High Court Kerala High Court

S.Sasikala vs State Of Kerala on 14 September, 2009

Kerala High Court
S.Sasikala vs State Of Kerala on 14 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 302 of 2009(S)


1. S.SASIKALA, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS SECRETARY
                       ...       Respondent

2. SUPERINTENDENT OF POLICE(TRIVANDRUM

3. SUB INSPECTOR OF POLICE, VARKALA

4. SHYAMAL, AGED 21 YEARS,

5. ARJUNAN, SOUPARNIKA, PUTHENCHANDA,

                For Petitioner  :SRI.V.S.CHANDRASEKHARAN

                For Respondent  :SRI.R.ANILKUMAR

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :14/09/2009

 O R D E R
                R.BASANT & M.C.HARI RANI, JJ.
                      ------------------------------------
                     W.P(Crl.) No.302 of 2009
                      -------------------------------------
           Dated this the 14th day of September, 2009

                               JUDGMENT

BASANT, J.

The petitioner is represented by his counsel. The 4th

respondent and the alleged detenue are present. They have

produced before Court a certificate of marriage to confirm that

marriage between them has been solemnised in accordance with

the provisions of the Special Marriage Act on 08.09.09. We have

perused the certificate. The certificate is issued by the Marriage

Officer, Varkkala. All concerned accept that the marriage has

already taken place. The learned counsel for the petitioner, in

these circumstances, accepts that no further directions are

necessary in this Writ petition.

2. This Writ petition is, in these circumstances,

dismissed. Return the marriage certificate to the learned

counsel for the 4th respondent.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-