High Court Kerala High Court

Sarasu P.K. vs State Of Kerala on 16 August, 2010

Kerala High Court
Sarasu P.K. vs State Of Kerala on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 311 of 2010(S)


1. SARASU P.K., W/O.LATE SANKARANKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. ANOOP, S/O.KESHAVAN NAIR, AGED ABOUT

5. KESHAVAN NAIR, NADUKUDIYIL HOUSE,

                For Petitioner  :SRI.JOHNSON P.JOHN

                For Respondent  :SRI.S.RAJEEV

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

 Dated :16/08/2010

 O R D E R
              R.BASANT & M.C.HARI RANI, JJ.
                       **********************
                   W.P(Crl.) No.311 of 2010
                       *********************
             Dated this the 16th day of August, 2010

                           JUDGMENT

BASANT, J.

This judgment must be read in continuation of our earlier

orders resting with the order dated 04.08.2010. The petitioner

has come to this Court with the grievance that her daughter

Aleesha A.Shankar, aged 16 years (date of birth – 10.05.1994),

has been illegally kidnapped and is being detained by respondent

Nos.4 and 5. Respondent No.4 is a young man said to be aged

26 years and the 5th respondent is his father.

2. The alleged detenue had come to Court along with the

5th respondent on 04.08.2010. She was sent along with her

mother, the petitioner herein. The petitioner has filed an

affidavit now that the alleged detenue shall not be given away in

marriage till she attains the age of 18 years. It is further

undertaken that she shall not be given away in marriage to any

one without her consent. The 4th respondent has not appeared

before Court. Today when the case is called, the petitioner

is present along with the alleged detenue. She is

represented by a counsel. The 4th respondent has not appeared

W.P(Crl.) No.311 of 2010 2

before Court. The 5th respondent and his counsel are present

before Court.

3. The alleged detenue has not attained majority. She

will attain majority only on 10.05.2010. The alleged detenue had

stated before us that she is in love with the 4th respondent. That

submission was made on the last date of posting. Today when

the case is called, the alleged detenue also appears to accept

that she cannot get married till she attains the age of 18 years.

She agrees to return from Court along with her mother and legal

guardian, the petitioner herein.

4. The mother of the alleged detenue, the petitioner

herein, reiterates the undertakings given in the affidavit dated

10.08.2010 filed by her before this Court. She asserts that after

the alleged detenue attains the age of 18 years and if then the

alleged detenue and the 4th respondent want to get married to

each other, she will raise no objection against such marriage

taking place.

5. At the moment we are concerned only with the

question whether the alleged detenue is under illegal detention

and confinement. We are satisfied that when the petition was

filed, the alleged detenue, a minor girl aged 16 years, was away

from her mother, the petitioner herein. She has been restored to

W.P(Crl.) No.311 of 2010 3

her mother and we are satisfied that this petition can now be

closed with appropriate directions.

6. In the result:

      a)     The Writ Petition is allowed;

      b)     The alleged detenue is permitted to leave the Court

along with her mother, the petitioner herein;

c) We accept the affidavit dated 10.08.2010 filed by the

petitioner that the alleged detenue shall not be given away in

marriage till she attains the age of majority and that even after

she attains majority, she shall not be given away in marriage to

any one without her consent;

d) We further record the submission of the petitioner

that after the alleged detenue attains the age of 18 years and if

the alleged detenue and the 4th respondent want to get married,

she shall not in any way raise any objection against such

marriage.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/