IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 65 of 2010(S)
1. JACOB ZACHARIA S/O.C.SCHARIA,
... Petitioner
Vs
1. RANJITH MOHAN, S/O.MOHAN,
... Respondent
2. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :16/02/2010
O R D E R
Thottathil B.Radhakrishnan
&
P.S.Gopinathan, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(Crl.).No.65 of 2010-S
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 16th day of February, 2010.
Judgment
Thottathil B.Radhakrishnan, J.
The alleged detenue is present. She has shown us
a certificate issued by the All India Dayananda
Salvation Mission, Arya Samajam,
Thiruvananthapuram evidencing that she has
undergone conversion to Hindu religion. That was
on 2.6.2009. After that, on 12.12.2009, she
states that she has undergone a ceremonial
marriage in terms of the Hindu rites with the
first respondent. She has also with her
photographs of the marriage and has also obtained
a certificate of marriage issued under the Kerala
Registration of Marriages (Common) Rules, 2008 on
15.1.2010. The Devaswom where the marriage was
WPCR65/10 -: 2 :-
solemnized has also given a certificate to that
effect. We have spoken to her and we are
satisfied that she is not under detention against
her will and that she is acting on her own will.
We, therefore, find that with the materials
aforesaid, no orders are called for, as of now.
The matter is closed.
Thottathil B.Radhakrishnan,
Judge.
P.S.Gopinathan,
Judge.
Sha/1602