IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 239 of 2007(S)
1. PRADEEPAN HARIHARAN, AGED 29 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. VANPARAMBIL SAHADEVAN,
3. SMT.JALAJAM,
4. SAJESH, VANPARAMBIL HOUSE,
5. HARSHITHA, VANPARAMBIL HOUSE,
6. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SMT.D.HEERA
For Respondent :SRI.C.PRABIN BENNY
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :15/10/2007
O R D E R
P.R. RAMAN & V. K. MOHANAN, JJ.
= = = = = = = = = = = = = = = = = = = =
W.P.(CRL) NO. 239 OF 2007
= = = = = = = = = = = = = = = =
DATED THIS, THE15TH DAY OF OCTOBER, 2007.
J U D G M E N T
Raman, J.
This writ petition is filed by one Pradeep Hariharan alleging that he
married the 5th respondent Harshitha on 24.9.2007 and now she is under the
illegal custody of her parents. Pursuant to the notice issued, the parties
appeared. Prima facie, the custody of the parents cannot be said to be
illegal unless it is shown otherwise by adducing proof thereof. Based on
the interaction with the alleged detenue Ms. Harshitha, we are satisfied that
she is not under the illegal custody of Respondents 2 to 4 as alleged in the
writ petition. She has stated that she wants to pursue her studies. We have
also gave her an opportunity to talk with the petitioner and thereafter also
we have interacted with her. She positively stated that she wants to go with
her parents. In such circumstances, she, being a major, is set free.
The writ petition is closed.
P.R. RAMAN,
(JUDGE)
V. K. MOHANAN,
(JUDGE)
knc/-