High Court Kerala High Court

G.Gopakumar vs Sub Inspector Of Police on 29 November, 2010

Kerala High Court
G.Gopakumar vs Sub Inspector Of Police on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 432 of 2010(S)


1. G.GOPAKUMAR , S/O.GOPALAKRISHNA PILLAI,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,KALLAMBALAM
                       ...       Respondent

2. VIBIN @ KOCHI, S/O.SARALA KUMARI,

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :29/11/2010

 O R D E R
                          R.BASANT &
                 K.SURENDRA MOHAN, JJ.
              -------------------------------------------
                    WPCR No.432 of 2010
              -------------------------------------------
            Dated this the 29th November, 2010

                           JUDGMENT

Basant, J.

The petitioner has come to this Court through his power

of attorney holder and mother with this petition for the issue of

a writ of habeas corpus to search for trace and produce his

wife Arsha R.Nair, aged about 24 years (date of birth –

31/5/1986).

2. The petitioner and the alleged detenue Arsha R.Nair

are married. Their marriage was solemnised and registered on

6.3.2009. They had resided at various places. Finally, they

were residing at Vishakapattanam. One child was born in the

wed lock. From 15.7.2010, the alleged detenue – wife of the

petitioner was missing along with the child. It is in these

circumstances that the petitioner came to this court with this

petition on 3.11.2010.

3. This petition came up for admission hearing on

4.11.2010. The Bench was not pleased to admit the writ

WPCR No.432 of 2010 2

petition. Notice was not ordered. But the learned Government

pleader was requested to take instructions and make

submissions to enable us to decide on the question of

admission. The matter was posted to this date.

4. Though the petition has not been admitted and no

directions were issued to the alleged detenue to appear before

Court today, the alleged detenue is physically present before

this Court today along with her child Devina, aged ten months.

The petitioner is not personally present. His power of attorney

holder – his mother Savithri amma is present.

5. We interacted with the alleged detenue. The alleged

detenue states that she is not under any illegal detention or

confinement. She is absolutely free. She has come to her

native place and is residing with their mother at

Vadasserikonam, Kallambalam, Varkala, Thiruvananthapuram

District along with their daughter Devina and her son Ashik,

born prior to the marriage with the petitioner. She states that

she is not under illegal detention and that she has valid

reasons to stay away from the petitioner. The power of

attorney of the petitioner states that the petitioner is presently

employed in Africa.

6. In a petition for the issue of a writ of habeas corpus,

WPCR No.432 of 2010 3

we are primarily concerned with the question whether the

alleged detenue is under any illegal detention or confinement.

We are satisfied in the facts and circumstances of the case that

the alleged detenue is not under any illegal detention or

confinement. The power of attorney holder of the petitioner

prays that opportunity may be given for her to interact with

the child of the petitioner.

7. We are satisfied that the alleged detenues – the wife

and daughter of the petitioner, are not under any illegal

detention or confinement. We are satisfied that no directions

need be issued under Article 226 of the Constitution now. If

the petitioner himself or his power of attorney holder i.e. the

grandmother of the child wants to seek custody/visitorial rights

of the child, they shall be at liberty to initiate proceedings

before appropriate court. The alleged detenue states

categorically that she has no objection whatsoever against the

grandmother of the child, i.e. the power of attorney holder of

the petitioner visiting and interacting with the child at any

convenient time at her residence at Varkala. We record that

submission. We are satisfied that no further directions are

necessary in this writ petition.

8. This writ petition is accordingly dismissed. We permit

WPCR No.432 of 2010 4

the alleged detenue Arsha R.Nair to leave the court along with

their child freely as desired by her.

R.BASANT
JUDGE

K.SURENDRA MOHAN
JUDGE

css/