High Court Kerala High Court

Ajaya Kumar P.K. vs Baby on 26 August, 2008

Kerala High Court
Ajaya Kumar P.K. vs Baby on 26 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 285 of 2008(S)


1. AJAYA KUMAR P.K., AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. BABY, AGED 42, S/O CHACKO, PARACKAL
                       ...       Respondent

2. SUPERINTENDENT OF POLICE, ERNAKULAM.

                For Petitioner  :SRI.TITUS MANI

                For Respondent  :DR.GEORGE ABRAHAM

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

 Dated :26/08/2008

 O R D E R
                                  P.R.Raman &
                       T.R. Ramachandran Nair, JJ.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                         W.P.(Crl.) No.285 of 2008-S
                     - - - - -- - - - - - - - - - - - - - - - - - - - -
                  Dated this the 26th day of August, 2008.

                                 JUDGMENT

Raman, J.

The petitioner, alleging that his wife Aleena is under the illegal

custody of her parents, has filed this petition for a writ of habeas corpus for

producing the corpus of his wife before this court. It is also averred in the

writ petition that the alleged detenu was produced before the Judicial First

Class Magistrate’s Court, Kothamangalam. Before the Magistrate, the

petitioner’s wife had stated that she wants to go with the petitioner and she

was set free by the learned Magistrate and allowed to go according to her

will. But the police escorted her and took her in their vehicle and left her to

the first respondent’s house.

2. Pursuant to the notice issued, the parties appeared. We have

interacted with the alleged detenu. She has stated that she liked the

petitioner, but soon she found that she will not be happy in the company of

the petitioner. She is now staying with her parents of her own will and not

out of compulsion as alleged. When we asked the alleged detenu whether

she wants to go with the petitioner, she stated in the presence of the

W.P.(Crl.)285/2008 -2-

petitioner that she does not want to go with him and she wants to go with

her parents only. Since the alleged detenu is not under illegal custody, no

further reliefs can be granted in this writ petition. If the parties have got any

other right, it is open to them to work out their remedies in appropriate

proceedings.

Without prejudice to such right, the writ petition is closed.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/