High Court Kerala High Court

Renjith vs State Of Kerala on 29 May, 2008

Kerala High Court
Renjith vs State Of Kerala on 29 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2916 of 2005()


1. RENJITH, S/O.RADHAKRISHNAPILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. STATION HOUSE OFFICER,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :29/05/2008

 O R D E R
                     V.K.MOHANAN, J.
           ---------------------------------------------
               Crl.M.C.No. 2916 of 2005
           ---------------------------------------------
           Dated this the 29th day of May, 2008

                          O R D E R

Petitioner, who is the accused in Crime No.66

of 2005 of Kunnicodu Police Station for the offence

punishable under Section 366 of Indian Penal Code,

approached this Court by filing the above Crl.M.C. to

quash Annexure-I final report and to quash further

proceedings thereon. The allegation against the

petitioner is that he forcibly took away C.W.1’s minor

daughter by name Sherin Sabu on 21.3.2005 from the

school where Sherin Sabu was studying in 12th standard.

According to the petitioner, he has not committed any

offence alleged against the petitioner and all allegations

are baseless. It is the specific case of the petitioner that

CW-1’s daughter who is the additional fourth respondent

in this Crl.M.C. joined up with the company of the

petitioner and it is the fourth respondent who volunteered

to join up with the petitioner. W.P(Crl) No.94 of 2005 was

filed before this Court for the issuance of a writ of habeas

WP(C) NO.

:-2-:

corpus in the above writ petition. The additional fourth

respondent was taken into custody and produced before

the Judicial First Class Magistrate Court-II, Dharmapuri

and subsequently produced before this Court on

29.4.2005. According to the petitioner, in her

statement recorded before the Magistrate Court,

Dharmapuri, the fourth respondent has stated that she

went along with the petitioner according to her own will

and wish and there was no compulsion or threat from

the side of the petitioner. The said statement is the part

of the proceedings of this Court in W.P(Crl) No.94 of

2005. Besides that, the additional fourth respondent

has also made a statement before this Court in the above

habeas corpus proceedings that she was well prepared

to go along with the petitioner therein- the additional

third respondent who is the mother of the fourth

respondent herein. According to the petitioner, since

the additional fourth respondent took adamant stand

that she would go along with the petitioner, this Court,

put her in ‘YMCA’ Hostel at Ernakulam and directed the

WP(C) NO.

:-3-:

accused to pay the initial expense. It is the further case

of the petitioner that the additional fourth respondent

became major on 2.9.2005 and this Court allowed the

petitioner and his parents to take the girl and thereafter,

the fourth respondent was residing along with the

petitioner. According to the petitioner, the marriage has

taken place on 6.10.2005.

2. In the mean while, the investigation was

conducted by the second respondent and a final report

was filed before the court below which was taken in file

as C.P.No.723 of 2005. It is at this stage, the petitioner

approached this Court for quashing the proceedings.

3. I have heard the learned counsel for the

petitioner as also the learned Public Prosecutor. Last

time when the matter was taken up for consideration,

counsel appearing for the third respondent submits that

the petitioner is harassing the fourth respondent

demanding money as dowry. Counsel appearing for the

petitioner submits that such allegations are baseless and

the fourth respondent is residing along with the

WP(C) NO.

:-4-:

petitioner and in their wedlock, they have got a female

child born and they are living happily and without any

problem. Since the allegation is raised from the side of

the additional third respondent, this Court directed

both the petitioner as well as respondents 3 and 4 to be

present in this Court today and accordingly, both the

petitioner and the additional fourth respondent are

present and on interaction with the additional fourth

respondent, she submits that she is now living a smooth

family life and she is happy with the present situation

and there was no harassment or demand from the part

of the petitioner and she further submits that she does

not want to proceed with the case against the petitioner.

Though a direction was given to the additional third

respondent to appear before this Court, she is not

present today, but it is submitted by her counsel that she

is on the way and she will reach in the court within a

short time. The additional fourth respondent was

questionned on the spot in the presence of counsel

appearing for the third respondent. She denied all the

WP(C) NO.

:-5-:

allegations now raised on behalf of the additional third

respondent.

4. The case of the de facto complainant is that

the petitioner had committed the offence punishable

under Section 366 of the Indian Penal Code by forcibly

taking the additional fourth respondent from the school

where she was studying. But the subsequent

proceedings would show that the additional fourth

respondent had eloped with the petitioner according to

her own will

V.K.Mohanan,
Judge

MBS/

WP(C) NO.

:-6-:

V.K.MOHANAN, J.

——————————————–

Crl.R.P.NO. OF 200

——————————————–

J U D G M E N T

WP(C) NO.

:-7-:

DATED: -2-2008