High Court Kerala High Court

Soni Saseendran vs The Sub Inspector Of Police on 30 January, 2010

Kerala High Court
Soni Saseendran vs The Sub Inspector Of Police on 30 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3091 of 2010(J)


1. SONI SASEENDRAN,S/O.SASEENDRAN,AGED 25
                      ...  Petitioner
2. PARVATHY NANDAN,W/O.SONI SASEENDRAN,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. S.NANDAKUMAR,ANUGRAHA,OPP.GOVT.HOSPITAL

3. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :30/01/2010

 O R D E R
          K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
                 W.P.(C) No.3091 of 2010-J
           ----------------------------------------------
          Dated, this the 30th day of January, 2010

                         J U D G M E N T

K.M.Joseph, J.

Petitioners are husband and wife. Second

respondent is the father of the 2nd petitioner. The allegation

in the petition is that respondents 1 and 3 and their

subordinates are harassing the petitioners. According to the

petitioners, their marriage was solemnized on 26.1.2010 at

Guruvayur Temple. It is stated that their marriage is also

registered with the Guruvayur Municipality. The certificate

issued by the Local Registrar of Marriage and the photographs

of the marriage function are produced as Exts.P1 and P2

respectively to evidence the marriage.

2. We heard the learned counsel for the

petitioners and learned Government Pleader. Today, we have

already dismissed W.P.(Crl) No.41/2010 filed by the 2nd

respondent in this writ petition wherein a writ of habeas

corpus was sought. The learned Government Pleader would

WPC 3091/2010 -2-

submit that there will be no harassment of the petitioners as

alleged. Recording the submission made by the learned

Government Pleader, the writ petition is closed.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS