High Court Kerala High Court

S.Abdul Majeed vs The Superintendent Of Police on 13 January, 2010

Kerala High Court
S.Abdul Majeed vs The Superintendent Of Police on 13 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 9 of 2010(S)


1. S.ABDUL MAJEED, S/O.S.MOIDEEN,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE, KANNUR.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. M.SHAREEF, S/O.N.P.MUSTHAFFA,

5. M.NAZAR, S/O.N.P.MUSTHAFFA, AGED 28

6. N.P.RASHEED, S/O.N.P.ASHRAFF,

                For Petitioner  :SRI.V.RAMKUMAR NAMBIAR

                For Respondent  : No Appearance

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

 Dated :13/01/2010

 O R D E R
               R.BASANT & M.C.HARI RANI, JJ.
                     ------------------------------------
                        W.P(Crl) No.9 of 2010
                    -------------------------------------
                Dated this the 13th day of January 2009

                              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

his son Sajeer, a young man, aged above 20 years. The alleged

detenu Sajeer, is born on 02.02.1989. The alleged detenu was

missing from 18.12.2009. A complaint was filed before the

police. The alleged detenu was not traced. It is the

apprehension of the petitioner that his son, the alleged detenu, is

being detained illegally by respondent Nos.4 to 6. Respondent

Nos.4 and 5 are the brothers of one M.Sahira, with whom, the

petitioner’s son is allegedly in love. It is the case of the

petitioner that the said Sahira, is already married to another

person and has returned to her house. Respondent Nos.4 and 5

and the petitioner are neighbours. As the petitioner’s son could

not be traced, he came to this Court with this petition on

07.01.2010.

2. Notice was ordered to respondent Nos.4 to 6 on

08.01.2010. As the regular Bench dealing with the matter is not

sitting today, the file has been sent to this Court.

W.P(Crl) No.9 of 2010 2

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

present. He is represented by his counsel. Respondent Nos.4 to

6 are present. The alleged detenu has also come to Court along

with respondent Nos.4 and 5. The said Sahira and her father

have also come to Court. The petitioner claimed an opportunity

and we permitted the petitioner to interact with his son, the

alleged detenu.

4. After lunch recess, we interacted with the alleged

detenu in the Chamber. Initially we interacted with him alone.

Later we interacted with him in the presence of the petitioner.

Subsequently we interacted with him in the presence of

M.Sahira and her father. Their counsel and the learned G.P

were also present.

5. The alleged detenu, after he was granted a long time

to interact with the petitioner, stated before us categorically that

he is not under any illegal detention or confinement of

respondent Nos.4 to 6. But he asserted categorically that he

wants to get married to Sahira. Sahira and her father are

agreeable for the marriage. But they state that an earlier

marriage of Sahira with one Shameem is now in force.

According to them, arrangements are all made to get the said

marriage dissolved by pronouncement of talaq.

W.P(Crl) No.9 of 2010 3

6. In the Chamber, there was initially the talk of a

possible harmonious settlement of the disputes. The parties and

their counsel were given time to interact with each other and

report such settlement if any before Court. Later they submitted

before us that no settlement has been reached. The alleged

detenu, the said Sahira and her father submit that marriage shall

be performed only in accordance with law after Sahira gets legal

divorce and the alleged detenu attains the age of 21 years.

7. In a petition for issue of a writ of habeas corpus, this

Court is primarily concerned with the question whether there is

any illegal detention or confinement of the alleged detenu. The

alleged detenu Sajeer has stated categorically before us that he

is not under illegal detention or confinement of any one. He is

absolutely at liberty, he states. But he does not want to go along

with his father.

8. We are, in these circumstances, satisfied that

inasmuch as there is no element of illegal confinement or

detention of the alleged detenu Sajeer, this petition for issue of

writ of habeas corpus can be dismissed. No further directions

appear to be necessary.

W.P(Crl) No.9 of 2010 4

9. This Writ Petition is, in these circumstances,

dismissed. The alleged detenu Sajeer is permitted to leave the

Court and pursue whatever course he wants to as a free person.

He opts to return not with his father the petitioner, but with

respondents 4 to 6 and the said Sahira and her father.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-