IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 62 of 2007(S)
1. S.SIVARAMAKRISHNAN, S/O.DURAI RAMASWAMY,
... Petitioner
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. PONUSWAMI, CHENMALA ROAD, K.K.NAGAR,
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :10/04/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(Crl.)No.62 OF 2007
-------------------------------------
Dated 10th April, 2007
JUDGMENT
Kos
hy,J.
According to the petitioner, he married the alleged detenue, but, his
wife was taken by the third respondent, her father, and, therefore, he filed this
habeas corpus petition for producing the body of the alleged detenue. Government
Pleader as well as counsel for the third respondent submitted that the girl was
produced in the Peroor police station in Tamil Nadu. Relatives of both parties were
present and the alleged detenue stated that she is not under illegal custody and she
was with her parents. A statement was also recorded. It is further submitted that
the alleged marriage and alleged going away by the detenue etc. happened in Tamil
Nadu. Apart from the above, it is submitted that the girl is with her parents.
Therefore, if the petitioner has any grievance, it is for him to approach the
concerned jurisdictional Family Court and we see no ground to issue a writ of
habeas corpus in this case.
The writ petition is dismissed.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks