High Court Kerala High Court

Sreekumar vs The Superintendent Of Police … on 11 August, 2010

Kerala High Court
Sreekumar vs The Superintendent Of Police … on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 309 of 2010(S)


1. SREEKUMAR, AGED 55 YEARS,
                      ...  Petitioner
2. BINU,S/O.SADASIVAN,KOVILAVILA VEEDU,

                        Vs



1. THE SUPERINTENDENT OF POLICE (RURAL)
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUB INSEPCTOR OF POLICE,

4. SAHADEVAN,AGED 37 YEARS,

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :SRI.M.SREEKUMAR

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

 Dated :11/08/2010

 O R D E R
               R.BASANT & M.C.HARI RANI, JJ.
                        **********************
                    W.P(Crl.) No.309 of 2010
                        *********************
              Dated this the 11th day of August, 2010

                            JUDGMENT

BASANT, J.

Petitioners – father in law and son in law, have come to this

Court with this petition for issue of a writ of habeas corpus to

search for, trace and produce Smt.Asha, a married woman and

daughter of the 1st petitioner and wife of the 2nd petitioner, aged

26 years (date of birth – 03.08.1984). According to the

petitioners, Smt.Asha (hereinafter referred to as `the alleged

detenue), was legally married to the 2nd petitioner and they were

allegedly leading a happy and contended married life. A male

child, Adithyan, was born on 14.06.2007 in that matrimony. The

2nd petitioner/husband was employed abroad. According to the

petitioners, the alleged detenue Asha developed an illicit

intimacy with the 4th respondent and she along with her minor

son Adithyan, aged 3 years, was found missing from the

matrimonial home from 27.06.2010. A crime was registered

later. The alleged detenue was produced before the learned

Magistrate. In her sworn statement dated 06.07.2010 she stated

W.P(Crl.) No.309 of 2010 2

that she is not under any illegal detention or confinement.

Accordingly she was permitted by the learned Magistrate to

freely go from Court along with her son. Thereafter nothing was

heard of the alleged detenue. According to the petitioners, they

had no opportunity to meet and interact with the alleged detenue

and the child when she was produced before the learned

Magistrate. The petitioners entertained an apprehension that

she is under the illegal detention and custody of the 4th

respondent. It is, in these circumstances, that the petitioners

came to this Court on 27.07.2010.

2. When the matter came up on 29.07.2010, the Bench

which dealt with the matter ordered notice to the respondents.

The matter has come up for hearing today.

3. Today when the case came up for hearing, both the

petitioners are present. They are represented by their counsel.

The alleged detenue has also come to Court along with her child.

She is represented by a counsel. The 4th respondent has

appeared before Court. He is also represented by a counsel.

4. We interacted with the alleged detenue and the

petitioners in the Chamber after lunch recess. The learned

counsel for the petitioners, the learned counsel for the 4th

W.P(Crl.) No.309 of 2010 3

respondent, the learned counsel for the alleged detenue and the

learned Government Pleader were all present.

5. The alleged detenue stated before us unambiguously

and categorically that she is not under any illegal detention or

confinement. It is her case that she was subjected to

matrimonial cruelty at the matrimonial home and she was

obliged to leave the matrimonial home under tragic

circumstances. She was compelled by the 2nd petitioner to leave

the matrimonial home and in sheer helplessness she had left the

matrimonial home along with the child. She has now taken

shelter in the house of a friend of hers by name Selin Sheela,

W/o.T.Mohan Raj, Moontam Pilavilai, Viricode (P.O), K.K.District.

She is now residing along with the said Selin Sheela. According

to her, she has no illicit or improper relationship with the 4th

respondent. The 4th respondent is only a neighbour. He had

given some help on an earlier occasion when the alleged detenue

suffered physical cruelty at the hands of the 2nd petitioner.

There is no other relationship. The 4th respondent is not

detaining or confining her, asserts the alleged detenue.

6. The learned counsel for the 4th respondent submits

that the 4th respondent is not interested in the dispute between

W.P(Crl.) No.309 of 2010 4

the 2nd petitioner and his wife, the alleged detenue. It is

admitted at all hands that the 4th respondent is an unmarried

neighbour residing near the matrimonial home of the alleged

detenue.

7. We attempted in the presence of the counsel to

explore the possibilities of a harmonious settlement. The

learned counsel for the petitioners and the alleged detenue were

requested during the pre-lunch session to attempt a settlement

of the disputes between the spouses. We must record that such

efforts have not borne fruit and the alleged detenue is not willing

to go with the 2nd petitioner and/or the 1st petitioner. She asserts

that she is residing with her friend S.Selin Sheela, W/o.T.Mohan

Raj, Moontam Pilavilai, Viricode (P.O), K.K.District. She will

continue to reside there. She wants to seek divorce from the 2nd

petitioner and, in these circumstances, she prays that she may

be permitted to leave the Court and continue residence at the

house of her friend, the above said S.Selin Sheela.

8. The learned counsel for the petitioners submits that

according to the petitioners, there is no friend by name S.Selin

Sheela and the alleged detenue is not residing with the said

W.P(Crl.) No.309 of 2010 5

S.Selin Sheela. According to them, it is the 4th respondent, who

is keeping the alleged detenue in his custody and confinement.

9. We have considered all the relevant inputs. We are

satisfied that the alleged detenue, an adult major woman, with a

minor child, aged 3 years, is not under any illegal confinement or

detention. 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. We are

satisfied that she and her child are not under any illegal

confinement or detention. We are satisfied, in these

circumstances, that no further directions are necessary.

10. We make it clear that we have not chosen to express

any opinion on the acceptability of the versions advanced by the

petitioners, the alleged detenue or the 4th respondent. We need

only mention that we are satisfied that the alleged detenue and

her minor child are not under any illegal detention or

confinement. Needless to say, the option of the spouses to move

the courts for divorce, restitution of conjugal rights or custody of

the child shall remain unfettered by the disposal of this Writ

Petition.

W.P(Crl.) No.309 of 2010 6

11. In the result:

     a)      This Writ Petition is dismissed;

     b)      The alleged detenue Smt.Asha, an adult major woman,

aged above 26 years, is permitted to leave the Court along with

her child as desired by her. She will be at liberty to pursue

whatever course she thinks is best in her interest.

(R.BASANT, JUDGE)

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