Allahabad High Court
Rahul Kumar Singh And Another vs State Of U.P. And 4 Others on 15 September, 2015
Bench: Bala Krishna Narayana, Vijay Lakshmi
HIGH COURT OF JUDICATURE AT ALLAHABAD Court No. - 40 A.F.R. Case :- HABEAS CORPUS WRIT PETITION No. - 47442 of 2015 Petitioner :- Rahul Kumar Singh And Another Respondent :- State Of U.P. And 4 Others Counsel for Petitioner :- Narendra Mohan,Ramesh Prasad Counsel for Respondent :- Govt.Advocate Hon'ble Bala Krishna Narayana,J.
Hon'ble Mrs. Vijay Lakshmi,J.
Heard learned counsel for the petitioner and learned AGA for the State and perused the record.
This Habeas Corpus Writ Petition has been filed by the petitioners with the prayer to issue a writ of habeas corpus directing the respondent nos. 2 to 5 to produce the corpus of petitioner no. 2, Smt. Shalu Singh, before this court and set her at liberty alleging her illegal detention in Nari Niketan, Kanpur Nagar. A further prayer has been made for issuing a writ of certiorari quashing the order dated 24.6.2015 passed by the respondent no. 5 (Annexure no. 11).
The brief facts of this case are that the respondent no. 6, Rajendra Singh had lodged a first information report at Police Station Mangalpur, District Rama Bai Nagar, on 4.5.2015 alleging therein that his minor daughter Shalu Singh aged about 16 years had been kidnapped by the petitioner no. 1. The aforesaid FIR was registered as Case Crime No. 0190 of 2015 under section 363, 366 I.P.C. After the prosecutrix Shalu Singh was recovered she was subjected to medical examination and her statement under section 164 Cr.P.C. was also recorded. As per the medical opinion the age of the prosecutrix Shalu Singh was about 18 years and she in her statement recorded under section 164 Cr.P.C. had denied the prosecution case and had stated that she had left her parental home at her own accord and solemnized marriage with petitioner no. 1 voluntarily. She further stated that the petitioner no. 1 had neither enticed her away nor kidnapped her. On the application moved by the I.O. before the concerned Magistrate for passing an order with regard to her custody, the concerned court passed an order on 23.6.2015 for putting up the matter before the Child Welfare Committee at Kanpur Dehat, which passed an order on 24.6.2015 (Annexure no. 11) sending the petitioner no. 2 to Nari Niketan, Swarup Nagar, Kanpur Nagar, after holding her to be minor according to her date of birth recorded in her education certificates.
Learned counsel for the petitioners has submitted that as per the medical report of the petitioner no. 2 dated 20.6.2015 (Annexure no. 7) she is major and the respondent no. 5 committed a patent error of law in sending her to Nari Niketan instead of setting her at liberty. He further submitted that the date of birth of petitioner no. 2 recorded in the High School Certificate is incorrect and her date of birth recorded in her School Leaving Certificate issued by the Head Master of Sri Munshi Lal Jain Sahyogi Primary School, Badra Purwa, Kanpur Dehat (Annexure no. 3), which is the first school attended by her as 8.6.1996 is her correct date of birth and hence detention of the petitioner no. 2, who is legally wedded wife of petitioner no. 1, in Nari Niketan is per-se illegal. He lastly submitted that since marriage between the petitioners has been registered and even if it is assumed for the sake of argument that the petitioner no. 2 is minor as per her date of birth recorded in her High School certificate the marriage of the petitioners is not void but voidable and since neither of the parties has taken any steps for getting their marriage declared void, the petitioner no. 2 has a right to live in the company of her husband i.e. petitioner no. 1.
Per contra learned AGA has supported the impugned order and submitted that the impugned order dated 26.6.2015 passed by respondent no. 6 is revisable and hence this writ petition is liable to be dismissed on the ground of alternative remedy. He next submitted that the petitioner no. 2 having been sent to Nari Niketan in pursuance of an order passed by a competent authority her detention cannot be said to be illegal and hence no writ of Habeas Corpus can be issued in this case. He lastly submitted that the date of birth of petitioner no. 2 recorded in her High School Certificate is conclusive proof of her age and respondent no. 5 did not commit any error in placing reliance on her High School Certificate in holding her to be minor and sending her to Nari Niketan after she refused to go with her parents.
In compliance of the order of this court dated 7.9.2015 the petitioner no. 2, Shalu Singh, was produced before the court today. Upon being questioned by the court she stated that her father, respondent no. 6, had lodged the impugned FIR against the petitioner no. 1 after getting greatly annoyed on account of her solemnizing marriage with petitioner no. 1 against his wishes. The allegations made in the FIR are totally false and incorrect including the allegation regarding her age showing her to be a minor whereas the correct fact is that she is aged about 19 years as per the date of birth recorded in her School Leaving Certificate, copy whereof has been filed as Annexure no. 3, which was issued by the Head Master of the first school attended by her as regard her date of birth recorded in her High School Marks sheet (Annexure no. 4), she said that her date of birth recorded therein is incorrect. She further stated that she has solemnized marriage with petitioner no. 1 voluntarily after leaving her father's house on her own accord and wants to live with her husband. She flatly refused to go back to her parental home stating threat to her life at the hands of her parents.
We have carefully considered the submissions made by learned counsel for the parties, the materials brought on record as well as the statement made before this Court by the detenue Shalu Singh.
The issue whether a minor, can be sent to Nari Niketan against her wish, is no longer resintegra and stands conclusively settled by a catena of decisions of this Court. In the case of Smt. Kalyani Chowdhary Versus State of U. P. reported in 1978 Cr. L. J. 1003 (D.B.), a Division Bench of this Court has taken the view that :
"No person can be kept in a Protective Home unless she is required to be kept there either in pursuance of Immoral Traffic in Women and Girls Protection Act or under some other law permitting her detention in such a home. In such cases, the question of minority is irrelevant as even a minor cannot be detained against her will or at the will of her father in a Protective Home."
In the case of Pushpa Devi Versus State of U. P. and others reported in 1994 HVVD (All) C. R. Vol. II page 259 a Division Bench of this Court has enunciated the same principle as hereunder:
"In any event, the question of age is not very material in the petitions of the nature of habeas corpus as even a minor has a right to keep her person and even the parents cannot compel the detention of the minor against her will, unless there is some other reason for it.
We have no mind to enter into the question and decide as to when a particular minor is to be set at liberty in respect of her person or whether she shall be governed by the direction of her parents. The question of custody of the petitioner as a minor, will depend upon various factors such as her marriage which she has stated to have taken place with Guddu before the Magistrate.
Apart from the above factors, the more important aspect is as to whether there is any authority for detention of the petitioner with any person in law. Though, it is said that she has been detained in the Nari Niketan under the directions of the Magistrate, the first thing to be seen should be as to whether the Magistrate can direct the detention of a person in the situation in which the petitioner is. No Magistrate has an absolute right to detain any person at the place of his choice or even any other place unless it can be justified by some law and procedure. It is very clear that this petitioner would not be accused of the offence under Sections 363 and 366 I. P. C. We are taking the version because she could only be a victim of it. A victim may at best be a witness and there is no law at least now has been quoted before us whereunder the Magistrate may direct dentition of a witness simply because he does not like him to go to any particular place. In such circumstances, the direction of the Magistrate that she shall be detained at Nari Niketan is absolutely without jurisdiction and illegal. Even the Magistrate is not a natural guardian or duly appointed guardian of all minors"
In the case of Smt. Raj Kumari Versus Superintendent, Women Protection, Meerut and others House reported in 1997 (2) A. W. C. 720 another Division Bench of this Court has laid down the following dictum:
"In view of the above, it is well settled view of this Court that even a minor cannot be detained in Government Protective Home against her wishes. In the instant matter, petitioner has desired to go with Sunil Kumar besides this according to the two medical reports, i. e. of the Chief Medical Officer and L. L. R. M., College Meerut, the petitioner is certainly not less than 17 years and she understands her well being and also is capable of considering her future welfare. As such, we are of the opinion that her detention in Government Protective Home, Meerut against her wishes is undesirable and impugned order dated 23.11.96 passed by the Magistrate directing her detention till the party concerned gets a declaration by the civil court or the competent court of law regarding her age, is not sustainable and is liable to be quashed."
Thus in view of the above, it is clear that it is the consistent view of this Court that a minor cannot be detained in a protective home against her wishes Now we take up the objections raised by learned A. G. A. against the maintainability of this habeas corpus writ petition.
The first objection raised by learned A. G. A. that the order pursuant to which petitioner no. 2/ detenue has been sent to Nari Niketan, is an order passed by the Child Welfare Committee Bench, Kanpur Dehat, and since the said order is revisable, this writ petition should be dismissed on the ground of alternative remedy, we are afraid, the same has no legs to stand. Learned AGA has failed to draw our attention to any provision in the Cr.P.C. providing a revision against an order passed by Child Welfare Committee. Even if we assume for the sake of arguments that the impugned order is revisable the same will not render this writ petition liable to be dismissed on the ground of alternative remedy.
While considering the same question, a Division Bench of this Court in Habeas Corpus No. 146 of 2015; Smt. Preeti Nishad through her Husband, Mahendra Kumar Versus State of U. P. has held as hereunder:
"The main objection of Sri S. N. Tilhari, learned A.G.A. that the petitioner should be asked to file revision at this stage will be defeating the spirit of Article 21 of the Constitution of India. The petitioner is neither an accused nor an offender of law. She is simply a citizen of this country who has done no wrong. She is major. The C.M.O. concerned has given her age to be around 20 years. This is based on medical examination and x-ray report. So far the certificate submitted by the father is concerned, it appears to be fabricated. Detenue has clearly mentioned that she has never studied in the school from where the age certificate has been obtained. It is not a matriculation certificate. It is a lower class certificate issued recently after the controversy arose. It cannot be trusted compared to the C.M.O. report and her own version before the Court.
She has made statement before this Court that she does not want to live in any Nari Niketan or Sudhar Griha. She does not even want to live with his father. Somehow due to incorrect judicial order she is languishing in Nari Niketan for the last seven months. It will be a travesty of justice if this Court dismisses this petition on any alternative remedy. The law on the subject is very clear. The Court cannot shut its eyes and relegate a citizen to further harassment and illegal detention. Neither the S.D.M. nor the A.D.J. had any jurisdiction to send a lady to a protective home without her consent. The respective orders passed by them are set aside."
Now coming to the second objection canvassed by learned A. G. A. before this Court that the detention of the petitioner no. 2 cannot be said to be illegal as she has been sent to Nari Niketan in pursuance of an order passed by the Child Welfare Committee, we hold that the second objection raised by learned A. G A. is also without any merit in view of the principle laid down by the a Division Bench of this Court in the case of Pushpa Devi (supra) that "a victim may at best be a witness and there is no law at least now has been quoted before us where under the Magistrate may direct detention of a witness simply because he does not like him to go to any particular place."
Thus, merely because the petitioner no. 2 has been sent to Nari Niketan pursuant to an order passed by the Child Welfare Committee, which per-se appears to be without jurisdiction, her detention cannot be labeled as "legal" rendering this Habeas Corups writ petition liable to be dismissed as not maintainable.
We now proceed to examine the third objection raised by learned A.G. A. before this Court that the detenue being a minor cannot be said to be at liberty and allowed to go with her husband merely on account of her having solemnized marriage with him. The detenue-petitioner no. 2 as per her date of birth recorded in her High School certificate, is at present aged about sixteen years three months. There is nothing on record showing that the mother or the father of the corpus had made any application claiming her custody before the learned Magistrate. There is also no dispute that the petitioner no. 2 has solemnized marriage with petitioner no. 1, Rahul Kumar Singh and they were living as husband and wife till the petitioner no. 2 was snatched away from her husband's custody and sent to Nari Niketan. The marriage between the petitioners has been registered under the Hindu Marriage Registration (Rules) 1973. Copy of the Registration Certificate of the petitioners has been brought on record as Anenxure no. 2. A Division Bench of this Court in the case of Sonu Paswan Versus State of U. P. and another reported in 2013 (31) LCD 1107 has held that "a child marriage will be voidable at the instance of the minor. Otherwise, the marriage is not void ipso facto. In this view also the Magistrate does not have any right to snatch the custody of the detenue from the husband and place her in a protective home."
It is not the case of the respondents that the petitioner no. 2 has instituted any suit for her marriage with petitioner no. 1 Rahul Kumar Singh being declared void on the ground of the same being child marriage. The detenue in her statement recorded under Section 164 Cr. P. C. as well as in her statement recorded before this Court, has stuck to her stand that she is major and she had left her home on her own accord and solemnized marriage with petitioner no. 1, Rahul Kumar Singh, on her own sweet will without any pressure or compulsion.
She in her statement made before this court has categorically stated that her date of birth recorded in her High School Marks Sheet as 9.6.1999 is incorrect while her date of birth recorded in her School Leaving Certificate according to which she is about nineteen years of age, is her correct date of birth. Her date of birth recorded in her School Leaving Certificate finds corroboration from her medical report also.
For the aforesaid reasons and in view of the settled law on the issue that even a minor cannot be detained in the Government Protective Home against her wishes, thus the petitioner No. 2 who is sixteen and half years old as per her High School certificate, and aged about nineteen and eighteen years respectively as per date of birth recorded in the School Leaving Certificate and her medical examination report, and she understands her well being, her detention in Nari Niketan against her wishes, is per se undesirable and the order dated 24.6.2015 passed by the respondent no. 5 directing her detention in Nari Niketan without specifying the period of detention is not sustainable.
Thus, the Child Welfare Committee, Kanpur Dehat, did not have any right to snatch the custody of the detenue from her husband and place her in a protective home. The detenue/petitioner no. 2 is not an accused of the offences under Section 363 and 366 IPC. She is only a victim. A victim, as held by the Division Bench of this Court in the case of Pushpa Devi (supra), may at best be a witness and there is no law where under the Court may direct detention of a witness.
In view of the foregoing discussion, we have no hesitation in holding that the order dated 24.6.2015 passed by the Child Welfare Committee Bench, Kanpur Dehat, directing her detention in Nari Niketan is not sustainable at all.
For the aforesaid reasons, this habeas corpus petition succeeds and is allowed. The corpus, Smt. Shalu Singh is set at liberty forthwith and according to her wishes she is allowed to go with her husband petitioner no. 1, Rahul Kumar Singh, who is present in Court.
Order Date :- 15.9.2015 Pcl