IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 50 of 2008(S)
1. S.GOPINATH, AGED 30,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, VARKALA
... Respondent
2. THE COMMISSIONER OF POLICE,
3. BEENA, AGED 24 YEARS,
4. BABU, S/O.RAMANKUTTY, MEENU MUNDAYIL,
5. MRS.AMBIKA, W/O.BABU, MEENU MUNDAYIL,
For Petitioner :SMT.JOLIMA GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :27/05/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, J.
----------------------------------------------------------------
W.P.(Crl.)NO. 50 OF 2008
----------------------------------------------------------------
Dated this the 27th day of May, 2008
JUDGMENT
Harun-Ul-Rashid, J.
The petitioner and respondents 3 to 5 are present. The third
respondent is the wife of the petitioner and respondents 4 and 5 are her
parents. The parents of the petitioner are also present. At the request of
respondents 4 and 5, we as per order dated 21.2.2008, directed the third
respondent to stay with her parents for a period of three months. The
Writ Petition is filed seeking a declaration that respondents 4 and 5 have
no right whatsoever to keep the third respondent in their illegal
confinement and for a direction to let the third respondent free.
2. We have talked to the parties at length. The petitioner and the
third respondent submitted before us that they got married on 24.10.2007
at Kanniyamman Koil, Manapakkam, Chengalpet District, Tamil Nadu
according to Hindu rites and ceremonies and that at present both of them
are working in Chennai. We have ascertained from the third respondent
whether she is in illegal confinement of respondents 4 and 5 and she
2
informed us that she is not under any illegal confinement and that she
intends to go and live with her husband, the petitioner herein. In the
circumstances, we direct respondents 4 and 5 to respect and accept the
status of the petitioner and the third respondent as husband and wife.
Respondents 4 and 5 gave graciously agreed to do so.
No further directions are necessary in the Writ Petition. The Writ
Petition is accordingly closed.
(KURIAN JOSEPH, JUDGE)
(HARUN-UL-RASHID, JUDGE)
sp/
3
KURIAN JOSEPH &
HAURN-UL-RASHID, JJ.
L.A.A. NO.
JUDGMENT
27th MAY, 2008