High Court Kerala High Court

C.S.Sumesh vs Shri.Ibrahimkutty on 15 November, 2010

Kerala High Court
C.S.Sumesh vs Shri.Ibrahimkutty on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 436 of 2010(S)


1. C.S.SUMESH, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. SHRI.IBRAHIMKUTTY, PADINJAREATTAM,
                       ...       Respondent

2.  THE SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE

4. THE SUB INSPECTOR OF POLICE

                For Petitioner  :SRI.S.RADHAKRISHNAN

                For Respondent  :SRI.C.KHALID

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

 Dated :15/11/2010

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                      ***********************
                    W.P(Crl) No.436 of 2010
                   *****************************
           Dated this the 15th day of November, 2010

                          JUDGMENT

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

Hiba, daughter of the 1st respondent, a young woman, aged

about 24 years (date of birth – 21.05.1986). She has completed

her B.Sc. Course. She had done P.G diploma course for Dialysis

Technician. She was employed in the Lourde’s hospital. On

26.10.2010, he and the alleged detenue entered matrimony

before the S.N.D.P Branch Office, Madhuraveli. On 27.10.2010,

she returned to her place of employment. Thereafter she could

not be traced. According to the petitioner, she was under the

illegal detention and confinement of the 1st respondent, her

father. In these circumstances, the petitioner came to this Court

with this petition on 08.11.2010.

2. This petition was admitted on 09.11.2010. Notice was

ordered to the respondents. The parties were directed to appear

before Court today.

3. Today when the case is called, the petitioner is

present. He is represented by his counsel also. The 1st

W.P(Crl) No.436 of 2010 2

respondent has come to Court. He is represented by a counsel.

Along with the 1st respondent, the alleged detenue, has also

come to Court.

4. As the alleged detenue comes to Court along with/in

the custody of the 1st respondent, her father, who is allegedly

detaining and confining her, we permitted the alleged detenue to

remain in the Chamber with opportunity for no one including the

petitioner and the 1st respondent to influence her. To our query,

the alleged detenue stated in Court that she does not want to

interact with the petitioner.

5. We interacted with the alleged detenue in the

Chamber after the lunch recess, alone initially and later in the

presence of the petitioner. Later we interacted with both of

them in the presence of the learned counsel for the petitioner

and the learned counsel for the 1st respondent. The learned

Government Pleader was also present.

6. The alleged detenue stated before us that it is true

that she knows the petitioner for a long period of six years and

they were in love. She further stated that it is true that some

ceremony of marriage was undergone by them at the S.N.D.P

Guru Mandiram at Madhuraveli. But according to her, she does

W.P(Crl) No.436 of 2010 3

not want to continue the relationship with the petitioner. She

wants to return along with her father, the 1st respondent.

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

are primarily concerned with the question whether the alleged

detenue is under any illegal detention or confinement. We are

satisfied from the responses of the alleged detenue that she is

not under any illegal confinement or detention. We do not want

to express any opinion on the other aspects. Suffice it to say that

having satisfied ourselves that the alleged detenue is not under

any illegal confinement or detention, we are satisfied that our

jurisdiction under Article 226 of the Constitution cannot, need

not and does not deserve to be invoked.

8. In the result:

a) This petition is, in these circumstances, dismissed;

b) The alleged detenue Hiba Ibrahim, a young woman,

aged above 24 years (date of birth – 21.05.1985) is permitted to

leave the Court along with her father, the 1st respondent as

desired by her.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/

W.P(Crl) No.436 of 2010 4