IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 458 of 2008(S)
1. DEVASYA, AGED 54 YEARS,
... Petitioner
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE
... Respondent
2. THE SUB INSPECTOR OF POLICE
3. MILAN, RANDAMPUZHAKKAL,
4. BALAN, RADAMPUZHAKKAL,
5. MOHINI.R.,W/O.BALAN,
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :SRI.P.SANTHOSH (PODUVAL)
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/12/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
-------------------------------------------------------------
W.P.(CRL.) NO. 458 OF 2008
-------------------------------------------------------------
Dated this the 19th December, 2008
JUDGMENT
Kurian Joseph, J.
This Writ Petition is at the instance of a father alleging that
his daughter Roshmin Sebastian has been illegally detained by the
third respondent. Smt.Roshmin Sebastian and the third respondent
are present before us. The petitioner and his wife are also present.
It is brought to our notice that the third respondent and
Smt.Roshmin Sebastian are duly married under the provisions of
the Special Marriage Act on 13.3.2008. Smt.Roshmin Sebastian
submits that she is not in the illegal custody of her husband or
anybody else and that she is living happily with her husband. We
had provided an opportunity to Smt.Roshmin Sebastian to interact
with her parents. Though the parents requested Smt.Roshmin
Sebastian to go and stay with them at least for ten days, she
submitted that if her parents are willing to take her husband also
with her, she is prepared to go. That suggestion is not acceptable
to the petitioner. Since Smt.Roshmin Sebastian is not in the illegal
W.P.(CRL.) NO. 458 OF 2008
:: 2 ::
custody of the third respondent, there is no merit in the Writ
Petition.
The Writ Petition is, therefore, dismissed.
(KURIAN JOSEPH)
Judge
(K.T.SANKARAN)
Judge
ahz/