IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 470 of 2008(S)
1. VINOD.S., S/O.SADANANDAN,
... Petitioner
Vs
1. PRABHAKARAN, MALU NIVAS, OONNINMOODU
... Respondent
2. VALSALA.R., W/O.PRABHAKARAN, MALU NIVAS
3. DIRECTOR GENERAL OF POLICE,
4. SUPERINTENDENT OF POLICE (RURAL),
5. SUB INSPECTOR OF POLICE, PARAVOOR POLICE
For Petitioner :SRI.S.D.ASOKAN
For Respondent :SRI.JOHN K.GEORGE
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :05/01/2009
O R D E R
A.K.BASHEER & THOMAS P. JOSEPH, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(Crl)No.470 OF 2008-S
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of January, 2009
JUDGMENT
Basheer, J:
Petitioner claims that he is the husband of Smt. Malooti,
daughter of respondent Nos.1 and 2. According to the
petitioner, he married Smt. Malooti as per customary rites on
January 23, 2008. The marriage was later registered at the
Sub Registry Office at Kattakkada on June 08, 2008. It is the
admitted position that a child is born in the said wedlock on
October 22, 2008. The grievance of the petitioner is that
respondent Nos.1 and 2, the parents of his wife, are not
permitting his wife to join him after delivery.
2. Smt. Malooti is present in court. She is a Post
Graduate (M.Sc). We have talked to her. She submits that
she is not under confinement. She denies the allegation that
her parents are not allowing her to join her husband. She
further submits that she would like to go back to her house
along with her parents.
The above submissions are recorded and the writ
petition is closed.
(A.K.BASHEER, JUDGE)
(THOMAS P. JOSEPH, JUDGE)
cl