High Court Kerala High Court

K.A.Iqbal vs The Director General Of Police … on 26 October, 2009

Kerala High Court
K.A.Iqbal vs The Director General Of Police … on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 344 of 2009(S)


1. K.A.IQBAL, POORATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE (CRIME)
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. RENJU.C.R., T.C.41/2484,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.G.SUDHEER

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

 Dated :26/10/2009

 O R D E R
                          R. BASANT &
                     M.C. HARI RANI, JJ.
            -------------------------------------------------
                W.P.(Cri) No.344 of 2009-S
            -------------------------------------------------
         Dated this the 26th day of October, 2009

                            JUDGMENT

Basant,J.

This judgment must be read in continuation of the earlier

orders passed by us resting with the order dated 16/9/2009.

The petitioner is the father of the alleged detenue `Ms. Jesna’

aged 21 years who was allegedly missing from 19/8/09. It was

apprehended that she was kept detained and confined by the

4th respondent.

2. As per order dated 16/9/09, the alleged detenue and

the 4th respondent were granted time to produce their

certificate of marriage. Today, when the case is called, the

alleged detenue and the 4th respondent are present. The

petitioner and his wife are present. The mother of the 4th

respondent is also present. It is reported to this Court that the

W.P.(Cri) No.344 of 2009-S
-: 2 :-

marriage between the alleged detenue and the 4th respondent

has taken place in accordance with the provisions of the Special

Marriage Act on 23/10/09. Certificate issued by the Marriage

Officer, Thiruvananthapuram, is produced. That certificate

bears the number – SM81/2009. The petitioner and his wife now

accept that the alleged detenue and the 4th respondent are

legally married and that the alleged detenue is not under any

confinement or detention. They are, in these circumstances,

not seeking any further directions from this Court. Having

satisfied ourselves that the alleged detenue is not under

detention or confinement, we are satisfied that this writ petition

can now be dismissed.

3. In the result:

(a) This writ petition is dismissed as agreed.

(b) The alleged detenue who is present in Court is

permitted to leave the Court along with the 4th respondent – her

W.P.(Cri) No.344 of 2009-S
-: 3 :-

legally married husband as agreed by all concerned.

(c) Certificate of marriage placed before us for our perusal

is returned to the learned counsel for the 4th respondent.

Sd/-

R. BASANT
(Judge)

Sd/-

M.C. HARI RANI
(Judge)

Nan/

//True Copy//

P.S. to Judge

W.P.(Cri) No.344 of 2009-S
-: 4 :-