PETITIONER:
MOHD. IKRAM HUSSAIN
	Vs.
RESPONDENT:
STATE OF U.P. & OTHERS
DATE OF JUDGMENT:
09/10/1963
BENCH:
HIDAYATULLAH, M.
BENCH:
HIDAYATULLAH, M.
GUPTA, K.C. DAS
CITATION:
 1964 AIR 1625		  1964 SCR  (5)	 86
 CITATOR INFO :
 RF	    1981 SC 723	 (14)
 RF	    1981 SC1026	 (4)
 R	    1982 SC1057	 (11,18)
 R	    1988 SC1796	 (16)
ACT:
   Habeas   Corpus--Petition   for   custody   of    alleged
wife--Power  of Court to order inquiry into  facts--Contempt
of   Court--Punishment	for--Constitution  of  India,	Art.
226--Code  of Criminal Procedure, 1898 (Act 5 of  1898),  s.
491.
HEADNOTE:
    Proceedings	 under	s.  491	 of  the  Code	of  Criminal
Procedure  and	Art. 226 of the Constitution of	 India	were
started by one Mahesh for a writ, order or direction in	 the
nature	of  a writ of habeas corpus to release	his  alleged
wife  Kaniz Fatima alias Sheela from unlawful  detention  by
the appellant, her father and for delivery of the said Kaniz
Fatima to him.	On August 26, 1960, the High Court passed an
order  by  which  the  objections  of  the  appellant	were
overruled  and	he was directed to bring  before  the  Court
Kaniz  Fatima  alleged to be held in  unlawful	confinement.
The appellant was given ten days time to obey the direction.
As the direction was not complied with and Kaniz Fatima	 was
not produced in Court
87
the High Court passed  another order on	 September  16, 1960
by  which  the	appellant was  committed  for  contempt	 and
sentenced to simple imprisonment for three months and to pay
the costs. The appellant came to this Court by special leave
against the orders of the High Court.
    Held:   The	 order	of the	High  Court  committing	 the
appellant for contempt was justified because the High  Court
rightly	 reached  the conclusion that the  appellant  having
knowledge of the whereabouts of Kaniz Fatima and having	 the
custody	  of   her  through  another,  was   wailfully	 and
deliberately  disobeying the direction of the Court.  In  so
far  as	 the offence of contempt was  concerned,  there	 was
manifest disobedience of the order and the High Court  could
punish by ordering the appellant to be detained in prison.
    (ii) A writ of habeas corpus issues not only for release
from  detention	 by  the State but  also  for  release	from
private detention. At common law, a writ of habeas corpus is
available  to the husband for regaining the custody  of	 his
wife  if  she is wrongfully detained by anyone	without	 her
consent.  Hence the order of the High Court was not  without
jurisdiction.	However, issuing of a writ of habeas  corpus
at the instance of a husband is very rare in English law. In
India,	such a writ is probably never used by a	 husband  to
regain	his wife and the alternative remedy under s. 100  of
the  Code  of Criminal Procedure is always used.   There  is
also the remedy of a civil suit for restitution of  conjugal
rights.	 In both these cases, all the issues of fact can  be
tried and the writ of habeas corpus is probably not demanded
in  similar  cases  if	issues of  fact	 have  first  to  be
established.   This is because the writ of habeas corpus  is
festinum remedium and the power can only be exercised in a a
clear  case.   That is particularly so in  cases  where	 the
petitioner  is	himself charged with a criminal	 offence  in
respect of the very person for whose custody he demands	 the
writ.	A writ of habeas corpus at the instance of a man  to
obtain possession of a woman alleged to be his wife does not
issue as a matter of course.  Though a writ of right, it  is
not  a	writ  of course, especially when  a  man  seeks	 the
assistance  of the court to regain the custody of  a  woman.
Before	a  court  accedes to his request,  it  must  satisfy
itself at least primafacie that the person claiming the writ
is in fact the husband and whether a valid marriage  between
him and the woman could at all have taken place.
    (iii)  The writ nisi for the production of Kaniz  Fatima
should have been preceded by some more inquiry.	 It is wrong
to  think  that in habeas corpus proceedings  the  Court  is
prohibited  from  ordering  an inquiry	into  a	 fact.	 All
procedure  is always open to a Court which is not  expressly
prohibited  and	 no  rule of the Court has  laid  down	that
evidence shall not be received if the court requires it.
    The	 Queen	v.  Barnardo, 23 Q.B.D. 305;  The  Queen  v.
Barnardo,  24 Q.B.D. 283 and Thomas, John Barnardo  v,	Mary
Ford, [1892] A.C. 326, referred to.
88
JUDGMENT:
 CRIMINAL APPELLATE	JURISDICTION: Criminal Appeals Nos.
227 and 228 of 1960.
 Appeals by special leave from the judgments and orders
dated September 16, and AugUst 26, 1960 of the Allahabad
High Court in Criminal Misc. Case No. 1519 of 1960.
N.C. Chatterjee, D.P. Singh and M.I. Khowaja, for	the
appellants.
C.P. Lal, for the respondent No. 1.
 October 9, 1963. The Judgment of the Court was delivered
by
HIDAYATULLAH J.–This judgment will govern the disposal
of Criminal Appeals Nos. 227 and 228 of 1960. In both these
appeals	the appellant	is one Mohammad Ikram	Hussain an
Advocate of the Allahabad High Court residing in 49,	Zero
Road, Allahabad. The second respondent in these appeals is
one Mahesh Prashad, a resident of	4, Gujrati Mohalla
Allahabad City but who has not appeared in this Court.	The
other two respondents are the State of U.P. on whose behalf
a belated appearance was made by Mr. C.P. Lal, Advocate	and
the Station House Officer, Kotwalli, Allahabad who was	not
represented at the hearing. The two appeals are in a sense
connected and	impugn	two orders of	the High Court of
Allahabad made respectively on August 26, 1960 and September
16, 1960. They were passed in a proceeding initiated by
Mahesh under s. 491, Criminal Procedure Code and Art. 226 of
the Constitution for	a writ, order or direction in	the
nature	of a writ of habeas corpus to release	his alleged
wife Kaniz Fatima alias Sheela from unlawful detention by
the appellant and for delivery of the said Kaniz Fatima to
him. The first order was made by the High Court overruling
the objections	of the appellant, directing him to bring
before the Court the said Kaniz Fatima alleged to be held in
unlawful confinement. By that order the High Court gave the
appellant 10 days’ time to obey the	direction. As	the
direction was	not complied with and Kaniz Fatima was	not
brought
89
into the Court, the High Court passed the second order
committing the appellant for contempt and sentencing him to
simple imprisonment for 3 months and to pay the costs.	The
High Court was moved for a certificate but declined it by
its Order dated October 14, 1960. The present appeals have
been filed by special leave granted by this Court.
On July 28, 1960, Mahesh Prashad filed a petition in the
High Court of Allahabad against the Station House Officer,
Kotwali	Allahabad and Ikram Hussain, the appellant.	This
petition purported to be under s. 491,	Criminal Procedure
Code and Art.	226 of the Constitution. Mahesh Prashad
stated	therein	that sometime in October 1959 he made	the
acquaintance of Kaniz Fatima, the daughter of the appellant
and a marriage between them took place on December 25,	1959
according to Vedic rites after Kaniz Fatima had embraced
Hinduism. Mahesh stated that they used to	meet
clandestinely and Kaniz Fatima became pregnant. She	left
home in early June 1960 and went to live with him at	his
house No. 4, Gujrati Mohalla, Allahabad but on June	23,
1960, the Station House Officer, Kotwali Allahabad searched
the house and arrested Mahesh and took away Kaniz Fatima in
spite of protests on her part as also on his. Mahesh
further	stated that he was 23 years of age and	that Kaniz
Fatima’s age,	according to the record of the Allahabad
municipality was 21 years and according to	the medical
examination at Dufferin hospital immediately after she	was
taken away from his house, 19 years. He further stated	mat
a prosecution was started against him under ss. 363,	366,
368 and 376,	Indian Penal Code and that, after he	was
released on bail on July 15, 1960, he searched for his	wife
but could not find her and learnt that the appellant	was
keeping	her confined against her wishes at Jaunpur.	He
asked for a writ for the production of Kaniz Fatima in Court
and for her release and swore an affidavit in support of his
petition. In answer to the notice which was issued by	the
High Court on July 29, 1960, the Station House Officer,	and
the appellant appeared before
90
the High Court and put in their affidavits. Before we	deal
with those affidavits	in detail we shall set down	the
version	of the appellant in regard to the disappearance of
Kaniz Fatima.
 Kaniz Fatima according to the appellant was a student at
the Hamidia Girls College, Allahabad, where she had enrolled
herself	in July 1958.	She appeared for the	High School
Examination of 1959 but was unsuccessful. The	result	was
announced about the 17th June 1960 and on June 20,	1960
Kaniz Fatima disappeared. The appellant then filed a report
in the police station house to the following effect:
“To
The Dy. Superintendent Police,
Allahabad.
Sir,
My daughter Kaniz Fatima alias Sheela, aged about 15
years,	medium	fair complexion, thin body appeared in	the
High School Examination of 1960 from Hamidia Girls Inter
College. Unfortunately she failed in the examination.	She
became very despondent.
Yesterday, the 20th of June 1960 at about 5 o’clock in	the
morning she disappeared from the house and has not returned
home tilt this time. I was not in Allahabad yesterday.
 I hope, she will be traced and restored to me, I shall
be obliged.
Yours faithfully,
Sd/-Mohd. Ikram Hussain,
49, Zero Road, Allahabad.”
 The police caused a searched to be made at the house of
Mahesh	on the	evening of June 23, 1960 and	found Kaniz
Fatima in that house. Kaniz Fatima then made a statement to
the police which is Annexure ‘B’ to	the special leave
petition No. 882 of 1960 in Criminal Appeal No. 227 of 1960.
In that statement Kaniz Fatima stated that she had appeared
for the High
91
School	Examination from Hamidia College, Allahabad and	the
result	was out on June 17, 1960. As she had failed in	the
examination she was very depressed and as her parents	used
to make sarcastic remarks she decided to leave the house and
go to her aunt Sardar Begum in Rani Mandi. Accordingly	she
left in the early hours of the morning but lost her way as
she was a Parda girl and had no money even	to hire a
rickshaw. On the way she met two men Mahesh and Sudama–who
offered	to show her the way to Rani Mandi but instead	took
her to	the house in Gujrati Mohalla from where she	was
recovered. She alleged that they criminally assaulted	her
and kept her confined against her will.	She gave her age as
about 15 years or 16 years but stated that she did not	know
the age entered in the college register. On the next	day
another statement of Kaniz Fatima was recorded by the police
and it is Annexure ‘E’ to the petition above mentioned. By
this statement	she expressed a desire to live with	her
father, the appellant, and the police handed her over to the
appellant taking from him a ‘Sapurdaginama’ (Annexure H)
containing an	undertaking that he would produce the	said
Kaniz Fatima whenever required by the police or the Court in
connection with the case against Mahesh Prashad and. others.
It is thus that the appellant got back his daughter Kaniz
Fatima	while Mahesh Prashad was arrested and charged	with
abduction and rape but was released on bail on or about July
15, 1960. On July 28, 1960, he filed this petition for a
writ of habeas corpus.
 We need not concern ourselves with the affidavit of	the
Station Officer, Kotwali, Allahabad. His position was quite
clear.	He had handed over the girl to her father after
taking a statement from her. The appellant made a return on
affidavit supporting it by an affidavit of one Ram Nath.
The appellant’s return stated the facts already narrated by
us in regard to the disappearance of Kaniz Fatima and	her
recovery from No. 4, Gujrati Mohalla, Allahabad, He stated
further	that	Kaniz Fatima was not	with him, having
disappeared for a second time in the circumstances
92
now to	be narrated.	The appellant	stated	that Kaniz
Fatima	was very dejected over what had happened to her	and
was sent to his brother-in-law, Syed lqtedar Hussain,	51,
Sabzi Mandi, Allahabad and his wife Mst. Shabbiri Begum, the
sister of Kaniz Fatima’s mother. This was on July 8, 1960.
The appellant and his wife used to go to see Kaniz Fatima at
that house which was less than half a mile from their house.
On July 20, 1960, Iqtedar Hussain	and Shabbiri Begum
informed him that Kaniz Fatima had disappeared. He	felt
very dejected and his son Imdad Hussain and Iqtedar Hussain
searched for the girl at the houses of all their relatives
in Allahabad and also at Faizabad. The appellant stated
that he did not report to the police because of the scandal
and humiliation. He expressed his inability to bring	the
girl. He stated that the allegations about the con. version
of Kaniz Fatima, her marriage and pregnancy were entirely
false.	He contended	that no marriage could	take place
because Mahesh was already married with a wife living.	The
affidavit of Ram Nath was earlier filed in support of	the
last allegation. The appellant now filed an affidavit by
Iqtedar Hussain in support of his affidavit about the second
disappearance of Kaniz Fatima.
 Mahesh Prashad thereupon filed an affidavit in rejoinder
by which he reiterated that he was married to Mst. Ram	Rati
but alleged that he had divorced her according to the custom
of the caste and that Ram Rati had remarried and was living
with her husband. He alleged that his marriage with Kaniz
Fatima	had taken place in the presence of	respectable
persons	of the locality and that	the story of	the
disappearance of Kaniz Fatima was false and she	was
illegally and improperly being detained against her wish by
the appellant.
 On	this material the High Court passed the first order
on August 26, 1960. From that order it appears that	the
High Court did not enter into any question of	fact except
the age of Kaniz Fatima. The High Court held that if Kaniz
Fatima was a minor no
 93
habeas corpus application would lie because the father would
be the	guardian but if Kaniz Fatima was major then	the
application was competent and Kaniz Fatima was the	best
person	to judge for herself where she would	live.	The
learned	Judges were of the opinion that the issue whether
Mahesh	and Kaniz Fatima were married was	not at	all
relevant. The age of Kaniz Fatima was taken by the learned
Judges	to be 19 years in view of the result of the medical
examination and holding that she was	major	the learned
Judges	addressed themselves to what they described as	the
main question:	Whether the appellant had Kaniz Fatima in
his control ?	In this connection	the learned Judges
referred to the undertaking given by the appellant to	the
police	to produce Kaniz Fatima whenever required	and
observed that	it was his duty to keep a watch on	her
movements. Finding that there was no date mentioned in the
affidavit regarding her second disappearance they ordered a
fresh affidavit to be filed. That affidavit was filed on
the 11 th August 1960 and was supported by the affidavit of
Iqtedar	Hussain of the same date. We have referred to	the
contents of these documents. The learned Judges pointed out
that the appellant’s conduct was somewhat strange because he
had neither reported	the second disappearance of Kaniz
Fatima	to the police nor informed the Magistrate in whose
Court the criminal case was pending about it. They were of
opinion that it was also very unlikely that Kaniz Fatima who
had brought such troubles on her head by running away	from
home would leave the house for the second time without	the
connivance or aid of someone, and they concluded that person
could be none	other	than her father. They took	into
consideration that the appellant had denied the fact of
marriage and conversion to Hinduism on the basis of personal
knowledge when this could only be on information received
from Kaniz Fatima and had further sworn an affidavit about
the state of mind of Kaniz Fatima immediately	before	her
second disappearance which he could not have known unless he
was present personally.	Holding, therefore, that
94
Kaniz Fatima was not	minor and the	petition could be
proceeded with, they made an order for the production of
Kaniz Fatima in Court.
 The	appellant did not produce the girl in obedience to
the direction	of the High Court and the second order	was
passed	committing him for contempt and sentencing him as
stated	already. In these appeals both these	orders	are
challenged. Against the first order it is contended	that
the High Court was in error in ordering the production of
Kaniz Fatima, acting on the affidavits of Mahesh which	were
patently false. Against the second order, it is contended
that it was impossible for the appellant to carry out	the
Court’s order because Kaniz Fatima was not with him and	her
whereabouts were not known to him and that the committal for
contempt and the punishment	imposed	were	unjustified.
Lastly, it was urged that the sentence was too heavy.
From what we have stated above it will appear that	the
action	of the Court is questioned on two connected but in
essence entirely separate matters. The disobedience of	the
order of the Court entailing punishment for contempt is a
very different matter from the action taken in	the habeas
corpus	petition. The	order of commitment for contempt
presents no difficulty. Even if the direction	was
inexpedient, an order	had been made	for bringing Kaniz
Fatima	before	the Court and it had to be complied	with
unless the appellant could plead and prove his inability to
comply	with it. The question whether the Court ought, on
the materials	present before it, to have called upon	the
appellant to bring Kaniz Fatima in Court is something which
does not enter into the obedience of the order made. A
direction given by the High Court in a proceeding for a
writ. of habeas corpus for the production of the body of a
person has to be carried out and if disobeyed the contemner
is punishable	by attachment and imprisonment. A valid
excuse	will, however, be that it is impossible to obey	the
order.
95
 We	have heard Mr. N.C. Chatterjee in support of	the
contention that the appellant did not know the	whereabouts
of Kaniz Fatima and was unable to comply with the orders of
the High Court. We are not satisfied that the appellant
could not have brought Kaniz Fatima before the Court.	His
conduct	belies	his assertion that he did not	know where
Kaniz Fatima was. When Kaniz Fatima disappeared for’	the
first time the appellant lost no time in making a report to
the police and the efficiency of the police was demonstrated
by the discovery of Kaniz Fatima within two days. If Kaniz
Fatima	disappeared a second time the appellant, unless he
knew where she had gone, should logically have enlisted	the
support of the police immediately. There would, of course,
be no point in reporting to the police if the	whereabouts
were to be kept secret because the police might have found
Kaniz Fatima thus proving the report to be false. If Kaniz
Fatima	disappeared in mysterious circumstances it should
have occurred	to the appellant that	perhaps	Mahesh	and
Sudama	whom she had charged with abduction and	rape might
have had a hand in her second disappearance and then	what
better	move was open to the appellant than to	go to	the
police?	It is not his ease that he got disgusted and	let
Kaniz Fatima go her own way. He started a search for her on
his own and his son and brother visited the	houses	of
relatives in Allahabad and his son went to Faizabad to	make
enquiries there. It is clear that, on his own showing, he
was anxious to find Kaniz Fatima and spared no	efforts to
find her but he did not enlist the support of	the police.
This as stated already was very surprising because on	the
first occasion the police had found Kaniz Fatima almost at
once and restored her to him. The conclusion is inescapable
that he avoided the police this time. Again the High Court
is right in thinking that Kaniz Fatima who had a harrowing
experience would not	venture out a second time. Kaniz
Fatima	had stated that she had got lost when she left	the
house on the first occasion and that she did not know	her
way in the town as she had always travelled in
96
a closed rickshaw. It would be very unlikely that she would
venture	out a second time. It is not suggested that	she
left the house to do away with herself or to go away on	her
own. These possibilities have not been canvassed before us.
Of the two alternatives which might have suggested
themselves namely that she had left the house to go to	some
relative or was taken away by Mahesh and Sudama, neither
came in the way of making a report to the police. But if
the appellant knew where Kaniz Fatima had gone and was	not
anxious that her whereabouts should be discovered the report
to the	police	would not be made. The excuse that	the
appellant was saving himself from scandal and	humiliation
cannot appeal to anyone because there was enough of scandal
and humiliation already and little could be added to it. The
High Court’s conclusion that the appellant was harbouring
Kaniz Fatima and keeping her hidden was impeccable.
In these circumstances, we are of opinion that when	the
Court did make an order for the production of Kaniz Fatima
even if another court would have taken some other steps it
had to	be carried out unless it was	impossible for	the
appellant to comply with it.	In our opinion the	High
Court’s	commitment for contempt was justified	because	the
High Court rightly reached the conclusion that the appellant
having the knowledge of the whereabouts of Kaniz Fatima	and
having the custody of her through another, was wailfully and
deliberately disobeying the direction of the Court. In so
far as	the offence of contempt is concerned there was a
manifest disobedience of the order and the High Court could
punish	it brevi manu	by ordering the appellant to be
detained in prison. The High Court’s powers for punishment
of contempt have been preserved by the Constitution and they
are also inherent in a Court of Record.	The learned Judges
were perhaps in error in describing it as contempt in facie
curiae.	That	is contempt of a different sort. This	was
contempt by disobedience of an order of the High Court which
is sometimes a civil contempt
97
punishable under the Code of Civil Procedure and sometimes a
criminal contempt punishable by imprisonment. The	only
curbs on the powers of the High Court to punish for contempt
of itself are contained in the Contempt of Courts Act which
limits the term for which a person can be imprisoned to	six
months simple imprisonment. The High Court was justified in
punishing this contempt. In view of the grossness of	the
contempt it cannot be said that the punishment of three
months	simple	imprisonment was excessive. We therefore
decline	to interfere with the order of September 16, 1960.
Criminal Appeal No. 227 of 1960 against that order is
dismissed.
 The first order by which Kaniz Fatima was ordered to be
brought into Court was questioned on the ground of want of
jurisdiction and for irregularity in the exercise of	that
jurisdiction. The High Court acted with jurisdiction.	The
writ of habeas corpus issues not only for release	from
detention by the State but also for release from private
detention. At	Common	Law a writ of	habeas	corpus	was
available to the husband for regaining the custody of	his
wife if she was wrongfully detained by anyone from	him
without her consent. What amounts to wrongful detention of
the wife is, of course, a question for the Court to decide
in each case and different circumstances may exist either
entitling or disentitling a husband to this remedy. There
was also no material irregularity vitiating the order	for
inexpediency is not the same thing as irregularity and	all
that has been	pointed out is that the High	Court acted
without	sufficient enquiry and deliberation. We shall	say
something about this	because this criticism	is perhaps
justified.
 Exigence of the writ at the instance of a	husband is
very rare in English Law, and in India the writ of habeas
corpus	is probably never used by a husband to	regain	his
wife and the alternative remedy under s. 100 of the Code of
Criminal Procedure is always used. Then there is the remedy
of a civil suit for	restitution of conjugal rights.
Husbands take re-
1 SCI/64–7
98
course	to the latter when the detention does not amount to
an offence and to the former if it does. In	both these
remedies all the issues of fact can be tried and the writ of
habeas	corpus is probably not demanded in similar cases if
issues	of fact have first to	be established. This is
because	the writ of habeas corpus is festinum remedium	and
the power can only be exercised in a clear case. It is of
course	singularly inappropriate in	cases	where	the
petitioner is	himself charged with a criminal	offence in
respect of the very person for whose custody he demands	the
writ.
 In the present case the police had before them a report
by the appellant that Kaniz Fatima had not returned home and
on search the police found her in a house where she normally
would not be found unless she went there herself or	was
carried there against her will.	The police arrested Mahesh
in the house and examined Kaniz Fatima and her statement was
as follows:
” ………………………… I had
sat for the High School Examination from the
Hamidia College, Allahabad this year i.e.
1960. The result was out on the 17th of June
1960. I failed in the examination, I felt
much depressed, as it was at my instance that
my parents had sent me to study in the school.
On my having failed, my parents often passed
sarcastic remarks at me. I felt much grieved
and made up my mind to leave the house and
move away for some time to the house of my
aunt (mother’s sister) named Sardar Begum, who
was married to Shri Ziarat Hussain and was
living at Rani Mandi. Therefore, I left my
house for Rani Mandi in the very early hours
as I had been to Rani Mandi on the screened
rickshaw from my house several times,
therefore, I thought that I would find out my
way. As I had left the house without the
knowledge of my parents, hence I had no money
with me even to hire a rickshaw to go to Rani
Mandi. I was proceeding for Rani Mandi when I
lost the way and when I could not find the way
99
to Rani Mandi even after covering a long
distance, these two men Mahesh and Sudama met
me in the way. 1 inquired from them about the
way. Thereupon Mahesh told me that they would
lead me to Rani Mandi. Having pretended to
take me to Rani Mandi Mahesh fraudulently took
me to that house in Gujrati Mohalla from where
I have been recovered. In addition to
Mahesh, his companion Sudama was also there.
Being pushed in, I was thrust in the house
from where I have been recovered. Since then,
I have been kept in concealment in that house
against my will up to this day. They have
committed the bad act with me by force. My
age is about 15 or 16 years. 1 don’t know my
age in the college register.”
Later Kaniz Fatima stated in writing that she wanted to
return to the appellant. Kaniz Fatima had described her age
as 15 or 16 years and in view of her allegation that she was
compelled to sexual intercourse and brought to the house by
a trick, offences under ss. 363,366 or 368, Indian Penal
Code, depending on her age, and s. 376, Indian	Penal	Code
were alleged against Mahesh. If Kaniz Fatima was below 18
years of age there would be an offence under s. 368, Indian
Penal Code at	the very least unless she was	married to
Mahesh	because Mahesh admitted that he	had sexual
intercourse with her.	In these circumstances, with a
prosecution pending against Mahesh the learned Judges might
well have satisfied themselves first about the factum of
marriage and the age of the girl with more circumspection.
A writ of habeas corpus at the instance of a man to obtain
possession of a woman alleged to be his wife does not issue
as a matter of course.	Though a writ of right, it is not a
writ of course especially when a man seeks the assistance of
the Court to regain the custody of a woman. Before a Court
accedes	to this request it must satisfy itself at least
prirna	facie that the person claiming the writ is in	fact
the husband and further whether valid marriage between	him
and the woman could at all have taken place.
100
 In the present case Kaniz Fatima was stated to be under
the age of 18.	There were two certified copies from school
registers which showed that on June 20, 1960 she was under
17 years of age. There were also the affidavit of	the
father	stating the date of her birth and the statement of
Kaniz Fatima to the police with regard to her own	age.
These amounted to evidence under the Indian Evidence Act and
the entries in the school registers were made	ante litem
motam.	As against this the learned Judges apparently	held
that Kaniz Fatima was over 18 years of age. They relied upon
what was said to have been mentioned in a report of	the
Doctor who examined Kaniz Fatima, though that report was not
before them. Reference to it was made in the affidavits of
Mahesh	and the Sub-Inspector which were both	hearsay	and
not admissible	under	the Evidence Act in proof of	the
contents of a document. The primary documentary evidence
ought to have been summoned. The High Court thus reached
the conclusion	about	the majority without any evidence
before	it in	support	of it and in the face of direct
evidence against it.
 With regard to the marriage, the learned Judges referred
to the denial by the appellant on personal knowledge	that
conversion to Hinduism or marriage had taken place but	they
did not look into the affidavits of Mahesh himself on	the
subject. These affidavits create some doubt. Mahesh stated
that he first met Kaniz Fatima on the 25th October, 1959 and
that they fell in love with each other and decided to marry
but “there were hurdles in their way” and marriage with	the
“consent of their respective parents	became	impossible”.
Ram Nath’s affidavit (part of which even Mahesh accepted)
showed	that Mahesh’s father was dead and his	mother	had
remarried. There would have been very little difficulty
with regard to his parents, if there were any.	The question
of the consent of the parents of Kaniz Fatima never arose.
The marriage surprisingly enough was said to	have taken
place two months after the first meeting and the	date
mentioned was Dec. 25, 1959. The
101
affidavit of the appellant was that 25th December, 1959	was
a holiday and	Kaniz	Fatima was with him and that no
conversion or	marriage had taken place that day.	The
appellant’s affidavit on personal knowledge that no marriage
had taken place was therefore a proper affidavit.	It
could not be stated that he could not swear to such a	fact
on personal knowledge.	The affidavits of Mahesh filed	from
time to time showed contradictions which apparently	went
unnoticed. In his first affidavit filed with the petition
he stated that Kaniz Fatima and he had decided to	get
married	“secretly” and that the marriage was done without
the knowledge of the parents of either party to the marriage
and that he and Kaniz Fatima	met after marriage “only
clandestinely”.	In another affidavit he stated that	the
marriage took	place “at the residence of the applicant
amidst	the respectable persons of the Mohalla and	the
community” which could hardly be called a ‘secret’ marriage.
In the	same affidavit he also stated that since marriage
Kaniz Fatima and he “were living together and cohabited in
the aforesaid	premises” and that it was only	“after	the
lapse of four months” that Kaniz Fatima was taken away	from
his house. His exact words have been reproduced from	his
affidavits. This contradiction was pointed	out in	the
affidavits of the appellant but the learned Judges declined
to go into it because they were of opinion that the question
of marriage and other questions arising therefrom	were
irrelevant. The learned Judges did not see that even	the
eligibility of Mahesh to marry Kaniz Fatima was called in
question because it was alleged on affidavit that he had a
wife already living.	Under ss. 5 and 11 of the Hindu
Marriage Act (XXV of	1955) a second marriage, with a
previous married wife living, is null	and void. Mahesh
admitted that he was previously married but he stated	that
he had	divorced his wife according to the custom of	the
caste and that his former wife married another	person	and
was living with him. The learned Judges referred to these
facts and merely stated that as he was a Kori	or Kachhi,
divorce was possible but did not try to
102
ascertain whether divorce as	alleged had taken place or
not.
 These were	some of the circumstances which remained
undetermined when the Court ordered the production of	the
girl in Court.	There is no doubt that the proceeding is a
discretionary one. Whether the Court feels satisfied	with
one affidavit	or with another is a matter mainly of	its
opinion	and conviction. The learned Judges must have	felt
impressed by the affidavit of Mahesh,	because there	was
nothing	else before them in support of his version.	They
did not ask him to produce affidavits from the	respectable
persons	of the “Mohalla and community” before whom	the
marriage and conversion was said to have taken place or even
to produce the photograph which he asserted was taken of
Kaniz Fatima and himself by a photographer, Inspite of this
if they ordered the production of Kaniz Fatima	they acted
with jurisdiction. Even if some other person may consider
the order inexpedient, the order had to be	carried	out
unless	it was impossible for the appellant to	comply	with
it. For his refusal to comply with it he has been punished
and we need express no sympathy with him but we cannot	help
expressing a sense of doubt about the truth of some of	the
statements of Mahesh in his affidavits.
 In	our opinion the writ nisi in	this case for	the
production of Kaniz Fatima should have been preceded by some
more enquiry.	It is wrong to think that in habeas corpus
proceedings the court is prohibited from ordering an inquiry
into a fact. All procedure is always open to a Court which
is not	expressly prohibited and no rule of the Court	has
laid down that evidence shall not be received,	if the Court
requires it.	No such absolute rule was brought to	our
notice.	It may be that further evidence would	have borne
‘out what Mahesh stated and then the order could always be
passed	for the production of Kaniz Fatima;	but if	the
evidence did not bear out what Mahesh alleged then the order
which the appellant disobeyed and for which he has to suffer
103
imprisonment would never have been passed.	The learned
Judges failed to notice that Mahesh’s affidavit was that she
was pregnant ‘for 6 months and not as they state that	she
ran away early in June 1960 because she became pregnant. It
would be difficult to hide such an advanced pregnancy	till
June 20, 1960 when she, left the house.
 It	remains	to mention that Mahesh made several other
wild assertions which he swore on personal knowledge of whom
a few are quoted here as illustrations:
“…………….. They in fact want
to marry the deponent’s wife to some person
belonging to their own community and religious
order, knowing it full well that the deponent
has legally wedded Smt. Kaniz Fatima and both
of them were living together as husband and
wife.”
“That the parents of the deponents wife
wish to procure abortion of the conception
which she is presently carrying and thereby
cause criminal mischief to the deponent’s
married life and happiness and marry her again
to some other person of their caste and
community and religious order.”
“That the deponent further apprehends
that the police of police station Kotwali in
league with the parents of the deponent’s wife
are detaining her against her wishes,
illegally and forcefully with a view to use
her for immoral and criminal inter-course and
purpose.”
These statements some of which could not be true to	his
personal knowledge went without comment.
The	aftermath may now be mentioned. Mahesh did	not
appear	in this Court.	The notice issued by	the Supreme
Court to Mahesh was returned with the endorsement that he
had left the house without leaving an address behind. As a
result	of these proceedings, we were informed	the police
dropped	the criminal case. The petition for habeas corpus
was not renewed or pressed again in the High Court. Mahesh
apparently ceased to take any interest in this case,	his
wife
104
and his child for whose safety he was so solicitous. Mahesh
saved himself from penal consequences if his act in any	way
had amounted to a crime, and the appellant in trying to save
his daughter from him overreached himself and suffered
penalty under the law.
 The	High Court relied upon certain cases and Mr.	N.C.
Chatterjee attempted to distinguish them. The cases referred
to by	Mr. Chatterjee were The Queen v. Barnardo(1),	The
Queen v. Barnardo(2),	and Thomas John Barnardo v.	Mary
Ford(3). We do not consider it necessary to refer to	them
because	the principles on which a person is released	from
private detention and custody are well settled and also well
known.	The High Court can always order the production of
the body of a person illegally detained and	can punish
disobedience of its order by	attachment and	commitment.
There is neither doubt nor complexity in this	proposition,
once it is held that the disobedience was wailful.
We pass no order in the other appeal but we hope that if
Mahesh	renews the petition, the High Court will put him to
strict	proof of his allegations regarding the age,	the
conversion of Kaniz Fatima and his marriage with her and his
lack of interest in her welfare for over three years before
ordering a second time that Kaniz Fatima be brought	into
Court.
Cr. App. No. 227 of 1960. Dismissed.
Cr. App. No. 228 of 1960. No orders passed
(1) 23 Q.B.D., p.305.	(2) 24 Q.B.D., p.283.
(3) [1892] A.C., 326.
105