High Court Kerala High Court

Jagadeesh J Baliga vs State Of Kerala Represented By on 3 April, 2009

Kerala High Court
Jagadeesh J Baliga vs State Of Kerala Represented By on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1253 of 2009()


1. JAGADEESH J BALIGA, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. UDAYAKUMAR B.PRABHU, HOUSE NO.8/226,

3. CHITRALEKHA. U PRABHU,

                For Petitioner  :SRI.M.R.SUDHEENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/04/2009

 O R D E R
                        M.N. KRISHNAN, J
                       -----------------------
                  CRL.M.C.No. 1253 OF 2009
                  ---------------------------------
               Dated this the 3rd day of April, 2009

                              O R D E R

This petition is filed to quash Annexure A3 and

consequential proceedings. The case appears to be that the

petitioner had married the 3rd respondent as per Hindu Customary

Rights and they are living together as husband and wife. But the

father of the girl had filed a complaint of woman missing and the

Additional Sub Inspector of Police, Mattancheri Police Station had

issued a notice directing the parties to appear before the police

Station and produce the girl on 4.4.2009. I feel nothing is to be

done by this Court at this stage if legally they are married. So the

parties can appear before the concerned police, give their

statement and then the police can act in accordance with law. I

make it clear that there should not be any unnecessary

harassment of either the petitioner or the 3rd respondent at the

instance of somebody. The police has to adopt a realistic

approach and proceed in accordance with law.

The Crl.M.C is disposed of accordingly.

M.N. KRISHNAN, JUDGE
vkm