IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 125 of 2010(S)
1. BIBIN AGED 28,S/O.MATHEW THOLATH HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY THE CHIEF
... Respondent
2. SUPERINTENDENT OF POLICE (RURAL)
3. SUB INSPECTOR POLICE, ANKAMALY POLICE
4. MOHAN THALEKARA HOUSE, KATTUKAMBAL P.O.
For Petitioner :SRI.VIJU ABRAHAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :24/11/2010
O R D E R
R.BASANT & K.SURENDRA MOHAN, JJ.
***********************
W.P(Crl) No.125 of 2010
*****************************
Dated this the 24th day of November, 2010
JUDGMENT
BASANT, J.
This order must be read in continuation of the various
orders passed from 05.04.2010 resting with the order dated
22.11.2010.
2. The alleged detenue Shimna and the petitioner Bibin
T.Mathew are present. The learned counsel for the petitioner
has produced before us the certificate of marriage dated
22.11.2010 issued by the Marriage Officer, Akkikkavu, to
confirm that the marriage between the petitioner and the alleged
detenue has been solemnised and registered in accordance with
the provisions of the Special Marriage Act on 22.11.2010.
3. The learned counsel for the 4th respondent and the 4th
respondent are not present. The learned counsel for the
petitioner undertakes to serve copy of the certificate of marriage
on the learned counsel for the 4th respondent.
4. We are now satisfied that no further directions are
necessary in this Writ Petition. The Writ Petition can now be
allowed and proceedings closed.
5. In the result:
a) This Writ Petition is allowed;
W.P(Crl) No.125 of 2010 2
b) The alleged detenue Shimna, who is now the legally
wedded wife of the petitioner is permitted to leave the Court
along with the petitioner.
6. The original of the marriage certificate is returned to
the learned counsel for the petitioner.
(R.BASANT, JUDGE)
(K.SURENDRA MOHAN, JUDGE)
rtr/
W.P(Crl) No.125 of 2010 3
R.BASANT & M.C.HARI RANI, JJ.
**********************
W.P(Crl.) No.125 of 2010
*********************
Dated this the 20th day of July, 2010
ORDER
BASANT, J.
The learned counsel for the petitioner submits that
complaint has been filed before the Angamali Police. The
learned Government Pleader prays for time to take instructions
from the 3rd respondent.
2. Call on 27.07.2010.
I.A.No.9893 of 2010
The petitioner wants to be impleaded as additional 5th
respondent in the writ petition. He is the brother of the 4th
respondent. Notice on the 4th respondent has been served on
him as the adult male member of the family. We find no reason
to implead the petitioner. The petitioner’s duty is to inform the
4th respondent of the pendency of the proceedings. We assume
that he must have done so. This petition is accordingly
dismissed.
(R.BASANT, JUDGE)
W.P(Crl) No.125 of 2010 4
(M.C.HARI RANI, JUDGE)
rtr/