High Court Kerala High Court

Sasidharan Nair vs The Superintendent Of Police on 6 September, 2010

Kerala High Court
Sasidharan Nair vs The Superintendent Of Police on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 337 of 2010(S)


1. SASIDHARAN NAIR, AGED 50 YEARS, S/O.
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. MANOJKUMAR,S/O.PRABHAKARAN,

4. PRABHAKARAN,MATTAYCKAL HOUSE,

5. SANOJ, S/O.PRABHAKARAN,

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  :SRI.AJITH MURALI

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :06/09/2010

 O R D E R
        R. BASANT & M.L.JOSEPH FRANCIS JJ.,
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P. (Crl.) No.337 of 2010S
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

              Dated this the 6th day of September, 2010


                             JUDGMENT

Basant J.,

The petitioner has approached this Court again with this

petition for issue of a writ of habeas corpus directing the

respondents to produce his daughter – Sasikala S, aged 25 years

(date of birth 27.9.1984). The petitioner had come to this Court

earlier with an identical petition and the same was disposed of by

judgment dated 18.5.2010, a copy of which is produced as Ext.P2.

That disposal was on the basis of agreement/ settlement of the

parties.

2. The present grievance of the petitioner is that the alleged

detenue, his daughter, who had returned along with him, as per

Ext.P2 judgment on 18.5.2010 and who was residing with him till

10.8.2010, is again missing from 10.8.2010. According to him, the

alleged detenue was is being detained by the third respondent.

W.P. (Crl.) No.337 of 2010S
2

3. This petition had come up for admission on 20.8.2010.

We were not persuaded to admit this writ petition. We posted this

case for hearing on admission to 30.8.2010.

4. On 30.8.2010, when the case was called, the alleged

detenue chose to enter appearance through a counsel. According to

the counsel, the alleged detenue had come to know of the pendency

of this proceedings and hence she was choosing to enter

appearance. We posted the case to this date for appearance of the

alleged detenue as offered by the learned counsel and to enable the

alleged detenue to file a detailed affidavit.

5. Today, when the case is called, the petitioner is present.

He is represented by his counsel. The alleged detenue has

appeared in person before this court. She is represented by a

counsel. A detailed affidavit has been filed by the alleged detenue.

6. We permitted the alleged detenue and her father to inter

act with each other during the pre – lunch session. After lunch

recess, we interacted with the alleged detenue alone initially.

Subsequently, we interacted with the petitioner. Later, we

W.P. (Crl.) No.337 of 2010S
3

interacted with both of them in the presence of the counsel for the

petitioner, counsel for the alleged detenue, counsel for the third

respondent and also the learned Government Pleader. The third

respondent is not present before this Court. The petitioner asserted

that the third respondent was present before the Court, when the

case was called in the morning. The learned counsel for the third

respondent accepted that assertion; but stated before us that the

third respondent, an advocate himself is not at present available

before the court, as he had to urgently leave in connection with

some other professional work.

7. In our interactions with the alleged detenue, the alleged

detenue stated that though she had returned along with the

petitioner on the strength of Ext.P2 judgment, she does not want to

continue residence along with her father – the petitioner. She

adamantly asserts that she does not want to return with her father.

It is her version in the affidavit that she has joined for M.B.L

course. She is residing along with a friend of hers at Bangalore.

She intends to join a hostel and she wants to continue her studies.

W.P. (Crl.) No.337 of 2010S
4

Inasmuch as she is not under any illegal detention or confinement,

she prays that this writ petition may be dismissed.

8. The petitioner and his counsel assert that the alleged

detenue is not living along with any friend. She does not really

intends to continue her education. She is living along with the third

respondent and it is the third respondent who brought her to this

Court, this morning, asserts the petitioner.

9. In a petition for issue of a writ of habeas corpus, we are

primarily concerned with the question whether the alleged detenue

is under any illegal confinement or detention. In this case, we are

conscious of the fact that we are dealing with an adult major

woman, aged 26 years. She is an advocate and she is aware of her

rights. She can be presumed to be aware of her responsibilities.

She is competent to take a decision affecting her future. The third

respondent is admittedly a married person. He has another wife. It

is submitted that he has already filed an application for divorce and

same is pending. The wife of the third respondent has not agreed

for divorce and therefore the petition pending is not one for divorce

W.P. (Crl.) No.337 of 2010S
5

by mutual consent, submits the alleged detenue.

10. We see the unfortunate plight of the petitioner. The

petitioner submits that he had done everything possible to make the

stay of the alleged detenue with him comfortable and happy. He

had also taken steps to obtain a Visa for the alleged detenue and he

had invested necessary amounts to send her to England to continue

her studies, as desired by her. She now states that she does not

want to go with the petitioner. She asserts that she has no

improper relationship with the third respondent.

11. We find reason to feel that the assertions of the petitioner

are correct. Be that as it may, we must respect the decisional

autonomy of the alleged detenue, an adult major woman aged about

25 years and an advocate by profession. We accept her assertion

that she is not under any illegal confinement or detention. In this

jurisdiction under Article 226 of the Constitution, we are not to

preside over the morality of the course chosen by the alleged

detenue. The petitioner can have the satisfaction that he had made

all possible efforts, prior to Ext.P2 and thereafter to ensure that his

W.P. (Crl.) No.337 of 2010S
6

daughter is saved from having an improper relationship with a

person already in valid matrimony. We are not persuaded to agree

that any direction need be issued in this writ petition.

12. In the result:

(a) This petition is dismissed.

(b) We accept the submission of the alleged detenue that she

may be permitted to leave this court alone on her own and

permit her to choose to follow whatever course that she wants to.

R. BASANT, JUDGE

M. L. JOSEPH FRANCIS, JUDGE

dl/