High Court Kerala High Court

Thomas vs Kaviraj on 8 June, 2007

Kerala High Court
Thomas vs Kaviraj on 8 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 130 of 2007(S)


1. THOMAS, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. KAVIRAJ, AGED 28 YEARS,
                       ...       Respondent

2. CHANDRIKA, WIFE OF VIJAYAN,

3. STATION HOUSE OFFICER,

4. DISTRICT SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.V.L.SHENOY

                For Respondent  :SRI.N.NAGARESH

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MRS. Justice K.HEMA

 Dated :08/06/2007

 O R D E R
                          P.R.RAMAN & K.HEMA, JJ.

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

                           W.P.(Crl).NO.130 OF 2007

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

                Dated this the 8th day of June,2007



                                           JUDGMENT

Raman,J.

Petitioner is the father of Lisie Thomas, who is aged 20 years.

Petitioner was an employee of a Company at Cherthala. It is alleged that his

daughter is illegally detained by respondents 1 and 2. Though it is alleged

that the alleged detenu is seriously suffering from mental depression, no

materials are produced in support thereof. However, since it is alleged that

the girl is in the illegal custody of respondents 1 and 2, a direction was

issued by this Court to produce the girl. Girl appeared before us.

Respondents 1 and 2 also appeared. We inter acted with the girl and we

understand that she is not in the illegal custody and is a free person. She is

also in an advance stage of pregnancy. We are also told that she is

regularly taken for medical check-up every month by her mother-in-law,

who is stated to be working in the Government Hospital. Though the

petitioner would submit that he wanted to take his daughter for delivery,

that is not a matter within the purview of a habeas corpus writ jurisdiction.

So long as the petitioner’s daughter is not in the illegal custody of anybody

-2-

W.P.(Crl).NO.130/2007

and is a free person capable of taking decision, we close this matter, as no

further proceedings are necessary and the girl is set free.

P.R.RAMAN,

Judge.

K.HEMA,

Judge.

kcv.