High Court Kerala High Court

Rajendran vs District Superintendent Of … on 23 November, 2009

Kerala High Court
Rajendran vs District Superintendent Of … on 23 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 473 of 2009(S)


1. RAJENDRAN, AGED 49 YEARS, S/O.PARAMU
                      ...  Petitioner

                        Vs



1. DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. SHEEJU, AGED 24 YEARS,

4. SANTHOSH, S/O.MANI,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

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

 Dated :23/11/2009

 O R D E R
             R.BASANT & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                     W.P.(Crl).No.473 of 2009
                    ----------------------------------------
           Dated this the 23rd day of November 2009

                          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 daughter Ms.Salini aged about 20 years. She was a student

of the third year B.A Degree course in a private tuition center.

She was found missing from 04/11/2009. A complaint was filed

and crime No.809/09 was registered on 05/11/2009 at the

Chadayamangalam police station about her disappearance. As

the alleged detenue was not traced till 16/11/2009, the petitioner

had come to this court with this petition on 16/11/2009.

2. This petition was admitted on 18/11/2009 and notice

was ordered to the respondents.

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

present before court along with his wife and daughter. He is

represented by his counsel. Respondents 3 and 4 are present.

They are cousins. Along with the 3rd respondent, the alleged

detenue has also come to court. As the alleged detenue comes

from the custody of the 3rd respondent, we permitted her to

remain in the chamber without opportunity for anyone to

W.P.Crl No.473/09 2

influence her. Her parents and sister, that is the petitioner, his

wife and the younger child of the petitioner were permitted to

interact with the alleged detenue in the chamber. The alleged

detenue was permitted to remain in the chamber till we

commenced in camera sitting after lunch. We interacted initially

with the alleged detenue separately and later along with her

parents and sister. Subsequently, we interacted with all

concerned including the 3rd respondent. The learned counsel for

the 3rd respondent and the learned Government Pleader were

also present in court.

4. The alleged detenue before us categorically stated

that she is aged above 20 years, she having been born on

25/5/1989. She and the 3rd respondent were in love. She had

left her parental home voluntarily and has got married to the 3rd

respondent in accordance with the customary Hindu rites at the

Pathirimuttam Sreekrishna Swami Kshethram, Alanchery on

04/11/2009. A certificate issued by the Secretary of the temple

is produced. It is further submitted that steps have already been

taken to get the marriage registered before the local authority.

It is submitted by the alleged detenue and the 3rd respondent

that they have started to live as legally married man and wife.

The alleged detenue asserted that she does not want to return to

her parents; but wants to go along with the 3rd respondent

W.P.Crl No.473/09 3

herein. The alleged detenue and the 3rd respondent, after their

marriage, had surrendered before the learned Judicial First

Class Magistrate Court, Kottarakkara on 16/11/2009 and the

learned Judge, on being satisfied that their marriage had taken

place, had permitted the alleged detenue to go with the 3rd

respondent as desired by her. The alleged detenue and the 3rd

respondent agree that the 3rd respondent, who is now a student

of the 3rd year Degree course, shall complete her education and

shall do the needful to acquire a degree.

5. After their interactions with the alleged detenue, the

petitioner and his wife are now convinced that there is no

element of illegal detention or confinement. They submit before

court that the alleged detenue can be permitted to choose

whatever course she wants to. If she is willing to go with the

petitioner, he and his wife are willing to take her to their house.

6. The petitioner submits that if the alleged detenue

does not want to come with the petitioner and his wife, the court

may be pleased to direct the 3rd respondent and the alleged

detenue to furnish to them a copy of the marriage certificate

after the same is registered with the local authority. The 3rd

respondent and the alleged detenue agree to hand over copy of

such certificate to the Chadayamangalam police within a period

of seven days from this date.

W.P.Crl No.473/09 4

7. After our interactions with the parties concerned, we

are satisfied, (and the petitioner himself accepts the same) that

the alleged detenue is not under the illegal confinement or

detention of the 3rd respondent. The marriage between the 3rd

respondent and the alleged detenue has allegedly taken place.

The alleged detenue is aged above 20 years. We are satisfied

that no further directions need be issued in this writ petition.

8. This writ petition is, in these circumstances,

dismissed. The alleged detenue is permitted to return from

court along with the 3rd respondent as desired by her and as

agreed by the petitioner and his wife.

9. We accept the undertaking of the 3rd respondent and

the alleged detenue that certificate to prove registration of

marriage with the local authority shall be furnished to the

petitioner through the police authorities within a period of seven

days from this date.

10. This writ petition is accordingly dismissed.





                                            (R.BASANT, JUDGE)



                                      (M.C.HARI RANI, JUDGE)
jsr   // True Copy//      PA to Judge

W.P.Crl No.473/09    5

W.P.Crl No.473/09    6

W.P.Crl No.473/09    7




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




                                       .No. of 200




                              ORDER/JUDGMENT




                                      29/07/2009