IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 344 of 2009(S)
1. K.A.IQBAL, POORATHIL HOUSE,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE (CRIME)
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. RENJU.C.R., T.C.41/2484,
For Petitioner :SRI.D.KISHORE
For Respondent :SRI.G.SUDHEER
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :26/10/2009
O R D E R
R. BASANT &
M.C. HARI RANI, JJ.
-------------------------------------------------
W.P.(Cri) No.344 of 2009-S
-------------------------------------------------
Dated this the 26th day of October, 2009
JUDGMENT
Basant,J.
This judgment must be read in continuation of the earlier
orders passed by us resting with the order dated 16/9/2009.
The petitioner is the father of the alleged detenue `Ms. Jesna’
aged 21 years who was allegedly missing from 19/8/09. It was
apprehended that she was kept detained and confined by the
4th respondent.
2. As per order dated 16/9/09, the alleged detenue and
the 4th respondent were granted time to produce their
certificate of marriage. Today, when the case is called, the
alleged detenue and the 4th respondent are present. The
petitioner and his wife are present. The mother of the 4th
respondent is also present. It is reported to this Court that the
W.P.(Cri) No.344 of 2009-S
-: 2 :-
marriage between the alleged detenue and the 4th respondent
has taken place in accordance with the provisions of the Special
Marriage Act on 23/10/09. Certificate issued by the Marriage
Officer, Thiruvananthapuram, is produced. That certificate
bears the number – SM81/2009. The petitioner and his wife now
accept that the alleged detenue and the 4th respondent are
legally married and that the alleged detenue is not under any
confinement or detention. They are, in these circumstances,
not seeking any further directions from this Court. Having
satisfied ourselves that the alleged detenue is not under
detention or confinement, we are satisfied that this writ petition
can now be dismissed.
3. In the result:
(a) This writ petition is dismissed as agreed.
(b) The alleged detenue who is present in Court is
permitted to leave the Court along with the 4th respondent – her
W.P.(Cri) No.344 of 2009-S
-: 3 :-
legally married husband as agreed by all concerned.
(c) Certificate of marriage placed before us for our perusal
is returned to the learned counsel for the 4th respondent.
Sd/-
R. BASANT
(Judge)
Sd/-
M.C. HARI RANI
(Judge)
Nan/
//True Copy//
P.S. to Judge
W.P.(Cri) No.344 of 2009-S
-: 4 :-