High Court Kerala High Court

Rejith vs The Deputy Superintendent Of … on 14 July, 2010

Kerala High Court
Rejith vs The Deputy Superintendent Of … on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 283 of 2010(S)


1. REJITH, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. THE DEPUTY SUPERINTENDENT OF POLICE,

5. THE CIRCLE INSPECTOR OF POLICE,

6. THE SUB INSPECTOR OF POLICE,

7. SEEMA, AGED 35 YEARS,

                For Petitioner  :SRI.C.N.SAMEER

                For Respondent  : No Appearance

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

 Dated :14/07/2010

 O R D E R
              R.BASANT & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                      W.P.(Crl) No.283 of 2010
                    ----------------------------------------
               Dated this the 14th day of July 2010


                         J U D G M E N T

Basant,J

The petitioner has come to this Court with this petition for

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

his 2 = year old male child Nijith. The petitioner’s case is that

he had a relationship with the 7th respondent. The 7th

respondent was married once and divorced. Later, she had a

relationship with another person. She terminated that

relationship and thereafter she had a relationship with the

petitioner. In the relationship between the petitioner and the 7th

respondent, a minor male child, Nijith was born. After the birth

of the child, the petitioner and the 7th respondent allegedly lived

together for six months and thereafter the 7th respondent went

away leaving the child with the petitioner. The child was thus in

the custody of the petitioner for two years thereafter. The child

is now aged 2 = years. It is the grievance of the petitioner that

the 7th respondent has forcibly taken the child away from the

W.P.(Crl) No.283/10 : 2 :

petitioner using force and with the support of police officials.

The petitioner describes the custody of the 2 = year old

illegitimate child born in the relationship between the petitioner

and the 7th respondent (the mother of the child) to be unjustified

and secured by the use of force with the assistance of the police.

Such forcible taking away of the child took place on 08/07/2010,

complains the petitioner. The petitioner, in these circumstances,

has come to this Court with this petition.

2. The dispute basically is one between the father and

mother of a 2 = year old male child. The child, admittedly, is not

born in a legal matrimony. The claimed status of the child is that

of an illegitimate child. Even if we accept all the submissions

made by the learned counsel for the petitioner and the

averments made in the petition, there is no escape from the fact

that the dispute essentially and in its core is one between the

father and mother for the custody of a 2 = year old illegitimate

male child. The custody of the 7th respondent/mother of the child

can, by no stretch of imagination, be described to be unlawful,

illegal or amounting to detention or confinement. We are

satisfied that there is absolutely no reason to invoke the

W.P.(Crl) No.283/10 : 3 :

extraordinary constitutional jurisdiction under Article 226 of the

Constitution of India to issue a writ of habeas corpus.

3. We are convinced that this is a fit case where the

petitioner must approach the Family Court for custody of the

minor child, if he is of the opinion that he has a valid case to

secure custody of the child.

4. With the above observations, this writ petition is

dismissed. We make it clear that we have not intended to

express any opinion as to who of the two – father or mother is

entitled to custody of the admittedly illegitimate child.




                                             (R.BASANT, JUDGE)



                                       (M.C.HARI RANI, JUDGE)
jsr



                   // True Copy//     PA to Judge

W.P.(Crl) No.283/10    : 4 :

W.P.(Crl) No.283/10    : 5 :




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




                                             .No. of 200




                                    ORDER/JUDGMENT




                                            29/07/2009