High Court Kerala High Court

Bibin Aged 28 vs State Of Kerala on 24 November, 2010

Kerala High Court
Bibin Aged 28 vs State Of Kerala on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 125 of 2010(S)


1. BIBIN AGED 28,S/O.MATHEW THOLATH HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY THE CHIEF
                       ...       Respondent

2. SUPERINTENDENT OF POLICE (RURAL)

3. SUB INSPECTOR POLICE, ANKAMALY POLICE

4. MOHAN THALEKARA HOUSE, KATTUKAMBAL P.O.

                For Petitioner  :SRI.VIJU ABRAHAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :24/11/2010

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                   W.P(Crl) No.125 of 2010
                  *****************************
           Dated this the 24th day of November, 2010

                           JUDGMENT

BASANT, J.

This order must be read in continuation of the various

orders passed from 05.04.2010 resting with the order dated

22.11.2010.

2. The alleged detenue Shimna and the petitioner Bibin

T.Mathew are present. The learned counsel for the petitioner

has produced before us the certificate of marriage dated

22.11.2010 issued by the Marriage Officer, Akkikkavu, to

confirm that the marriage between the petitioner and the alleged

detenue has been solemnised and registered in accordance with

the provisions of the Special Marriage Act on 22.11.2010.

3. The learned counsel for the 4th respondent and the 4th

respondent are not present. The learned counsel for the

petitioner undertakes to serve copy of the certificate of marriage

on the learned counsel for the 4th respondent.

4. We are now satisfied that no further directions are

necessary in this Writ Petition. The Writ Petition can now be

allowed and proceedings closed.

5. In the result:

a) This Writ Petition is allowed;

W.P(Crl) No.125 of 2010 2

b) The alleged detenue Shimna, who is now the legally

wedded wife of the petitioner is permitted to leave the Court

along with the petitioner.

6. The original of the marriage certificate is returned to

the learned counsel for the petitioner.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/

W.P(Crl) No.125 of 2010 3

R.BASANT & M.C.HARI RANI, JJ.

**********************
W.P(Crl.) No.125 of 2010
*********************
Dated this the 20th day of July, 2010

ORDER

BASANT, J.

The learned counsel for the petitioner submits that

complaint has been filed before the Angamali Police. The

learned Government Pleader prays for time to take instructions

from the 3rd respondent.

2. Call on 27.07.2010.

I.A.No.9893 of 2010

The petitioner wants to be impleaded as additional 5th

respondent in the writ petition. He is the brother of the 4th

respondent. Notice on the 4th respondent has been served on

him as the adult male member of the family. We find no reason

to implead the petitioner. The petitioner’s duty is to inform the

4th respondent of the pendency of the proceedings. We assume

that he must have done so. This petition is accordingly

dismissed.

(R.BASANT, JUDGE)

W.P(Crl) No.125 of 2010 4

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