High Court Kerala High Court

N.Priyanka vs State Of Kerala on 4 January, 2011

Kerala High Court
N.Priyanka vs State Of Kerala on 4 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38056 of 2010(F)


1. N.PRIYANKA, D/O.JAYAPRAKASH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED CHIEF
                       ...       Respondent

2. THE COMMISSIONER OF POLICE,

3. B.SHIBI, S/O.BHUVANACHANDRAN,

4. LATHA., D/O.BHUVANACHANDRAN,

5. NISHA,  DO..  DO.. DO..  695 002.

6. RAJEEV, S/O.BHUVANACHANDRAN,

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :SRI.M.SREEKUMAR

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

 Dated :04/01/2011

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                   W.P(C) No.38056 of 2010
                  *****************************
             Dated this the 4th day of January, 2011

                           JUDGMENT

BASANT, J.

Petitioner is the wife of the 3rd respondent. Respondents 4

to 6 are the mother in law, brother in law and sister in law of the

petitioner. There is a strained relationship between the

petitioner and the 3rd respondent. A child, aged 8 months born

in the wedlock, is now in the custody of the petitioner.

2. According to the petitioner, she apprehends danger to

her life and person from respondents 3 to 6. She apprehends

that the child may be attempted to be snatched away from her.

She apprehends that violence may be resorted to by respondents

3 to 6 against the petitioner, her child and her relatives. In these

circumstances, it is prayed that appropriate directions may be

issued to respondents 1 and 2 to provide protection to the

petitioner and her relatives.

3. Notice was ordered to the respondents. Respondents

3 to 6 have been served. Respondents 4 to 6 have entered

appearance through counsel. Respondents 1 and 2 are

represented by the learned Government Pleader. An interim

W.P(C) No.38056 of 2010 2

order was issued on 21.12.2010 directing the 2nd respondent to

give protection to the life of the petitioner, her child and her

parents. The learned Government Pleader submits that a crime

has been registered against the 3rd respondent. He has been

arrested and enlarged on bail now. The learned counsel for

respondents 4 to 6 submits that respondents 4 to 6 shall not

indulge in and had not indulged in any contumacious or culpable

criminal conduct against the petitioner, her child and her

parents.

4. Admittedly since the child is now in the custody of the

petitioner, her right to keep the child in her custody until

otherwise ordered by the Court concerned can certainly be

protected. Respondents 1 and 2 must certainly ensure that the

petitioner and her relatives are not subjected to any

contumacious culpable acts on the part of respondents 3 to 6.

The learned Government Pleader undertakes that the same shall

be done by respondents 1 and 2. If the petitioner has any

grievance against respondents 3 to 6, she can lodge a complaint

before the local police officials, whereupon the needful shall be

done to protect the interest of the petitioner, her parents and her

child, submits the learned Government Pleader.

W.P(C) No.38056 of 2010 3

5. We are satisfied, in these circumstances, that no

further directions are necessary. The submission of the learned

Government Pleader and the submission of the learned counsel

for respondents 4 to 6 are accepted. This Writ Petition is

accordingly allowed in part to the above extent.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/