High Court Kerala High Court

Baiju vs Superintendent Of Police on 29 September, 2009

Kerala High Court
Baiju vs Superintendent Of Police on 29 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 390 of 2009(S)


1. BAIJU, S/O. LATE RAJU,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. NATARAJAN, SAHITHA BHAVAN,

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :29/09/2009

 O R D E R
                        K. M. JOSEPH &
               M.L. JOSEPH FRANCIS, JJ.
            - - - - - - - - - - - - - - - - - - - - - - - - - -
                W.P.(Crl.) No. 390 of 2009 S
            - - - - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 29th day of September, 2009

                           JUDGMENT

Joseph, J.

This writ petition is filed seeking a writ of Habeas

Corpus commanding the respondents to produce the body of

Sahitha, wife of the petitioner.

2. The grievance of the petitioner is that though the

petitioner has entered into marriage with Sahitha, daughter

of the 4th respondent, under the Special Marriage Act,

Sahitha, who is aged 24 years, is retained by the 4th

respondent against her will. Ext.P1 is the copy of the

Marriage Certificate. The petitioner has filed complaint

before respondents 1 to 3. But there is no action.

Therefore, he has filed this writ petition.

W.P.(Crl.) No. 390 of 2009

2

3. Today when the matter was taken up, we heard the

learned counsel for the petitioner and the learned Government

Pleader. The 4th respondent as also the alleged detenue were

present before us.

4. We questioned the alleged detenue. She would submit

that she would like to go with the petitioner. Of course, she

submits that there is no detention by the 4th respondent as such.

5. It is true that there is no detention. The marriage of the

petitioner and the alleged detenue has been registered under the

Special Marriage Act, as is evident from Ext.P1 certificate. In the

light of the fact that the alleged detenue is desirous of going along

with the petitioner, we allow the alleged detenue to go with the

petitioner.

6. The 4th respondent submits that he is desirous of his

daughter pursuing her B.Ed. course. The petitioner would submit

that he is prepared to sponsor the future educational needs of his

wife, the alleged detenue.

W.P.(Crl.) No. 390 of 2009

3

7. In the light of this discussion, the writ petition is

disposed of permitting the alleged detenue to live with the

petitioner, for which she is desirous of.

6. The learned counsel for the petitioner submits that

Sahitha may be allowed to take her certificates. The 4th

respondent submits that he has no objection in his daughter

coming home and taking all her certificates. We record the said

submission.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm