High Court Kerala High Court

Lilly Babu vs Pareed on 1 July, 2008

Kerala High Court
Lilly Babu vs Pareed on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 209 of 2008(S)


1. LILLY BABU, W/O.BABU,
                      ...  Petitioner

                        Vs



1. PAREED, S/O.NOT KNOWN,
                       ...       Respondent

2. SHIHAB, S/O.PAREED, AGED ABOUT 32,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.C.K.AJAYAKUMAR

                For Respondent  :SRI.TPM.IBRAHIM KHAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :01/07/2008

 O R D E R
           P.R.RAMAN & T.R.RAMACHANDRAN NAIR, JJ.

                     ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                        W.P.(Crl).No.209 of 2008-S
                     ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~

                    Dated this the 1stday of July, 2008

                           J U D G M E N T

RAMAN, J.

Petitioner is a house wife and has two daughters. It is alleged that

her elder daughter who was working in a computer firm at Ernakulam

was forcibly taken away by the second respondent on 23/05/2008 and

that she is under his illegal custody. It is also alleged that the second

respondent is already married and have two children. He belongs to

Muslim community.

2. Pursuant to the notice issued, parties appeared before us. We

interacted with the alleged detenue. She stated that she went on her own

accord with the second respondent and has married him and now they

are residing together.

3. It is stated by the learned Government Pleader that on the

previous occasion also, based on the complaint by the alleged detenue’s

father, the alleged detenue was produced before the Judicial Magistrate

Court, Kolenchery, and she was set free.

We have also given an opportunity to the petitioner and her

husband to talk with the alleged detenue for sometime and, thereafter,

again we took up the matter. The alleged detenue is a major. Since she

W.P.(Crl).NO.209/2008
-:2:-

has stated that she is not under illegal custody, further direction is not

called for. She is set free.

Writ petition is closed.

P.R.RAMAN,
Judge

T.R.RAMACHANDRAN NAIR,
Judge
ms