High Court Kerala High Court

S.Babu vs State Of Kerala Represented By on 5 March, 2010

Kerala High Court
S.Babu vs State Of Kerala Represented By on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 521 of 2009(S)


1. S.BABU, S/O.SEKHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE DEPUTY SUPT. OF POLICE,

4. THE CIRCLE INSPECTOR,

5. THE SUB INSPECTOR OF POLICE,

6. BINDU, BINDU NIVAS,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :05/03/2010

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN
                              &
                   P.S.GOPINATHAN, JJ.

               = = = = = = = = = = = = = =
                     IA.No.3226 of 2010
                               &
                 WP(Crl.).No.521 of 2009-S.
               = = = = = = = = = = = = = =

            Dated this the 5th day of March, 2010.

                      J U D G M E N T

Thottathil B.Radhakrishnan, J.

The petitioner’s son Dileep is allegedly missing since

11.9.2009. The petitioner’s version is that he is under the

illegal detention of one Nisha, who is not a party to this writ

petition. He would, however, say that Nisha is under the

cover of the 6th respondent Bindu. This writ petition is filed

seeking a direction to the respondents to produce the body

of Dileep. However, when notice issued to Bindu is

returned with the endorsement ‘not known’, the petitioner

filed the above IA with a request to delete the name of the

6th respondent Bindu from the party array. If such an order

IA.No.3226/10 & WP(Crl.).No.521/09.

-: 2 :-

is issued, the writ petition would be essentially infructuous

because, the petitioner has no case that Dileep has been

detained by the police or State of Kerala, who alone would

remain as parties to this writ petition.

2. The learned counsel for the petitioner submits

that as per the statement of police officers, some money

transactions were being passed through Nisha, who is

under the coverage of the 6th respondent Bindu. It appears

from the pleadings that certain warrants were issued by the

CRPF against Dileep since he is an absconder. Since it is

stated that an arrest warrant has been issued from the

Battalion of CRPF 177, Barramulla District, Jammu &

Kashmir, it may be the case where Dileep is making himself

search in the light of that arrest warrant. Either way, the

facts do not generate any need for this Court to further

probe into the matter.

3. Hence rejecting IA.No.3226/2010, it is ordered

IA.No.3226/10 & WP(Crl.).No.521/09.

-: 3 :-

that respondents 1 and 2 will do the needful to have an

effective investigation in the matter, in accordance with

law.

The writ petition is disposed of as above.

THOTTATHIL B.RADHAKRISHNAN
(JUDGE)

P.S.GOPINATHAN
(JUDGE)

Kvs/-