High Court Kerala High Court

Vineshkumar P.V. vs P.A.Abbas on 17 December, 2007

Kerala High Court
Vineshkumar P.V. vs P.A.Abbas on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl) No. 294 of 2007(S)


1. VINESHKUMAR P.V., S/O T.R.VISWANATHAN,
                      ...  Petitioner

                        Vs



1. P.A.ABBAS, PUTHENPURAYIL HOUSE,
                       ...       Respondent

2. SAFIYA, W/O P.A.ABBAS,

3. THE SUPERINTENDENT OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.R.AVINASH

                For Respondent  :SRI.BABU KARUKAPADATH

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :17/12/2007

 O R D E R

P.R.RAMAN & V.K.MOHANAN, JJ.

——————————-

W.P.(Crl)NO.294 OF 2007

——————————–

Dated this the 17th day of December, 2007

JUDGMENT\
Raman, J.

Petitioner alleges that Lekha, who is the alleged detenue in this

case, is his wife and the eldest daughter of respondents 1 and 2.

According to him, he and the alleged detenue married on 14/9/2007

according to the custom of the petitioner in a Temple. He has

produced Ext.P1 certificate of marriage issued by the Temple

authorities. He has also produced Ext.P2 said to have been taken at the

marriage ceremony. Petitioner belonged to Hindu religion whereas the

alleged detenue belonged to Muslim community. Petitioner is aged 25

years and the alleged detenue is aged 24 years. The alleged detenue,

Lekha, was working in M/s. HCL Technologies at Chjennai as a

Software Engineer and she was taken by her parents against her wishes

and she is unable to meet the petitioner and to attend her employment.

2. Pursuant to the notice issued, parties appeared before us. We

interacted with the petitioner, the alleged detenue-Lekha, her parents

(respondents 1 and 2) and also the Uncle of the petitioner.

2
WP(Crl).No.294/2007

2. The alleged detenue Lekha stated before us that she is a major,

she has attained the age of 24 years and her date of birth is 12/12/1983.

She was working at Chennai from where her parents took her to the

parental home. She admits that the petitioner is her husband. Since the

alleged detenu Lekha is a major, well educated and is working as

Software Engineer, there is no reason to disbelieve her statement. She

also stated that she wants to go along with the petitioner. In the facts and

circumstances of the case, she is set free.

3. The Government Pleader will see that the petitioner and the

alleged detenue reached their destination and necessary police protection

is directed to be given to them. In view of the above circumstances, we

direct that the amount deposited before this Court towards costs is

allowed to be withdrawn by the petitioner through his counsel.

Writ Petition is closed.

P.R.RAMAN,
Judge.

V.K.MOHANAN,
Judge.

kcv.

3
WP(Crl).No.294/2007