Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Kerala High Court

Lijin Varghese vs State Of Kerala on 1 February, 2023

Author: Alexander Thomas

Bench: Alexander Thomas

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
              THE HONOURABLE MR. JUSTICE ALEXANDER THOMAS
                                   &
                THE HONOURABLE MRS. JUSTICE C.S. SUDHA
    WEDNESDAY, THE 1ST DAY OF FEBRUARY 2023 / 12TH MAGHA, 1944
                        WP(CRL.) NO. 68 OF 2023
PETITIONER:

          LIJIN VARGHESE
          AGED 25 YEARS
          S/O VARGHESE.P.M,
          PADIPURACKAL HOUSE,
          THANNITHODU.P.O, KONNI,
          PATHANAMTHITTA DISTRICT,
           PIN - 689699
          BY ADVS.
          S.SAJU
          A.V.SAJAN
          ANJANADEVI.G



RESPONDENTS:

    1     STATE OF KERALA
          REP. BY THE HOME SECRETARY TO GOVERNMENT,
          GOVT. SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
    2     THE DISTRICT POLICE CHIEF
          OFFICE OF THE DISTRICT POLICE CHIEF PATHANAMTHITTA,
          PATHANAMTHITTA P.O, PIN - 689045
    3     THE STATION HOUSE OFFICER
          THANNITHODU POLICE STATION,
          PATHANAMTHITTA DISTRICT, PIN - 689699
    4     SHIJU LAL
          AGED 50 YEARS
          S/O. SURENDRAN, NEDUMPALLIL HOUSE, THANNITHIDU P.O,
          KONNI, PATHANAMTHITTA DISTRICT, PIN - 68969
          SRI. SAIGY JACOB PALATTY-SR.GP
     THIS WRIT PETITION (CRIMINAL) HAVING COME UP FOR ADMISSION ON
01.02.2023, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.P (Crl.) No.68 of 2023

                                             2



           ALEXANDER THOMAS & C.S.SUDHA, JJ.
          ------------------------------------------------------------------
                             W.P (Crl.) No.68 of 2023
               ------------------------------------------------------------
                          Dated this the 1st day of February, 2023


                                     JUDGMENT

Alexander Thomas , J.

The prayers in the afore-captioned W.P.(Crl.) seeking for habeas corpus are as follows:

"a) To issue a writ of Habeas corpus and command the respondents no 1 to 3 to produce Anjana Lal, aged 17 years and 4 months, D/o Shiju Lal, address at Nedumpilli House, Thannithodu P.O. Konni, Pathanamthitta district Pin-

689699, before this Hon'ble Court from the wrongful confinement and illegal detention by the 4th respondent and set her at liberty.

b) Pass such other and further directions or order or writ in favour of the petitioner, as this Hon'ble Court may deem fit and proper."

2. Heard Sri.Saju S.Nair, the learned counsel for the appellant and Sri.Saigi Jacob Palathy, the learned Public Prosecutor appearing for the official respondents 1 to 3.

3. The case set up in this W.P.(Crl) is to the effect that the petitioner herein, aged 25 years, is having a love affair with the alleged detenue (Anjana Lal), aged 17 years and 4 months, daughter of R-4 and reliably it is learnt that, of late, the alleged detenue is under the illegal detention or wrongful confinement of R-4 and that the petitioner is not W.P (Crl.) No.68 of 2023 3 able to interact with her and that this Court may intervene in the matter etc. We had requested the learned Public Prosecutor to get instructions on the matter and we have also directed the Secretary, District Legal Services Authority (DLSA), Pathanamthitta, to seek the assistance of R-3 Station House Officer and a woman Police Official and visit the residence of R-4 and then to record the statement of the minor alleged detenue, Anjana Lal, as to whether she is facing any harm or threat to her well- being from anyone in her house and also to record the statement of R-4. We also directed that, as the mother of the alleged detenue is now in Kuwait, steps should be taken by R3-SHO to record the statement of the mother of the alleged detenue through video call.

4. Today, when the matter has been taken up for consideration, the Secretary, DLSA Pathanamthitta has given report in the matter, along with the statement recorded by him from the alleged detenue. In the said report, the Secretary, DLSA has stated that he had visited the residence of R-4 and recorded the statement of the alleged detenue, wherein she told him that she is not under the illegal detention of her father and she abstained from school for a few days because of her illness. Further that, she has also apprised the Secretary, DLSA that she had come to know the petitioner about two years ago through facebook and he started following her and he was warned by the Vanitha Police W.P (Crl.) No.68 of 2023 4 Station. Thereafter, there was no face to face interaction between the alleged detenue and the petitioner but when she was returning from school on 17/01/2023, the petitioner followed her in a car and the father of the alleged detenue had intervened in this matter and there occurred a quarrel between the father and the petitioner etc. Further, the alleged detenue stated that she has no complaint of ill-treatment or physical assault against anyone, including her father. Further, the said report would also indicated that the alleged detenue is staying in the residence of R-4 along with her maternal grandmother and that the mother of the detenue is now working in Kuwait. However, we have also gone through the statement of the alleged detenue recorded by the Secretary, DLSA.

5. The learned Public Prosecutor has also given report of R-3 SHO in this case, who has also recorded the statements of the alleged detenue as well as the mother of the alleged detenue. In the said statement also, the alleged detenue has reiterated that she is not under the illegal detention or wrongful confinement of her father or anyone else and that she is not facing any ill-treatment from her father. R-3 SHO has also written the statement of the mother of the alleged detenue, who is working in Kuwait, wherein she has stated that the alleged detenue is happily residing with her father and further that, the alleged detenue has some breathing problems. The learned Public Prosecutor has also W.P (Crl.) No.68 of 2023 5 submitted, on the basis of instructions, that the enquiries have revealed that the petitioner has been constantly following the child, which will amount to stalking and that the alleged detenue has not completed the majority age of 18 years and that recently, the police was constrained to register a crime as Crime No.53/2023 of Pathanamthitta Vanitha police station, for the offences punishable under Sec.354 D of the IPC and Section 11(iv) read with Sec.12 of the PoCSO Act, in which the petitioner herein has been arrayed as the accused. The learned Public Prosecutor further submits that her final examination for XII standard of CBSE course will commence this month, in which the alleged detenue has to appear.

6. The core issue that concerns us in this case for determination is as to whether the alleged detenue is under the illegal detention or wrongful confinement of anyone. The abovesaid materials would clearly indicate that the alleged detenue is voluntarily residing with her father and maternal grandmother. The Secretary, DLSA has recorded the statement of the alleged detenue. So also, the police authorities have also recorded the statement of the alleged detenue and her mother. We do not have any reasons to disbelieve the abovesaid factual aspects emanating from these materials. So, the case set up in this proceedings, as if the alleged detenue is under the illegal detention or W.P (Crl.) No.68 of 2023 6 wrongful confinement of R-4 or anyone, is absolutely untrue and incorrect. In that view of the matter, the W.P.(Crl) will stand dismissed.

Sd/-

ALEXANDER THOMAS, JUDGE Sd/-

C.S.SUDHA, JUDGE Jms/01.02 W.P (Crl.) No.68 of 2023 7 APPENDIX OF WP(CRL.) 68/2023 PETITIONER EXHIBITS Exhibit-P1 TRUE COPY OF THE LETTER DATED NIL WRITTEN BY THE DETENUE TO THE PETITIONER IN TRANSLITERATION FORMAT IN THE MONTH OF SEPTEMBER ,2022 Exhibit-P2 TRUE COPY OF THE LETTER WRITTEN BY THE DETENUE DATED NIL TO THE PETITIONER IN TRANSLITERATION FORMAT IN MONTH OF JANUARY, 2023