IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 302 of 2009(S)
1. S.SASIKALA, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS SECRETARY
... Respondent
2. SUPERINTENDENT OF POLICE(TRIVANDRUM
3. SUB INSPECTOR OF POLICE, VARKALA
4. SHYAMAL, AGED 21 YEARS,
5. ARJUNAN, SOUPARNIKA, PUTHENCHANDA,
For Petitioner :SRI.V.S.CHANDRASEKHARAN
For Respondent :SRI.R.ANILKUMAR
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :14/09/2009
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
------------------------------------
W.P(Crl.) No.302 of 2009
-------------------------------------
Dated this the 14th day of September, 2009
JUDGMENT
BASANT, J.
The petitioner is represented by his counsel. The 4th
respondent and the alleged detenue are present. They have
produced before Court a certificate of marriage to confirm that
marriage between them has been solemnised in accordance with
the provisions of the Special Marriage Act on 08.09.09. We have
perused the certificate. The certificate is issued by the Marriage
Officer, Varkkala. All concerned accept that the marriage has
already taken place. The learned counsel for the petitioner, in
these circumstances, accepts that no further directions are
necessary in this Writ petition.
2. This Writ petition is, in these circumstances,
dismissed. Return the marriage certificate to the learned
counsel for the 4th respondent.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/-