High Court Kerala High Court

Jacob Zacharia vs Ranjith Mohan on 16 February, 2010

Kerala High Court
Jacob Zacharia vs Ranjith Mohan on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 65 of 2010(S)


1. JACOB ZACHARIA S/O.C.SCHARIA,
                      ...  Petitioner

                        Vs



1. RANJITH MOHAN, S/O.MOHAN,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :16/02/2010

 O R D E R

Thottathil B.Radhakrishnan

&

P.S.Gopinathan, JJ.

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

W.P.(Crl.).No.65 of 2010-S

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

Dated this the 16th day of February, 2010.

Judgment

Thottathil B.Radhakrishnan, J.

The alleged detenue is present. She has shown us

a certificate issued by the All India Dayananda

Salvation Mission, Arya Samajam,

Thiruvananthapuram evidencing that she has

undergone conversion to Hindu religion. That was

on 2.6.2009. After that, on 12.12.2009, she

states that she has undergone a ceremonial

marriage in terms of the Hindu rites with the

first respondent. She has also with her

photographs of the marriage and has also obtained

a certificate of marriage issued under the Kerala

Registration of Marriages (Common) Rules, 2008 on

15.1.2010. The Devaswom where the marriage was

WPCR65/10 -: 2 :-

solemnized has also given a certificate to that

effect. We have spoken to her and we are

satisfied that she is not under detention against

her will and that she is acting on her own will.

We, therefore, find that with the materials

aforesaid, no orders are called for, as of now.

The matter is closed.

Thottathil B.Radhakrishnan,
Judge.

P.S.Gopinathan,
Judge.

Sha/1602