Madras High Court
R.Thiagarajan vs ) The Superintendent Of Police on 3 September, 2014
Author: S.Manikumar
Bench: S.Manikumar, V.S.Ravi
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED : 03.09.2014 CORAM THE HONOURABLE MR.JUSTICE S.MANIKUMAR AND THE HONOURABLE MR.JUSTICE V.S.RAVI HABEAS CORPUS PETITION(MD)No.1039 of 2014 R.Thiagarajan ... Petitioner Vs. 1) The Superintendent of Police, Trichy District, Trichy. 2) The Inspector of Police, Jeeyapuram Police Station, Jeeyapuram, Trichy District. 3) Manohar ... Respondents Prayer Petition filed under Article 226 of the Constitution of India, directing the respondents 1 and 2 to produce the person or body of the detenue namely, Iswarya, D/o.R.Thiagarajan aged around 18 years old and set her at liberty. !For Petitioner : Mr.L.Madhusudhanan ^For R1 and R2 : Mr.C.Mayilvahana Rajendran Additional Public Prosecutor :ORDER
(Order of the Court was made by S.MANIKUMAR, J.) For the alleged detention of the petitioner's daughter Iswarya, who has crossed the age of 18 years, by respondent No.3, writ of Habeas Corpus has been filed.
2. According to the petitioner, the alleged detenue is now undergoing Bachelor of Engineering in Anna University, Trichirappalli. Whileso, on 30.08.2014, she was missing. The petitioner came to know that the detenue was in custody of respondent No.3. Immediately, he rushed to the Inspector of Police, Jeeyapuram Police Station. He was called for an enquiry by the police. According to the petitioner, at the time of enquiry, the third respondent, came with a group of people and affirmed custody of the petitioner's daughter. She was simply directed to react, as per their directions. Though the alleged detenue has just crossed the statutory period of 18 years, due to threat, she was not in a position to decide. Inspector of Police, Jeeyapuram Police Station, respondent No.2, informed the petitioner, since the alleged detenue had attained majority, she can decide her course of action.
3. Learned counsel for the petitioner contended that it is the duty of the father to safeguard the custody of the alleged detenue and that the second respondent has a duty to enquire into the complaint, in a fair and reasonable manner, ascertaining as to where there was any undue influence or threat on the alleged detenue.
4. Learned counsel appearing for the petitioner further submitted that the Inspector of Police, Jeeyapuram Police Station, respondent No.2, ought not to have allowed the detenue to go along with the third respondent viz., Manohar. Learned Counsel for the petitioner submitted that at the threshold of crossing the age of 18, children would not be in a position to decide their future course of action, particularly to lead life. He also submitted that on attainment of majority, children take extreme steps of deciding their own future, including marriage. He submitted that though the third respondent has stated that he was married to the alleged detenue, it is not true. Learned counsel for the petitioner prayed that there must be some directions to the police, to properly investigate the allegations of detention and if necessary, directions should be issued to the subordinate judiciary, whenever crime is reported.
5. On instructions, Mr.C.Mayilvahana Rajendran, learned Additional Public Prosecutor submitted that earlier, brother of the alleged detenue Mr.Varadarajan has lodged a complaint with the Inspector of Police, Jeeyapuram Police Station, respondent No.2, stating that the detenue was missing. Brother had also alleged that the respondent No.3 was detaining the detenue. He further submitted that on receipt of the complaint, an enquiry was conducted. During the enquiry, the alleged detenue, complainant Varadarajan, (Brother of the alleged detenue) the petitioner, Thiagarajan and respondent No.3 were present. The alleged detenue as well as the respondent No.3 gave their respective statements stating that they were married. Father of the alleged detenue is the petitioner, has also given a statement that he was enquired, and that the alleged detenue refused to go along with him. In the said statement, one Sri Padmavathi has signed as a witness. In the statement of respondent No.3, witnesses have affixed their signatures. Iswarya, alleged detenue has also given her statement. Mobile numbers of the witnesses were also written at the end of the statements.
6. As per the photocopy of the transfer certificate issued by S.V.Hindu Girls Higher Secondary School, Trichirappalli, the Date of Birth of the alleged detenue is 05.12.1995. From the entries in the said certificate and the statements, photocopies of which, produced before this Court, it could be deduced that the alleged detenue is a major.
7. Though Mr.L.Madhusudhanan, learned counsel appearing for the petitioner expressed his deep concern over the decision making power and capacity of the persons, who had just completed the age of 18 years, to chose their life partners, and lead a life, of their own choice, which is against the custom, tradition and culture and further submitted that some of the marriages also end in failure, this Court is conscious of the submission made on behalf of the parent, but we cannot issue any prohibitory orders, as regards the exercise of rights of such persons, for the reason, that as per the laws of the land, completion of 18 years of age has been fixed as the age, to take care of their person and property. Section 3 of the Majority Act, 1875 deals with the age of majority of persons domiciled in India, which reads as follows:-
"(1) Every person domiciled in India shall attain the age of majority on his completing the age of eighteen years and not before. (2) In computing the age of any person, the day on which he was born is to be included as a whole day and he shall be deemed to have attained majority at the beginning of the eighteenth anniversary of that day."
8. We do agree with the deep sentiments expressed by the learned counsel appearing for the parent, regarding the rights of the parents to decide the future course of action, as regards education and marriage of their children. But as observed earlier, laws of the land have prescribed completion of 18 years, as attainment of majority and it would be the age, for taking any decision over the person and property. In many Habeas Corpus Petitions, we do find that on attainment of majority, adolescents choose their own life partners, without considering the wishes, desire and future expectations of the parents. We fully agree with the contentions of the learned counsel appearing for the petitioner that custom, tradition and the welfare of the adolescents have to be taken care of and parents who have nurtured the children, with love and affection and provided education, would be the best persons, to act, for the welfare of their children. However, we have our own limitations in issuing any orders, in view of the laws of the land. Even during hearing of some of the Habeas Corpus Petitions, parents have posed us a question about their rights over the children. Parents bring up their children with love and affection, educate them with a fond hope, and after verifying many particulars, as to who would be his/her best partner in life, settle them in marriage and at times, believe that children would help them, in their old age. Some of them even borrow money to provide education. It is the grievance of the parents that at the adolescent age, when their children are not mentally and psychologically matured to decide their course of action, particularly marriage because of infatuation, lack of proper understanding with parents, they think there is somebody to take care, develop relationships, and many a times, get themselves entangled. Parents are engaged in their employment. Little time is spent with the children. Technology, social media, particularly, mobile phones, though enabled many, to reach out and communicate, but at the same time, it cannot be said that, there are no adverse effects. Voice and visual communications through social media, end up in relationship. Parents cannot monitor all the time.
9. Marriage is sacred. It is not a contract as per Hindu Law. Consent cannot be thrust on those who have completed 18 years in the case of female, and male, above 21 years. But a marriage between a male above 21 years and a girl, below 18 years is an offence under the provisions of the Prohibition of Child Marriage Restraint Act, 1929. After considering the provisions in various enactments, a Hon'ble Full Bench of this Court in T.Sivakumar vs. Inspector of Police, reported in 2011 (4) MLJ (Crl) 315, held that the male who has committed an offence under the provisions of the Child Marriage Restraint Act, 1929, is not entitled to enjoy the fruits of such offence and seek for custody of a minor. Judicial notice can be taken that in Habeas Corpus Petitions, these adolescents report that their marriage was solemnized in a temple, on their own. It may even be the wish of the parents to solemnize a marriage in a temple. But no parent would like his child walk away from the family and getting married on her/his own, in their absence.
10. By taking advantage of technology and utilities like mobile, computers, social media, it is very easy for young persons to get in contact with others, even from far off distances, and it is not uncommon that adolescent boys or girls are found missing or reported to have developed some sort of relationship, mostly, described as a love affair.
11. Education of girl children in rural areas and their development, as compared to urban areas, are less, due to many factors, mostly socio- economic condition. Parents of a female child may feel that it is difficult for them to give protection to an adolescent girl, at home, when they are away due to their avocation, employment, at far away places. The chances of an adolescent girl, getting in contact and developing relationship, is more, despite parenting. Decision of an adolescent girl on marriage, if opposed, then she has to lead a life, without the support of her kith and kin. Sense of insecurity due to estrangement of relationships, financial constraint, stress, depression affects the life of such adolescent girl, if there is no support, from either of the families.
12. For a male, age for marriage is fixed as 21 years. For a girl, it is 18 years. Till 17 years, children, both boys and girls, grow in school atmosphere, although they may have elders at home and surroundings. At the age of 18 years, a girl would be in the 2nd year of graduation. Unemployment is alarming in this Country and even qualified persons do not get suitable employment. When Hindu Law prescribes 21 years as marriageable age for the male, whether it could be said that the girl would acquire social, psychological maturity, on attaining the age of 18 years. Capacity to drive a motor vehicle, decision to vote, eligibility to travel by obtaining travel documents, minimum age to secure employment, which are illustrative, whether all that could be equated to mental maturity for marriage of a girl, when comparatively a higher age is prescribed for a male? Not to state about the problems, which a young girl faces after marriage, if not supported. In Lata Singh vs. State of U.P., reported in 2006 (5) SCC 475, the Hon'ble Supreme Court held that once a person becomes a major, (i.e) attained 18 years of age, he/she can marry, whosoever he/she likes. We are aware that the decision of the Apex Court is binding on us. Yet we are of the humble opinion that realities have to be addressed.
13. In these type of cases, education a determinative factor, for development, is disrupted. Legislations and religions are involved. But having regard to a serious question posed by one of the parents, as to their right over their children on marriage, and when we look at the provisions of the Indian Majority Act, 1875, Guardians and Wards Act, 1890, Child Marriage Restraint Act, 1929, we are of the humble opinion, the issue has to be addressed.
14. Whether the age of the girl has to be increased to 21, equal to the age of the male or to fix a lesser age for the girl, above 18 years, and declare the marriage between the male above 21 years and a girl less than 18 years, the marriage of the boy below 21 years with that of the girl, above 18 years, as void, non-est in law, instead of making it voidable, at the instance of the person, who has attained the marriageable age, in particular, a minor girl, on attainment of majority, has to be addressed, having regard to the mental and psychological maturity.
15. Under Section 320 of the Criminal Procedure Code offences can be compounded, for the purpose of deciding the sentence and not for the guilt. Prohibition of Child Marriage Restraint Act, a special law, should have a supremacy over the personal law. A parent or a guardian can initiate prosecution for an offence against a minor, under Section 198 of the Criminal Procedure Code, including an offence relating to marriage, if the minor girl or boy below the marriageable age, does not question the marriage on attainment of majority, or the age fixed, as the case may be, whether the offence committed can be said to be ratified? Certainly, law would take its own course.
16. On the facts and circumstances of this case, and in the light of the statements made by the petitioner and the alleged detenue, we are not inclined to hold that there was any illegal detention. But taking note of the averments made in the supporting affidavit that during the time of enquiry, the third respondent came with a group of people, and that the petitioner could not make any objections and thus constrained to give a statement to the police, we direct that hereinafter, if any case relating to abduction or kidnapping is reported, particularly, relating to cases of this nature, the police shall conduct an enquiry in the presence of the complainant, the alleged detenue and others, and it is desirable to produce them before the Court of criminal jurisdiction, where the alleged offence is reported along with the statements recorded during enquiry, and place the same before the concerned Magistrate, and obtain necessary orders.
With the above directions, the Habeas Corpus Petition is closed.
(S.M.K.J) (V.S.R.J)
03.09.2014
NB2
Index : Yes
Internet : Yes
S.MANIKUMAR, J.
AND
V.S.RAVI, J.
NB2
To
1) The Superintendent of Police,
Trichy District, Trichy.
2) The Inspector of Police,
Jeeyapuram Police Station,
Jeeyapuram,
HCP(MD)No.1039 of 2014
03.09.2014