High Court Kerala High Court

Saji.T.R. Aged 35 Years vs The Superintende Of Police … on 2 November, 2009

Kerala High Court
Saji.T.R. Aged 35 Years vs The Superintende Of Police … on 2 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 413 of 2009(S)


1. SAJI.T.R. AGED 35 YEARS, S/O. T.G. RAJAN
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDE OF POLICE ALAPPUZHA.
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE

3. THE SUB INSPECTOR OF POLICE,

4. SOMAN, THYKOOTATHIL HOUSE,

                For Petitioner  :SRI.SURIN GEORGE IPE

                For Respondent  :SRI.N.ASHOK KUMAR

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

 Dated :02/11/2009

 O R D E R
                R.BASANT & M.C. HARI RANI,JJ

         ==============================

                  W.P.(C)NO. 413 OF 2009

          ============================

      DATED THIS THE 2ND DAY OF NOVEMBER 2009

                          JUDGMENT

Basant,J.

The petitioner has come to this Court for issue of a wit of

habeas corpus to search for, trace and produce an adult major

woman by name Anumol, aged about 23 years, daughter of the

4th respondent. According to the petitioner, he and the said

Anumol are in love. According to him, there is no legal

impediment to get married. The petitioner and the said Anumol

want to enter matrimony. He accepts that he is aged about 38

years (he having been born in 1971, according to him.) Anumol

is aged about 22 years – she having been born in 1987. The

petitioner admits that he had earlier contracted a matrimony.

But the said marriage, according to him,has now been dissolved

WPCrl.413/2009 -2-

by mutual consent through court. There is a child born in the

said marriage aged about six years, he further submits. But

according to the petitioner, he and the said Anumol are so

attached to each other and are in love and they want to get their

marriage solemnized under the provisions of the Special Marriage

Act. According to him, his house and the house of the said

Anumol are adjacent to each other. On coming to know of the

relationship between him and Anumol, she has been taken away

from the residence of the 4th respondent and she has been

detained by the 4th respondent at some unknown place. It is in

these circumstances that the petitioner had come to this Court

with this writ petition.

2. This petition was filed on 12-10-2009. It was admitted

on 14-10-2009 and the case was posted to 23-10-2009. This

judgment must be read in continuation of the order dated

23-10-2009.

3. The 4th respondent, it is submitted, is not now available

in India. He has gone abroad to his place of employment. His

WPCrl.413/2009 -3-

wife Mony @ Radhamony has filed an application to get herself

impleaded. That petition is allowed and she is impleaded as the

the additional 5th respondent . As agreed by her, the additional

5th respondent has appeared before court today with the alleged

detenue. She is represented by her counsel. Along with the

additional 5th respondent, her brothers N.G.Murali,

K.G.Sasidharan and her brother-in-law Thampi are also present.

4. The alleged detenue has come along with the additional

5th respondent. The petitioner along with his counsel is present.

5. As the alleged detenue comes from the custody of the

additional 5th respondent, we interacted with her in court. She

stated that she is aged about 22 years. Her date of birth being

18-6-1987. She has passed B.Sc.degree and PGDCA course. She

has now come to court along with the additional 5th respondent.

But she stated that she wants permission of the court to interact

with the petitioner herein. Accordingly, we permitted her to

interact with the petitioner herein in the Chamber.

WPCrl.413/2009 -4-

6. After lunch recess, we interacted with the alleged

detenue in the Chamber. She adamantly insists that she wants

to go along with the petitioner. Even our request to her to return

today along with the mother and come back to the court after

due thought and contemplation after seven days was not

accepted by her.

7. The additional 5th respondent and her brothers and

brother-in-law submit that the petitioner was a married man – he

having divorced his earlier wife. As a divorcee, he has a six year

old child. There is age difference of about 15 years between the

petitioner and the alleged detenue. Going by their age and

position/status, it is not proper for the alleged detenue and the

petitioner to get married to each other. Their further case is that

they are in prohibited degree of relationship and they cannot

hence marry.

8. We interacted with the alleged detenue and mother

separately initially but jointly thereafter. We interacted with the

petitioner and his counsel separately initially, but subsequently

WPCrl.413/2009 -5-

along with the alleged detenue and her mother. Brothers of the

additional 5th respondent and her brother-in-law were also

permitted to interact with us and with the alleged detenue.

9. At the end of the day, we note that there is no

agreement between the parties. The alleged detenue adamantly

refused to go with her mother. She refused to be

accommodated in a hostel for seven days. Even the additional 5th

respondent does not want her to be so accommodated now. It

is agreed now that the alleged detenue can be set at liberty and

permitted to pursue whatever course she thinks is best suited to

her. She asserts and adamantly insists that she will go only with

the petitioner herein. She is not amenable to reason and she

does not accept the request, demands and advice of her mother

and uncles. The petitioner herein was requested by the

additional 5th respondent to request her daughter, the alleged

detenue to return with her for a period of only seven days. The

petitioner also tried to do that but the alleged detenue adamantly

WPCrl.413/2009 -6-

refused to do the same and threatened the petitioner that she

will commit suicide if the petitioner would not take her along with

him. The petitioner, in these circumstances, agrees that he will

take the alleged detenue with him if she wants to go with him.

However, he submits that he shall accommodate the alleged

detenue at his parental house at Chengannur which house is

adjacent to the house of the additional 5th respondent.

10. We record these submissions of the parties. This writ

petition can now be allowed and the alleged detenue can be

permitted to leave the court as desired by her and she will be

absolutely at liberty and shall have the freedom to pursue

whichever course she thinks is best suited for her. She states and

the petitioner agrees that they shall go from the court to the

parental home of the petitioner adjacent to the house of the

additional 5th respondent.

11. The additional 5th respondent wants to make a specific

offer and wants the court to record that the alleged detenue can

at any time come and stay with her at her residence adjacent to

WPCrl.413/2009 -7-

the parental home of the petitioner herein. The alleged detenue

spurns the said suggestion also.

12. This writ petition is accordingly allowed to the above

extent.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.