IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl) No. 70 of 2008(S)
1. RAJAN.V., RESIDING AT SOORYA NIVAS,
... Petitioner
2. SUDHA RAJAN, W/O.RAJAN.V., DO, DO.
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. JAYAMON, S/O.SREEDHARAN,
3. SREEDHARAN P.K., DO, DO.
4. KAMALAMMA, W/O.SREEDHARAN
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :11/03/2008
O R D E R
P.R.RAMAN & V.K.MOHANAN, JJ.
---------------------------------------------
W.P.(Crl).No. 70 of 2008
---------------------------------------------
Dated this the 11th day of March, 2008
J U D G M E N T
Raman,J:
The petitioners approached this Court alleging
that their daughter Soorya Rajan is under the illegal
confinement of respondents 2 to 4. It is their case that she
is 19 years old and studying for Nursing in St.Daniel’s
College, Hyderabad. The alleged detenue, after the
recess, booked a ticket in Sabari Express bound for
Hyderabad on 16.2.2008, for appearing in the
examination. She boarded the train at 8.55 am from
Kayamkulam Railway Station. It is stated that the second
petitioner received a call from Soorya intimating that she
had reached Hyderabad, but when she tried to contact
Soorya at the landline at the place of her residence in
Hyderabad, it was informed that she had not reached
there. Enquiries were made. However, the same did not
turn fruitful. It is admitted that they got information from
a relative of respondents 2 to 4, Smt.Sudharma that
Soorya is with the second respondent and they wanted a
WP(Crl) NO. 70 of 2008
:-2-:
formal marriage between Soorya and the second
respondent. The petitioners were also informed that the
alleged detenue is in passionate love with the second
respondent. The first petitioner, father of the alleged
detenue is working in abroad and he came to Kerala on
knowing the incident.
2. Pursuant to the notice issued, the alleged
detenue Soorya as also respondents 2 and 3 appeared
before us. We have interacted with the girl. It is learnt
that the girl has married the second respondent in a
temple. She stated that she is a major and she is not
under illegal confinement and she is the wife of second
respondent and residing in the parental home. She is
not under illegal custody. We gave opportunity to the
petitioners to interact with their daughter. Thereafter,
again we interacted with the alleged detenue, but she
stated that she wants to go with the second respondent.
3. In the above circumstances, we find that no
further orders could be passed in the above petition as
WP(Crl) NO. 70 of 2008
:-3-:
the alleged detenue is not under illegal custody.
The writ petition is closed.
P.R.RAMAN,
Judge
V.K.MOHANAN,
Judge
MBS/
WP(Crl) NO. 70 of 2008
:-4-:
P.R.RAMAN &
V.K.MOHANAN, JJ.
——————————————–
O.P.NO. OF 2001
————————————
J U D G M E N T
DATED: -2007
WP(Crl) NO. 70 of 2008
:-5-: