High Court Kerala High Court

Sabu.V. Aged 28 Years vs The Superintendent Of Police … on 15 September, 2009

Kerala High Court
Sabu.V. Aged 28 Years vs The Superintendent Of Police … on 15 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 363 of 2009(S)


1. SABU.V. AGED 28 YEARS, S/O. VIJAYAN,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE (RURAL)
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE

3. THE SUB INSPECTOR OF POLICE

4. SATHYADAS, 'DAS BHAVAN',

                For Petitioner  :SRI.BIJU BALAKRISHNAN

                For Respondent  : No Appearance

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

 Dated :15/09/2009

 O R D E R
                R.BASANT & M.C.HARI RANI, JJ.
         --------------------------------------------------
                 W.P.(Crl.)No.363 OF 2009
       -----------------------------------------------------
     DATED THIS THE 15TH DAY OF SEPTEMBER, 2009

                         J U D G M E N T

Basant, J.

The petitioner has come to this Court with this application

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

produce Ms.Remya S.Das, daughter of the 4th respondent with

whom the petitioner alleges that he has entered valid matrimony

under Exhibit P1 certificate of marriage registered under the

Special Marriage Act. According to him, the marriage had taken

place on 20.6.2009. But, after the marriage, the 4th respondent,

the father of the alleged detenue Ms.Remya S.Das is illegally

detaining and confining her.

2. This petition was filed on 7.9.2009. It was admitted

on 8.9.2009 and the case was posted to this date.

3. Today, when the case is called, the petitioner is

present along with his counsel. Respondent No.4 is present along

with his wife Mary Stella. They are represented by a counsel

also. The alleged detenue Remya S.Das has come to Court along

with the 4th respondent.

W.P.(Crl.)No.363/09 -2-

4. As the alleged detenue has came to Court along with

her parents, we permitted the alleged detenue to remain in the

chamber during the entire pre-lunch session without opportunity

for anyone to interact with her and influence her. In Court, she

stated that she does not want to interact with the petitioner.

5. We interacted with the alleged detenue Ms.Remya

S.Das after the lunch recess. Initially, we have interacted with

her, separately. She states that she is aged about 20 years –

she having been born on 25.5.1989. She is a student of final

year B.Tech course. According to her, though there has been a

registration of marriage done before the Marriage Officer, there is

no valid marriage between her and the petitioner herein. She

has already initiated proceedings as O.P.No.985/09 before the

Family Court, Nedumangad for annulling the said alleged

marriage registered under the Special Marriage Act. That

proceedings is pending. She does not want to be the wife of the

petitioner. She does not want to have anything to do with him,

hereafter. She is not under illegal confinement or detention of

the 4th respondent, it is submitted.

W.P.(Crl.)No.363/09 -3-

6. We later interacted with the alleged detenue, in the

presence of the 4th respondent and his wife as also the petitioner

and all counsel concerned including the learned Government

Pleader. Ms.Remya S.Das asserted in the presence of the

petitioner also that she does not accept that there has been any

valid marriage and that she does not want to go with the

petitioner. She is not under illegal confinement or detention by

the 4th respondent, she asserted.

7. We are, in these circumstances, satisfied that the

alleged detenue, Ms.Remya S.Das is not under the illegal

confinement or detention of anyone. It is not necessary for us to

express any opinion on the validity of the marriage under Exhibit

P1. In this application for issue of a writ of habeas corpus under

Article 226, we need only consider whether the alleged detenue is

under illegal confinement or detention. Having satisfied

ourselves that she is not under illegal confinement or detention,

we need only close this proceedings by dismissing this Writ

Petition.

8. This Writ Petition is accordingly dismissed. Needless

W.P.(Crl.)No.363/09 -4-

to say that the dismissal of this Writ Petition will not in any way

fetter the rights of either party to seek appropriate relief from the

matrimonial court.

9. There is a grievance raised by the learned counsel for

the petitioner that the influential 4th respondent is harassing and

threatening the petitioner. The allegation is totally denied. The

4th respondent submits that he has not indulged in any such acts.

The learned Government Pleader on behalf of the police submits

that if there is any such alleged harassment or threat, the

petitioner can complain to the police and the needful shall be

done by the police. That submission is also recorded.

R.BASANT, JUDGE.

M.C.HARI RANI, JUDGE.

dsn