High Court Kerala High Court

Jeethu Joseph vs Sub Inspector Of Police on 8 February, 2011

Kerala High Court
Jeethu Joseph vs Sub Inspector Of Police on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2696 of 2011(J)


1. JEETHU JOSEPH, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. SHNIJU GEORGE, AGED 34 YEARS,

                For Petitioner  :SRI.T.M.RAMAN KARTHA

                For Respondent  :SRI.TOJAN J. VATHIKULAM

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :08/02/2011

 O R D E R
                            K.M. JOSEPH &
                      M. L. JOSEPH FRANCIS, JJ.
                   -----------------------------------------
                     W.P.(C).NO. 2696 OF 2011 J
                  & W.P.(CRL).NO.52 OF 2011 S
                  ------------------------------------------
                 Dated this the 8th February, 2011

                                 JUDGMENT

K.M. Joseph, J.

These Writ Petitions being connected, they are disposed of by

this common Judgment.

2. W.P.(C).No.2696/2011 is filed by the wife of the second

respondent therein seeking a writ of mandamus directing the first

respondent to render police protection to the lives of the petitioner,

her parents and elder sister from the threat of the second

respondent and his men.

3. Briefly put, the case of the petitioner, the wife, is as

follows:

She is the younger daughter of her parents. She was enticed

to a love affair with the second respondent which was culminated

in the conduct of their marriage under the Special Marriage Act.

WPC.2696 & WPCRL.52/2011 2

They have never cohabited as husband and wife. Petitioner’s only

sister is elder to her and her marriage was delayed on account of

cardiac complaints and prolonged treatment of her father. Ext.P1

is purported to be the medical records. After registration of

marriage, the second respondent started visiting the petitioner at

her School and exerted pressure on her to intimate her parents to

get the marriage solemnized as per customary rites. The second

respondent on several occasions made it clear that he was more

interested in the petitioner’s share in her family property and hence

he insisted the petitioner to get the consent of her parents for their

marriage. There are various other allegations against the second

respondent. Petitioner apprehends threat to her life and also to the

lives of other members of her family. Complaint is filed and hence

this Writ Petition.

4. While this matter was pending, the second respondent

husband filed W.P.(C). No.52/2011 to issue a Writ of Habeas

Corpus seeking production of his wife. In short, the substance of

WPC.2696 & WPCRL.52/2011 3

the allegation is of illegal detention by respondents 4 and 5 who

are none other than the father of the petitioner’s wife and her elder

sister. In the Writ Petition itself it is stated that a Writ for police

protection is pending. It is also stated that it is understood from the

Writ Petition that the wife was forced to file a divorce petition

before the Family Court, Ernakulam.

5. When this matter came up, we put it to the learned counsel

appearing on behalf of the petitioner in W.P.(C).No.2696/2011 as

to whether the alleged detenu could be produced. Learned counsel

stated that the alleged detenu will be present before this Court.

6. Today, the alleged detenu who is the petitioner in the Writ

Petition for police protection was present. So was, the petitioner

who sought Writ of Habeas Corpus. We interacted with them. We

also interacted with the father of the alleged detenu.

7. The alleged detenu would submit that she is not under any

illegal detention and she has filed the Writ Petition seeking police

protection and also the petition seeking divorce. In view of the

WPC.2696 & WPCRL.52/2011 4

said circumstances, we see no reason why we should entertain the

petition seeking Habeas Corpus. Without prejudice to the rights of

the parties, we dismiss W.P.(Crl). No.52/2011.

8. As far as W.P.(C). No.2696/2011 is concerned, learned

counsel for the second respondent/husband would submit that the

second respondent undertakes that he will not make any threat to

the petitioner, her father and elder sister. We record the said

undertaking and close the Writ Petition.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE

kbk.

//True Copy//

PS to Judge

WPC.2696 & WPCRL.52/2011 5