High Court Kerala High Court

Shiji Johnson vs The State Of Kerala on 29 June, 2010

Kerala High Court
Shiji Johnson vs The State Of Kerala on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 243 of 2010(S)


1. SHIJI JOHNSON, AGED 33 YEARS
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER OF POLICE

3. THE SUB INSPECTOR OF POLICE

4. K.B.AJAYA GOSH

                For Petitioner  :SMT.K.U.ANUMOL

                For Respondent  : No Appearance

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

 Dated :29/06/2010

 O R D E R
               R.BASANT & M.C. HARI RANI,JJ

        ==============================

                  W.P.(CRL) NO. 243 OF 2010

         ============================

       DATED THIS THE 29TH DAY OF JUNE 2010

                          JUDGMENT

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

Monisha, a 21 year old adult major woman (date of birth –

6/1/1989). According to the petitioner, the alleged detenue

Monisha was an employee of hers in a Textile shop run by her

and her husband. The father of Monisha expired on 20th April

2010. He was also an employee of the petitioner’s husband. The

relationship between the alleged detenue Monisha and her

father towards the petitioner and her husband was much more

than that of employees and employer. Monisha was living like a

member of the family of the petitioner. At the time of death of

her deceased father, he had wanted the petitioner and her

husband to look after the alleged detenue Monisha. Monisha has

some ailments. She was suffering from T.B. Later she has some

further ailments consequent to the treatment taken. Even when

the father was alive, Monisha was residing in the house of the

WPCRL.243/2010 -2-

petitioner and her husband along with their three children. The

eldest of the three children is aged about 10 years. According to

the petitioner, the alleged detenue was being detained by the 4th

respondent, who is the brother of the deceased father of the

alleged detenue. He resides along with his wife and the mother

of the alleged detenue. He is looking after the mother of the

alleged detenue. They are not allowing the alleged detenue to

attend the shop of the petitioner. They are forcibly holding her

back. The alleged detenue is aggrieved by such illegal restraint

placed on her. She has been writing letters to the petitioner to

save her from what she described to be illegal detention and

custody. It is in these circumstances that the petitioner came to

this Court with this petition for issue of a writ of habeas corpus.

2. This petition was filed on 23/6/2010. It was admitted on

24/6/2010 and the case was posted to this date for appearance

of the parties.

3. Today when the case is called, the petitioner has come

to court along with her husband. She is represented by a

counsel. The alleged detenue has come to court along with her

mother and the 4th respondent.

WPCRL.243/2010 -3-

4. As the alleged detenue came to court along with/in the

custody of the 4th respondent, who is allegedly detaining her, we

permitted the alleged detenue to remain alone in the Chamber

before we ascertained and recorded her response. In court, she

stated before us that she wants to speak to the petitioner.

Accordingly, she, an adult major woman, aged about 21 years,

was permitted to interact with the petitioner.

5. After the lunch recess, we interacted with the alleged

detenue. We interacted with her alone initially. Later, we

interacted with her in the presence of her mother and the 4th

respondent. The sister of the alleged detenue was also present.

Subsequently, we interacted with the alleged detenue in the

presence of the petitioner and her husband. Their three children

were also present. Learned counsel for the petitioner was also

present. The learned counsel for the 4th respondent, the learned

counsel for the petitioner as also the learned Government

Pleader were present in the course of such interactions.

6. The alleged detenue states categorically that she does

not want to return along with her mother and the 4th respondent.

She wants to return along with the petitioner. According to her,

she is now not permitted to continue her employment and she

WPCRL.243/2010 -4-

very much wants to continue the employment. She wants to

reside with the petitioner. Even when her father was alive, she

was so permitted to reside along with the petitioner. She wants

to continue such residence with the petitioner.

7. The grievance of the alleged detenue is that she is being

asked to enter matrimony. Because of her illness, she is

reluctant and unable to agree to a marriage now. She does not

want to get married now. Because of the insistence of her

mother and the 4th respondent that she should get married and

because of their conduct of not allowing her to go for

employment and reside with the petitioner, she does not now

want to return along with the mother and the 4th respondent.

She may be permitted to go with the petitioner, continue her

employment and reside with the petitioner, she prays.

8. The petitioner and her husband state that they are

willing to look after the alleged detenue. The father of the

alleged detenue was an employee of theirs. He had entrusted

the alleged detenue to them to give necessary protection and

patronage to her. They are willing to do the same. She was

actually residing with them. She was being properly attended

to and medicines were being taken by her promptly and

WPCRL.243/2010 -5-

properly. The petitioner and her husband state that

notwithstanding the present reluctance of the alleged detenue to

enter matrimony, they hope to persuade her later to get

married. That may take some time and the apprehensions of the

alleged detenue will have to be allayed. The petitioner and her

husband agree that, if necessary, they shall meet all expenses of

the marriage of the alleged detenue. They also agree that they

shall complete construction of a house for the alleged detenue,

her mother and siblings, if they are permitted, at their own

costs.

9. We have considered all the relevant inputs. We

specifically queried when we interacted with the mother of the

alleged detenue and the 4th respondent whether the petitioner

and her husband has any improper/illegal/immoral purposes in

their offer to take the alleged detenue with them. We are

informed that there is no such dimension to the problem at all.

WPCRL.243/2010 -6-

10. In a petition for issue of a writ of habeas corpus, we

need only consider whether the alleged detenue is under any

illegal confinement or detention. More particularly, we have to

ascertain whether the free will of the alleged detenue is being

impeded.

11. We are convinced that the alleged detenue wants to go

with the petitioner. No objection is taken by the mother of the

alleged detenue or the 4th respondent as to why the alleged

detenue should not be permitted to go with the petitioner with

whom her father had entrusted her prior to his death. We are

satisfied that the alleged detenue, (we repeat, an adult major

woman,aged about 21 years) wants to go along with the

petitioner.

12. In the result,

a) this writ petition is allowed.

b)We have informed the alleged detenue Monisha

that she is free to go wherever she wants.


      c)We respect the wishes         of the alleged detenue

      Monisha that     she wants to go along with the

petitioner and her husband and accordingly she

leaves the court along with them.

WPCRL.243/2010 -7-

13. We record the submission of the petitioner and her

husband that the mother or the siblings of the alleged detenue as

also the 4th respondent can, at any time they want, go and meet

the alleged detenue at the shop or the house of the petitioner.

Similarly, we are assured that the alleged detenue shall be at

liberty to visit her mother, the 4th respondent and other relatives

at the house of the 4th respondent at any time that she wants.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.