on coming to know

of the marriage between him and the alleged detenue, the

alleged detenue was being illegally confined and detained by

respondents 3 and 4. It is, in these circumstances, that he came

to this Court with this petition for issue of a writ of habeas

corpus.

3. This petition was filed on 29/6/10. It was admitted on

30/6/10. Notice was ordered to the respondents.

4. Today, when the case is called, the petitioner is present.

He is represented by his counsel. Respondents 3 and 4 are

present. They are represented by a counsel. Along with the 3rd

respondent his wife Omana – the mother of the alleged detenue,

has also come to Court. The alleged detenue Malu Raju has

come to Court along with respondents 3 and 4.

5. As the alleged detenue comes to Court along with

respondents 3 and 4, who are allegedly detaining and confining

her, we permitted the alleged detenue to remain alone in the

Chamber without opportunity for any one to interact with her.

The alleged detenue and the petitioner wanted and we permitted

them to interact with each other as it is seen that they are a

W.P.(Cri) No. 259 of 2010 -: 3 :-

legally wedded couple and they so desire.

6. After the lunch recess, we interacted with the alleged

detenue alone initially and later in the presence of the petitioner.

We interacted with both of them in the presence of respondents

3 and 4 also. The learned counsel for the petitioner , the

learned counsel for the respondents 3 and 4 and the learned

Government Pleader were also present.

7. The alleged detenue informs us that she is married to

the petitioner and is his legally wedded wife. But she asserts

that she is not under any illegal confinement or detention. She

expresses her desire unambiguously that she wants to be with

her husband – the petitioner herein. But she submits that she

accepts the desire of her parents and is willing to continue

residence with her parents until she completes the B.Sc. Course.

She submits that she shall return to the petitioner within a

period of six months from this date. The petitioner also accepts

the arrangement.

8. In a petition for issue of writ of habeas corpus, we are

primarily concerned with the question whether the alleged

detenue is under any illegal detention or confinement. In the

instant case, she asserts that she is the legally wedded wife of

the petitioner and that she now resides with her parents. But

W.P.(Cri) No. 259 of 2010 -: 4 :-

she further states that she wants to complete her education and

she thereafter wants to return to the petitioner – within a period

of six months, according to her.

9. We are satisfied that the alleged detenue is not under

any illegal confinement or detention. We are, in these

circumstances, satisfied that no further directions are necessary

in the matter. We record the submissions of the alleged detenue

and the acceptance of the petitioner of her submissions. We are

satisfied that this writ petition can now be dismissed after

recording the above submissions.

10. In the result:

(a) This writ petition is dismissed.

(b) The alleged detenue Malu Raju is permitted to leave

this Court along with her parents as desired by her.

Sd/-

R. BASANT
(Judge)

Sd/-


                                            M.C. HARI RANI
                                                  (Judge)

Nan/

           //true copy//          P.S. to Judge

W.P.(Cri) No. 259 of 2010 -: 5 :-