High Court Kerala High Court

Shanavas vs The Superintendent Of Police on 3 April, 2009

Kerala High Court
Shanavas vs The Superintendent Of Police on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 133 of 2009(S)


1. SHANAVAS, S/O.SAMSUDEEN,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. MAJIDA BEEVI, W/O.LATE SHAHUL HAMEED,

4. SHAMEER, S/O.LATE SHAHUL HAMEED,

                For Petitioner  :SRI.T.R.RAJAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :03/04/2009

 O R D E R

A. K. Basheer & P. Bhavadasan, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.P (Crl.) No. 133 of 2009

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 3rd day of April, 2009.

Judgment
Basheer, J:

Ms.Shabnam, daughter of the petitioner is present in Court. She states

before us that she has come to the Court today along with her parents. It is

on record that Ms.Shabnam was traced out by the Police along with

respondent No.4 and produced before the Judicial Magistrate of First Class,

No.II, Kollam on March 25, 2009. The learned Magistrate, after recording

the statement of the detenue, had permitted her to go with her parents. It is

not in dispute that Ms.Shabnam was enticed away by respondent No.4 on

March 19, 2009 from her school. Respondent No.4 does not have a case

that he has got any kind of relationship, either marital or otherwise, with

the detenu. But he claims that he is in love with the detenu.

2. We have interacted with the detenu and her parents. We have also

spoken to respondent No.4. From our interaction with the detenu, we are

satisfied that she is too young a girl to comprehend the repercussions of her

act. She does not appear to be capable of taking her own decision about

her life or career. Her parents inform us that respondent No.4 had enticed

away their daughter by some unlawful means. Anyhow we do not propose

to deal with that aspect of the matter at this stage. The law should take its

own course.

3. In our view, the detenu has to be left in the care and custody of

her parents. We do so.

The Writ Petition is closed.

A.K. BASHEER
Judge

P. Bhavadasan
Judge
an.