High Court Kerala High Court

Jayakrishna.R. vs Harilal.N.K. on 16 November, 2010

Kerala High Court
Jayakrishna.R. vs Harilal.N.K. on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 442 of 2010(S)


1. JAYAKRISHNA.R., AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. HARILAL.N.K., LAL BHAVAN,
                       ...       Respondent

2. SHALINI SUNIL, W/O.SUNIL,

3. SUB INSPECTOR OF POLICE,

4. SUPERINTENDENT OF POLICE,

5. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.B.V.JOY SANKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/11/2010

 O R D E R
                             R. BASANT &
                    K. SURENDRA MOHAN, JJ.
              -------------------------------------------------
                  W.P.(Cri) No. 442 of 2010-S
              -------------------------------------------------
         Dated this the 16th day of November, 2010

                              JUDGMENT

Basant,J.

The petitioner has come to this Court with this petition for

issue of a writ of habeas corpus to search for, trace and produce

`Anjali Lal’ – a young woman aged above 30 years (date of birth –

25/2/1980). She is a B.Tch. graduate. She was employed

earlier. She is not employed now.

2. According to the petitioner, he and the alleged detenu –

Anjali Lal, were known to each other. They have decided to get

married. The proposal for marriage does not have the approval

of the relatives of the alleged detenue. The 1st respondent is the

father and the 2nd respondent is the sister of the alleged detenue.

The petitioner alleged that the alleged detenue Anjali Lal is

under the illegal confinement and detention of respondents 1

W.P.(Cri) No. 442 of 2010 -: 2 :-

and 2. He hence came to this Court with this petition on

10/11/10.

3. We heard the learned counsel for the petitioner. We

perused the records. We are not satisfied that sufficient reasons

do exist to infer that there is any illegal confinement or

detention. The learned counsel for the petitioner showed us

certain photographs which he said that his client has in his

possession. The petitioner – a person of dignity and self-respect,

did not want to produce the photographs before court. We, in

these circumstances, posted the case on 11/11/10 to this day and

requested the learned Government Pleader to take instructions.

4. Today, when the case is called, the learned Government

Pleader submits that the police is satisfied that the alleged

detenue is not under any illegal detention or confinement. The

learned Government Pleader submits that the alleged detenue is

willing to appear before this Court to make her

decision/response clear. We accordingly permitted the alleged

detenue to appear before us in the Chamber at 1.45 p.m.

5. After the lunch recess at 1.45 p.m. we interacted with

the alleged detenue alone initially. Later we interacted with her

in the presence of the petitioner. The learned counsel for the

petitioner and the 2nd respondent – sister of the alleged detenue

W.P.(Cri) No. 442 of 2010 -: 3 :-

herself a lawyer as also the learned learned Government Pleader

were present.

6. The alleged detenue stated before us categorically that

she is not under any illegal detention or confinement.

According to her, she wants to return along with respondents 1

and 2 and does not want to go with the petitioner. The

petitioner wanted an opportunity to interact with the alleged

detenue in private. But the alleged detenue stated categorically

that she does not want to have any such interaction. The

alleged detenue stated categorically that she wants to have

nothing to do with the petitioner and wants to return along with

respondents 1 and 2. Her marriage is already fixed, she

submitted.

7. In a petition for issue of a writ of habeas corpus, we are

primarily concerned with the question whether the alleged

detenue is under any illegal detention or confinement. From

our interaction with the alleged detenue, we are satisfied that

she is not under any illegal detention or confinement. We are

satisfied that no further directions are necessary.

8. The petitioner and the counsel fairly accepted that some

photographs which are available with the petitioner can be

returned to the alleged detenue. The same have been returned.

W.P.(Cri) No. 442 of 2010 -: 4 :-

9. In the result:

(a) This writ petition is dismissed.

(b) The alleged detenue Anjali Lal is permitted to leave this

Court along with the 2nd respondent as desired by her.

10. Both sides agree that they shall not indulge in any

vindictive or vexatious action against each other. The learned

Government Pleader submits that if either has such a genuine

complaint, such party can complain to respondents 3 and 4 who

shall take necessary and prompt action in that regard.

Sd/-

R. BASANT
(Judge)

Sd/-

K. SURENDRA MOHAN
(Judge)

Nan/

//true copy//

P.S. to Judge