High Court Kerala High Court

Abdul Manaf C.P. vs State Of Kerala Represented By The on 4 November, 2009

Kerala High Court
Abdul Manaf C.P. vs State Of Kerala Represented By The on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 448 of 2009(S)


1. ABDUL MANAF C.P., AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. STATION HOUSE OFFICER,

3. MOOSA KOYA E.P., AGED 48 YEARS,

4. AMINA, W/O.MOOSA KOYA,

                For Petitioner  :SRI.K.K.JAYARAJ NAMBIAR

                For Respondent  : No Appearance

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

 Dated :04/11/2009

 O R D E R
                 R.BASANT & M.C.HARI RANI, JJ.
                      ------------------------------------
                    W.P(Crl.) No.448 of 2009
                     -------------------------------------
             Dated this the 4th day of November, 2009

                              JUDGMENT

BASANT, J.

The petitioner has come to this Court with this application

for issue of a writ of habeas corpus to search for, trace and

produce his wife Hajara and a female child born to him in her,

who, he allegedly apprehends, are being illegally detained by

respondent Nos.3 and 4, the parents in law of the petitioner.

2. It is admitted that the marriage had taken place on

19.08.07. For the first child birth the wife was taken to her

parental home. There she had given birth to a child on 23.08.09.

Not even a period of 3 months has elapsed from the date of

delivery. It is at this juncture that the petitioner has come

before this Court.

3. Why does he apprehend that his wife is under illegal

confinement and detention by her parents? Except to say that

she has not come back home after child birth and that attempts

made by him to get them did not succeed, there is no other

circumstance even suggested which can induce a prima

W.P(Crl.) No.448 of 2009 2

facie satisfaction in the mind of this Court that there is any

element of illegal confinement or detention in this case. We are,

in these circumstances, not satisfied that notice need be ordered

to the respondents in this petition for issue of a writ of habeas

corpus. Evidently and transparently the dispute is one between

the spouses and the dispute is only regarding the time, manner

and the date on which the wife has to return to the petitioner.

We are not satisfied that the situation calls for invocation of the

jurisdiction under Article 226 of the Constitution of India.

4. This Writ Petition is, in these circumstances,

dismissed. We may hasten to observe that the dismissal of this

Writ petition will not in any way fetter the rights of the petitioner

to move the Family Court to insist that his wife should return to

him in accordance with law.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-