High Court Kerala High Court

Sivaraman P.P vs Director General Of Police on 15 January, 2010

Kerala High Court
Sivaraman P.P vs Director General Of Police on 15 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 443 of 2009(S)


1. SIVARAMAN P.P.,
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE
                       ...       Respondent

2. SUPT. OF POLICE, PALAKKAD.

3. SUB INSPECTOR OF POLICE,

4. IBRAHIM, NOORMAJID SHOPPING COMPLEX,

5. RAFEEK,

                For Petitioner  :SRI.C.B.SREEKUMAR

                For Respondent  :SRI.P.T.DINESH

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :15/01/2010

 O R D E R
                   K.M. JOSEPH & P.Q. BARKATH ALI, JJ.

                 ------------------------------------------------------

                           W.P.(Crl.) 443 OF 2009

                 ------------------------------------------------------

                          Dated: JANUARY 15, 2010

                                       JUDGMENT

Joseph, J.

This is a writ petition filed seeking a writ of mandamus directing

the respondents to produce the girl before this court. A direction is

further sought to conduct investigation on the basis of the complaint

by the petitioner to conduct investigation.

2. We heard the learned counsel for the parties.

3. In brief the case of the petitioner is that the petitioner’s

daughter is missing and that she was kidnapped by the 4th respondent

and it is further stated that her whereabouts are known only to the 5th

respondent. A complaint is filed before the police, it is alleged.

4. The alleged detenu had been produced on 7.1.2010 as

ordered and we have passed an interim order on the said day. We

have interacted with the detenu and also the 4th respondent who were

produced by the police. We have taken note of her statement that

she has converted to Islam and that she had married the 4th

respondent. We directed a counter affidavit to be brought on record

by the 4th respondent. A counter affidavit has been brought on record

by the 4th respondent. He has produced Exts.R4(a) and R4(b). Ext.R4

(a) purports to be a true copy of the marriage register extract of

WP(Crl.) 443/09
2

Jamiyyathu Ahllil Qur’an Wal Hadhees Masjid, Salem District. It is

submitted that the marriage was solemnized in accordance with the

Shari-Ath on 14.1.2010. The alleged detenu is a major. She is aged

25. In the light of the facts as aforesaid, we find that we need not

allow the petitioner to pursue with the writ petition. Accordingly the

writ petition is dismissed.

K.M.JOSEPH, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-