High Court Kerala High Court

Mathew Pappan vs The Sub Inspector Of Police on 20 November, 2009

Kerala High Court
Mathew Pappan vs The Sub Inspector Of Police on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 468 of 2009(S)


1. MATHEW PAPPAN, AGED 59, S/O.MATHEW
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. THE SUPERINTEND OF POLICE,

3. THE INSPECTOR GENERAL OF POLICE

4. THANKANADAR SURESH, VATTIYAR VILLA,

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  : No Appearance

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

 Dated :20/11/2009

 O R D E R
                 R.BASANT & M.C.HARI RANI, JJ.
                      ------------------------------------
                     W.P(Crl.) No.468 of 2009
                     -------------------------------------
           Dated this the 20th day of November, 2009

                              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

his daughter, an adult married woman, aged 24 years with a

child aged 4 years. According to the petitioner, her daughter,

the alleged detenue Gini, was married and was living with her

husband. A child now aged 4 years was born in that wedlock.

The alleged detenue Gini had returned to the parental home for

rest as she had suffered an abortion. She was found missing

from 27.10.2009. Her whereabouts could not be traced. In

these circumstances, the husband of the alleged detenue Gini

filed a complaint before the Ramankeri Police Station and a

crime was registered as Crime No.245 of 2009. Enquiry

revealed that the alleged detenue Gini may have gone with the

4th respondent herein who was a Tamil worker working in the

locality near the house of the petitioner. The petitioner

apprehended that the 4th respondent may have taken away his

W.P(Crl.) No.468 of 2009 2

daughter Gini, the alleged detenu. To the shock of the

petitioner, another daughter of his received a telephone call

from the alleged detenue Gini who informed her that she was

with the 4th respondent and she badly wanted to return to her

parental home. It was at this juncture that the petitioner in

sheer helplessness rushed to this Court with this petition.

2. This petition was filed on 13.11.09. It was admitted

on the same day. Notice was ordered to the respondents. The

case was posted to this date.

3. Today when the case is called, the petitioner is

present. The 4th respondent is present. The police have

procured the presence of Gini , the alleged detenue, and has

produced her before this Court. It is stated that the police had

to go to Chennai in their attempt to trace the alleged detenue

and the 4th respondent. Accordingly the 4th respondent has also

appeared before this Court.

4. As the alleged detenue comes from the custody of the

4th respondent, we wanted to give her time to reflect, introspect

and give us her voluntary and genuine response. We felt that it

is necessary to permit her to remain in the Chamber without

being influenced by anyone before we ascertain her response.

W.P(Crl.) No.468 of 2009 3

Accordingly she was permitted to remain in the Chamber for a

period of about 3 hours. The petitioner, the father of the alleged

detenue, was permitted to interact with her in the meantime.

5. After lunch recess, we interacted with the alleged

detenue in the Chamber. Initially we interacted with her alone.

Later, we interacted with her in the presence of the petitioner

and the 4th respondent.

6. The alleged detenue states before us categorically

that it was a mistake on her part to have gone with the 4th

respondent. She now does not want to continue with the 4th

respondent. She wants to return along with the petitioner

herein, her father. The 4th respondent who is personally present

and is not represented by any counsel states that if the alleged

detenue wants to go along with her father, the petitioner, he has

absolutely no objection against the same. The alleged detenue

also informs us that it is true that she had informed her sister,

and the petitioner through such sister, that she wants to return

to her parental home while she was residing with the 4th

respondent.

7. We are, in these circumstances, satisfied that this

Writ Petition can be allowed and the alleged detenue can be

W.P(Crl.) No.468 of 2009 4

permitted to leave the Court along with her father, the petitioner

herein, as desired by her. No other directions are necessary.

We are informed that a crime has been registered and the police

is investigating into the crime. Needless to say, the law must

take its course and the police must ensure that proper

investigation is conducted in the crime.

8. With the above observations, this Writ Petition is

allowed. The alleged detenue Gini who is produced before the

Court is permitted to leave the Court along with her father, the

petitioner, as desired by her.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-