High Court Kerala High Court

Geetha M. vs The Circle Inspector Of Police on 1 October, 2009

Kerala High Court
Geetha M. vs The Circle Inspector Of Police on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 300 of 2009(S)


1. GEETHA M., D/O.KUNHUKUTTAN,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE SUPERINTENDENT,

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SRI.K.MOHANAKANNAN

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

 Dated :01/10/2009

 O R D E R
               R.BASANT & M.C. HARI RANI,JJ

        ==============================

                 W.P.(CRL)NO. 300 OF 2009

          ============================

           DATED THIS THE 1ST OCTOBER 2009

                           JUDGMENT

Basant,J.

The petitioner, a friend of the alleged detenue has come to

this Court for issue of a writ of habeas corpus to cause the

production of the alleged detenue and to set her at liberty. This

order must be read in continuation of the orders passed by this

Court from 29-7-2009 and resting with the last order dated

30-9-2009.

2. The crux of the averments in the petition is that the

alleged detenue, Deepthi, a girl aged 22 years – she having been

born on 27-12-1987, is being illegally detained and confined at

the Mahila Mandiram, Manjeri. Such detention is against her will

and desire. As per the averments in the petition, the alleged

detenue had some grievances that she was being molested by

her brother-in-law; that her parents were not heeding to her

WPCrl.300/2009 -2-

complaints; she was assaulted by her father, she complained to

the Protection Officer seeking action against them. She was

admitted to the hostel and later given protective accommodation

at the Mahila Mandiram; that she was forced to withdraw her

complaint against her brother-in-law and father and that her

detention in the Mahila Mandiram amounted to illegal

confinement. Since the alleged detenue had no one to protect

her interest, the petitioner who claimed to be a friend of the

alleged detenue had taken up her cause. The petitioner moved

the learned Chief Judicial Magistrate, Manjeri complaining about

the illegal detention of the alleged detenue at the Mahila

Mandiram and sought orders. The learned C.J.M. by Ext.P2

order dismissed the said application. It is thereafter that the

petitioner came to this Court with this petition for issue of a writ

of habeas corpus.

3. When this petition was filed on 28-7-2009, only

respondents 1 to 3 were arrayed as parties. Later, the

Protection Officer, Manjeri, who had allegedly facilitated the

admission of the alleged detenue at Mahila Manidram was

arrayed as the 4th respondent. Subsequently the parents of the

WPCrl.300/2009 -3-

alleged detenue got themselves impleaded as additional

respondents 5 and 6.

4. We interacted with the alleged detenue. The alleged

detenue stated before us categorically that she is being detained

at the Mahila Mandiram against her will and desire. She was

produced before this Court on 4-8-2009. We interacted with the

parties and made efforts to induce the parties to come to a

harmonious settlement. According to the alleged detenue, her

life with the parents was a source of agony and misery for her.

Her brother-in-law had misbehaved to her. She had complained

about this to her father. Instead of protecting her, her father

allegedly assaulted her and she suffered in juries. She did not

want to return along with her parents. She is aged 22 years.

She is a B.Sc.Microbiology graduate. She has already worked

and earned some amounts by tuition given to students. She did

not want return with the parents. She wanted the court to

permit her to reside in some hostel, secure some employment

and permit her to stand on her own legs and to lead a

respectable life.

5. Respondents 5 and 6 had a totally different story to

WPCrl.300/2009 -4-

advance. According to them, their daughter, though aged about

21 years was not in a position to take decisions which are best

suited for her. They raised a grievance that their daughter was

not heeding to their requests to return along with them as she

was having an affair with one Shaji Kumar, a married person with

a child. According to respondents 5 and 6, the petitioner herein

was only a name lender for the said Shaji Kumar and was

attempting to influence and persuade the alleged detenue to

continue the improper affair with the said Shaji Kumar and to

go and reside with him.

6. Our efforts on 4-8-2009 led the parties to come to

some sort of understanding. The alleged detenue agreed to go

along with respondents 5 and 6. We wanted the parties to

further settle their disputes. The case was then posted to

17-8-2009.

7. Experience was disappointing on 17.8.2009 as the

parents and the daughter were not able to come to any

agreement. When the case came up for hearing on 17-8-2009,

the alleged detenue refused to return with her parents and the

parents also felt that there will be no point in compelling the

WPCrl.300/2009 -5-

alleged detenue to go with them again. Again after discussions it

was agreed that the alleged detenue can be accommodated at

the Santhinikethan hostel, Ernakulam with opportunity for the

parents to interact with her and to attempt in the meantime to

arrive at a harmonious settlement. The case was thereafter

posted on many dates. We also attempted to persuade the

parents and the alleged detenue to come to some agreement and

understanding. But all those efforts failed miserably. Her

residence at the Santhinikethan continued from 17-8-2009 to this

date.

8. The alleged detenue submits that though she has

accepted the request of her parents and the suggestion of the

court to reside in Santhinikethan hostel and continue her

interactions with their parents, her parents do not understand

her. She repeated her request that she may be permitted to

take up residence in some respectable and reputed institutions

and attempt to secure employment. She is confident that she

will be able to secure some employment considering her

educational qualifications.

9. The parents of the girl apprehend that if the court were

WPCrl.300/2009 -6-

to allow her to leave Santhinikethan hostel, she would virtually

be a pawn in the hands of the petitioner and Shaji Kumar, a

married man with whom that the alleged detenue has some

improper relationships. The parents submitted before court that

their primary anxiety was that the life and future of the alleged

detenue will be spoiled, if she were so permitted to take up

residence to some hostel. In the meantime, I.A.No.11332/2009

was filed by the wife of the said Shaji Kumar. She also

expressed the apprehension that the alleged detenue may

continue her relationship with Shaji Kumar, if she were set free

by the court. She prayed that she may be impleaded. Her

application for impleadment , I.A.No.11332/2009 was dismissed

with the observation that formal impleadment was not necessary

and she and her counsel would be heard, if they want to make

any submissions before court. But thereafter she or her counsel

has not appeared before court.

10. The alleged detenue stated before court that she would

like to take up residence at Sithara Ladies Hostel, Manjeri Road,

Malapuram or Sree Suma Ladies Hostel, Court Road, Manjeri.

She asserts that they are respectable institutions without any

WPCrl.300/2009 -7-

adverse reputation. She prayed that she may be permitted to

take up residence there.

11. Appreciating the anxiety of the parents, this Court

directed the learned learned Government Pleader to make

enquiries through police and report to the court whether it is safe

to permit the alleged detenue to take up residence in those

hostels. The learned Government Pleader after making necessary

enquiries reported that both those are respectable institutions

without any adverse reputation. The alleged detenue stated

before us that she has a relationship with the said Shaji Kumar

and she would like to marry him if there be no legal

impediments. She however asserted before us that she does not

intend to have any improper relationship with him and she would

not go astray. She would lead a righteous life only and there is

no reason for the court to suspect her bonafides. In these

circumstances she may be allowed to go out of the

Santhinikethan hostel and take up residence at one of the two

hostels referred above. She asserts that she has amounts with

her earned by her from giving tuition to the students and she will

soon be able to find out a respectable employment for herself.

WPCrl.300/2009 -8-

12. The court is left in a dilemma. The anxiety of the

parents deserves consideration. The freedom and liberty of the

alleged detenue has to be respected. Her decisional autonomy

must also be respected. In proceedings under the Habeas Corpus

Act, it may be impossible for the court to ensure the proprietous,

moral and correct behaviour on the part of persons. In any

view of the matter, we have ultimately persuaded ourselves to

agree that the alleged detenue, an adult woman – educated and

qualified, must be permitted to be free and to lead a life of her

choice. It will be impossible for this Court to continue with the

efforts of settlement between the parents and their daughter

when they are not willing to come to any harmonious settlement.

In our anxiety to ensure that the parties do come to a

settlement, we had wanted the learned Government Pleader to

ensure that counselling and psychological support was given to

the parents and daughter. In fact, they had attended two

sessions of counselling also. But those attempts also did not

bear fruit. We are in these circumstances satisfied that this writ

petition need not be continued any longer. This writ petition can

be allowed. The alleged detenue can be permitted to proceed to

WPCrl.300/2009 -9-

Sree Suma Ladies Hostel, Court road, Manjeri where she wants to

take up accommodation. The learned Government Pleader

agrees that women police constables from the Manjeri Police

station shall escort the alleged detenue (not in uniform) to the

said hostel.

13. This writ petition is accordingly allowed in part. The

alleged detenue is informed that she is at liberty to proceed

wherever she wants. True to her desire she shall be left at the

Sree Suma Ladies Hostel, Court Road, Manjeri by women police

constable not in uniform immediately.

14. Handover copy of this judgment to all counsel.

Sd/-

R. BASANT, JUDGE

Sd/-

                                   M.C. HARI RANI,JUDGE




ks.                        TRUE COPY

WPCrl.300/2009    -10-