High Court Kerala High Court

Rajesh.V.P vs Deputy Superintendent Of Police on 30 April, 2009

Kerala High Court
Rajesh.V.P vs Deputy Superintendent Of Police on 30 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 158 of 2009(S)


1. RAJESH.V.P,S/O.D.K.VISWANATHAN ACHARI,
                      ...  Petitioner

                        Vs



1. DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,CHANGANACHERRY

3. RAJU ACHARI.V.P,VALLIYATHU SREELEKSHMI,

4. RAJENDRAN,KARUKAMPILLY HOUSE,VAZHAPPILLY

                For Petitioner  :SRI.M.S.UNNIKRISHNAN

                For Respondent  :SRI.S.SREEKUMAR

The Hon'ble MR. Justice P.N.RAVINDRAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :30/04/2009

 O R D E R
                          P.N.RAVINDRAN &
                  P.R.RAMACHANDRA MENON, JJ.
                   --------------------------------------
                       W.P.(Crl.)No.158 of 2009
                   -------------------------------------
                         Dated 30th April, 2009

                               JUDGMENT

Ravindran, J.

Kum.Neethu Lekshmi @ Revathy, daughter of the third

respondent and niece of the fourth respondent was produced by her

parents namely the third respondent and his wife Smt.Jayanthi.

Kum.Neethu Lekshmi @ Revathy stated that she is a final year

B.Tech. degree student in Computer Science in Carrmel College of

Engineering, Ranni, that she married the petitioner out of compulsion,

that she did not enter into the marriage voluntarily, that she is not in

the illegal custody of her parents or uncle and that she does not wish

to go with the petitioner. She stated in categorical terms that she

does not want to reside with the petitioner or even speak to him and

that she would like to pursue her studies and reside with her parents.

In the light of the submissions made by the detenue in

answer to the questions put by us, we are of the opinion that

Kum.Neethu Lekshmi @ Revathy is a free agent and is not in the

illegal custody of her parents or her uncle, the fourth respondent. In

that view of the matter, the relief prayed for in this writ petition

W.P.(Crl.)No.158/2009 2

cannot be granted. It is accordingly dismissed. It will be open to the

petitioner to work out his remedies in other appropriate proceedings if

he disputes the statement made by Kum.Neethu Lekshmi @ Revathy

that she did not enter into a valid marriage with the petitioner and was

compelled to enter into the marriage.

P.N.RAVINDRAN
JUDGE

P.R.RAMACHANDRA MENON
JUDGE

TKS