IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1253 of 2009()
1. JAGADEESH J BALIGA, AGED 32 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. UDAYAKUMAR B.PRABHU, HOUSE NO.8/226,
3. CHITRALEKHA. U PRABHU,
For Petitioner :SRI.M.R.SUDHEENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :03/04/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
CRL.M.C.No. 1253 OF 2009
---------------------------------
Dated this the 3rd day of April, 2009
O R D E R
This petition is filed to quash Annexure A3 and
consequential proceedings. The case appears to be that the
petitioner had married the 3rd respondent as per Hindu Customary
Rights and they are living together as husband and wife. But the
father of the girl had filed a complaint of woman missing and the
Additional Sub Inspector of Police, Mattancheri Police Station had
issued a notice directing the parties to appear before the police
Station and produce the girl on 4.4.2009. I feel nothing is to be
done by this Court at this stage if legally they are married. So the
parties can appear before the concerned police, give their
statement and then the police can act in accordance with law. I
make it clear that there should not be any unnecessary
harassment of either the petitioner or the 3rd respondent at the
instance of somebody. The police has to adopt a realistic
approach and proceed in accordance with law.
The Crl.M.C is disposed of accordingly.
M.N. KRISHNAN, JUDGE
vkm