High Court Kerala High Court

Sabin.A. vs Shereef Babu on 16 September, 2009

Kerala High Court
Sabin.A. vs Shereef Babu on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 364 of 2009(S)


1. SABIN.A., RAHMATH, MAMOODU,
                      ...  Petitioner

                        Vs



1. SHEREEF BABU, BETHEL BHAVAN, THURUTH
                       ...       Respondent

2. YASAR, BETHEL BHAVAN, THURUTH LANE

3. P.M.MOHAMMED HAJI, AMINA MANZIL,

4. CIRCLE INSPECTOR OF POLICE,

5. SUB INSPECTOR OF POLICE, VAZHAKULAM.

6. SUB INSPECTOR OF POLICE, KOTTAYAM DIST.

7. CIRCLE INSPECTOR OF POLICE, KUNDARA.

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :SRI.P.JACOB VARGHESE (SR.)

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

 Dated :16/09/2009

 O R D E R
             R.BASANT & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                    W.P.(Crl).No.364 of 2009
                    ----------------------------------------
           Dated this the 16th day of September 2009


                          J U D G M E N T

Basant,J

The petitioner has come to this court with this petition for

issue of a writ of habeas corpus to search for, trace and produce

Ms.Asna Shereef, who, the petitioner claims, is his legally

married wife, they having got married under Ext.P1 certificate of

marriage on 05/11/2008 under the provisions of the Special

Marriage Act. This petition was filed on 07/09/2009. The same

was admitted on 09/09/2009 and was posted to this date. Today

when the case is called, the petitioner is present along with his

father and his counsel. Respondents 2 and 3 are present along

with their counsel. The 1st respondent appears through the same

counsel.

2. As the alleged detenue comes from the custody of

respondents 1 to 3, to ensure that she is not pressurised or

influenced, we permitted her to remain in the chamber without

being influenced by anyone. Later, we interacted with her in the

chamber. Initially, the interaction was with the alleged detenue

W.P.Crl No.364/09 2

alone. Later, we interacted with her in the presence of the

petitioner and his father and respondents 2 and 3. Respective

counsel and learned Government Pleader were also present.

Ms.Asna Shereef asserts unambiguously that she is not under

any illegal confinement or detention. She is aged 19 years, she

having been born on 26/5/1990. She admits Ext.P1 certificate of

marriage; but does not admit the validity of marriage thereby

allegedly performed. It is submitted by the learned counsel for

respondents 1 to 3 that O.P.No.881/2009 has already been

initiated before the Family Court, Ettumanoor under Section 25

of the Special Marriage Act for an order declaring the alleged

marriage performed under Ext.P1 to be null and void.

3. We are convinced from the totality of circumstances

that the alleged detenue Ms.Asna Shereef is not under illegal

detention or confinement by anyone. We respect her submission

that she now wants to leave along with respondents 2 and 3.

She wants to live with her parents. She is now a student.

Having satisfied ourselves that the alleged detenue is not under

illegal confinement or detention by anyone, we are satisfied that

no further directions are necessary in this writ petition. It

appears that the parties are interested in attempting a

W.P.Crl No.364/09 3

harmonious settlement. As the matter is pending before the

Family Court, Ettumanoor and both parties submit that it will be

more convenient for them to appear for mediation/conciliation

before the Family Court, they are directed to appear before the

Family Court, Ettumanoor on 29/09/2009. The Family Court

shall ensure that steps for mediation/conciliation are initiated in

O.P.(Div) No.881/09 on that day.

4. In the result, this writ petition is dismissed. Ms.Asna

Shereef is permitted to leave the court along with respondents 2

and 3 as desired by her.

5. Hand over copy of this judgment to both counsel.




                                              (R.BASANT, JUDGE)



                                       (M.C.HARI RANI, JUDGE)
jsr



                 // True Copy//       PA to Judge

W.P.Crl No.364/09    4

W.P.Crl No.364/09    5




                      R.BASANT & M.C.HARI RANI, JJ.




                                       .No. of 200




                              ORDER/JUDGMENT




                                      29/07/2009