High Court Kerala High Court

Elikutty Chacko @ Ammini vs Faisal on 13 July, 2010

Kerala High Court
Elikutty Chacko @ Ammini vs Faisal on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 1 of 2010(S)


1. ELIKUTTY CHACKO @ AMMINI,
                      ...  Petitioner

                        Vs



1. FAISAL, S/O.MAJEED KUTTY RAWTHER,
                       ...       Respondent

2. MAJEED KUTTY RAWTHER,

3. SHAILA.P.S.,

4. CIRCLE INSPECTOR OF POLICE,

5. SUB INSPECTOR OF POLICE,

6. DISTRICT SUPERINTEND OF POLICE,

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :SRI.V.S.SALIM

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

 Dated :13/07/2010

 O R D E R
               R.BASANT & M.C.HARI RANI, JJ.
                       **********************
                     W.P(Crl.) No.1 of 2010
                        *********************
                Dated this the 13th day of July, 2010

                            JUDGMENT

BASANT, J.

This judgment must be read in continuation of earlier

orders passed by two Benches of this Court resting with the

order dated 15.01.2010.

2. The petitioner had come to this Court with this

petition for issue of a writ of habeas corpus to search for, trace

and produce her daughter Dayanamol, aged 19 years (date of

birth – 03.01.1991). It was her apprehension that her daughter

Dayanamol, the alleged detenue, was being illegally detained by

respondent Nos.1 to 3.

3. This petition was filed on 04.01.2010. It was admitted

on 05.01.2010. The alleged detenue was produced before Court

on 13.01.2010. She was accommodated initially at the YWCA,

Ernakulam, and later till this day at the Working Women’s Hostel

run by the Changanassery Municipality.

4. Today when the case came up for hearing the

petitioner and her counsel are present. The alleged detenue

W.P(Crl.) No.1 of 2010 2

Dayanamol has been brought from the working women’s hostel

run by the Changanassery Municipality, where she is presently

accommodated.

5. We had interactions with the petitioner and the

alleged detenue. Respondent Nos.1 and 2 were also present.

The learned counsel for the petitioner was also present. The

learned Government Pleader was also present.

6. We are happy to note that the parties have come to an

agreement and understanding and they now agree that this Writ

Petition can be disposed of as agreed with directions.

7. The alleged detenue asserts, the petitioner accepts

and respondent Nos.1 and 2 agree that marriage between the

alleged detenue and the 1st respondent can be solemnised under

the provisions of the Special Marriage Act after the 1st

respondent attains the age of 21 years.

8. All agree that the alleged detenue shall today return

from Court along with the petitioner and that she shall reside

along with the petitioner until her marriage takes place with the

1st respondent as agreed earlier in accordance with the

provisions of the Special Marriage Act.

W.P(Crl.) No.1 of 2010 3

9. This Writ Petition is accordingly allowed as agreed on

the above terms. The alleged detenue Dayanamol is permitted to

leave the Court along with her mother, the petitioner herein, as

agreed by all concerned.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/