IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27006 of 2004(M)
1. MRS.GEETHA GLADSTON,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE RESIDENT COMMISSIONER,
3. R.K.VERMA,
4. LONGTON JOSEPH,
5. STATE OF KERALA,
6. UNION OF INDIA,
7. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent :SRI.S.SREEKUMAR, SC FOR CBI
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.BHAVADASAN
Dated :04/06/2009
O R D E R
A.K. BASHEER & P. BHAVADASAN, JJ.
---------------------------------------------
W.P.(C) No.27006 OF 2004,
CRL.M.C.NO.1518 OF 2005&
W.P.(CRL.)NO.122 OF 2009
-------------------------------------------
Dated this the 4th day of June, 2009
J U D G M E N T
Basheer, J.
These three cases are being disposed of by this
common judgment since the petitioner is common, and issues
involved in them are closely interrelated.
2. Petitioner is the wife of Dr. David Enos Gladston. They got
married in the year 1982. They have a daughter named Gypsy
Gladston, who is aged about 24 years.
3. The grievance of the petitioner in W.P.(C)No.27006/2004
is that her husband had been missing from his residence at
Chavara in Alappuzha District since December, 2000 and his
whereabouts were not known. Petitioner, therefore, prayed for
issue of a writ of mandamus commanding the Central Bureau of
Investigation to take over the investigation into the disappearance
of her husband and file a report before the competent court
expeditiously.
WPC.27006/04& Con.Cases
:: 2 ::
4. The above writ petition was filed in September, 2004.
But admittedly, in 2001 Chavara police had registered Crime
No.506/2001 and conducted investigation on the basis of the
complaint filed by the petitioner. The police, after investigation,
found that petitioner’s husband who had been serving in the Health
Service had joined a hospital in Libya as a Surgeon, after obtaining
leave without allowance from the Government. She had also filed
an original petition before this court (O.P.No.35742/2001) praying
for issue of a writ of habeas corpus. But during the pendency of
the original petition she came to know that her husband was in
Libya. It appears that the original petition was disposed of with
liberty to the petitioner to pursue the matter appropriately. It is
also on record that she had filed yet another writ petition as
O.P.No.3249/2002 impugning the refer report filed by the
Chavara police in the “man missing” crime, (crime No.506/2001)
referred to above. This Court had directed the Director General
of Police to consider the representation submitted by the
petitioner in this regard and take an appropriate decision. The
Director General, after considering the representation, had
found that the investigation conducted by the police was proper
WPC.27006/04& Con.Cases
:: 3 ::
and no further investigation was called for.
5. Petitioner had thereafter filed Crl.M.C.No.4532/2003
before this Court praying for issue of a direction to the police
to conduct further investigation in the “man missing” crime. The
said petition was also dismissed by this Court by order dated
November 12, 2003 as could be seen from Ext.P11.
6. Petitioner has filed this writ petition in the above
backdrop praying for a further investigation by the C.B.I in the
“man missing” crime alleging that Exts.P16 to P18 allegedly
received by her from the Embassy of India in Libya would
indicate that her husband had never been to Libya as alleged by
the Embassy Officials and that Ext.P12 “Life Certificate” issued
by the Attache (Consular) Embassy of India in Libya could not
therefore be relied on.
7. In the counter affidavit filed by the then Director
General of Police, it is stated that the husband of the petitioner
had not been “missing” since December, 2000 as alleged. In
fact, he had been living in Libya as confirmed by the Indian
Embassy in that country. It is further stated by the Director
General that the petitioner had been misleading the court and in
WPC.27006/04& Con.Cases
:: 4 ::
that process, she had produced Exts.P16 to P18 documents which
were apparently forged and fabricated by her. The forgery
committed by the petitioner was more or less confirmed by the
Attache (Consular) in the Embassy of India in Libya and also by
the Secretary to Government, Non-Resident Keralites’ Affairs
Department (NORKA) under the Government of Kerala. In Ext.R1
(d) communication dated October 21, 2004, the Secretary to
Chief Minister, Government of Kerala had addressed the
Director General of Police, Trivandrum informing him that the
Chief Minister had directed to take prompt action on the
complaint received from the NORKA Department about the
alleged forgery committed by the petitioner. The letter further
informed the Director General that the office of the Chief
Minister had requested the NORKA Department to provide all
details available with them to the police for further necessary
action. Pursuant to the above, Contonment Police Station,
Trivandrum had registered Crime No.85/CB/10/05 under Section
468 IPC against the petitioner on March 16, 2005. The Director
General stated that the investigation in the case was in
progress. We will refer to the other contentions raised by the
WPC.27006/04& Con.Cases
:: 5 ::
Director General in his counter affidavit, a little later.
8. It is evident from the averments in the writ petition that
the marital relationship between the petitioner and her husband
had not been smooth or cordial at all for the last several years.
Petitioner’s husband had been working in the Health Service
under the Government of Kerala. But, petitioner alleged that her
husband abstained from duty during September 2000. Initially
petitioner was not aware of his absence from duty, since she
had been receiving money orders every month from her husband
towards maintenance as ordered by the court. But, according to
her, when she came to know that her husband had not been
attending to his official duty, she had filed the original petition
(O.P.No.35742/2001) for issue of a writ of habeas corpus. But,
during the pendency of that original petition, she came to know
that her husband had got an appointment in Libya as General
Surgeon in Al-Siraaj International Hospital. He had gone to
Libya after obtaining leave without allowance for five years from
the Government. Exts.P5 and P6 are respectively the order of
appointment of her husband in the hospital in Libya and the
application for leave without allowance submitted by him before
WPC.27006/04& Con.Cases
:: 6 ::
the Government. Ext.P7 is stated to be the copy of
communication dated December 15, 2003 received by the
petitioner from the Government informing her that her husband
had taken up an assignment in a hospital in Libya (as informed
by him through the first Secretary of the Indian Embassy).
9. Thus, it is evident that the petitioner was aware where
her husband was. But, curiously, petitioner had preferred this
writ petition in September 2004 alleging that her husband had
been missing and his whereabouts were not known. She
further alleged that she had received Ext.P16 communication
from the Attachi (Consular), Embassy of India, Libya informing
that her husband had never been called for an interview from
the Secretary nor had he been appointed in the hospital. It was
further stated in Ext.P16 communication that a person in the
name of Dr. David Gladston Enos had not even arrived in Libya.
Ext.P17 is yet another communication allegedly issued by the
Attache (Consular), Embassy of India in Libya informing the
petitioner that no communication had been received from the
Indian Embassy about the whereabouts of her husband in Libya.
It was relying on these three documents the petitioner alleged
WPC.27006/04& Con.Cases
:: 7 ::
that the whereabouts of her husband were not known and
therefore, the C.B.I had to be directed to conduct further
investigation. She asserted that Exts.P16 to P18 would show
that her husband was not in Libya.
10. As mentioned earlier, it is admitted by the petitioner in
the writ petition itself that she had received a communication
from the Government of Kerala (Ext.P7) on December 15, 2003
informing her that her husband had gone to Libya and taken
up an assignment there. She had also stated that she came to
know from the Government that her husband had availed of
leave without allowance for five years to take up the above
assignment in Libya. She had produced Ext.P5 order of
appointment issued by the Hospital in Libya to her husband. Ext.P6
is the copy of the leave application submitted by her husband before
the Government of Kerala. It may also be noticed that the
petitioner had produced Ext.P12 life certificate issued by the
Embassy of India in Libya certifying that petitioner’s husband had
appeared before R.K. Verma, Attache (Consular), Embassy of India
in Libya.
WPC.27006/04& Con.Cases
:: 8 ::
11. In spite of all these documents produced by her along
with the writ petition she alleged, relying entirely on Exts.P16 to
P18 that her husband’s whereabouts were not known.
12. The Director General of Police, in his counter affidavit,
asserted that Exts.P16 to P18 documents were forged. This
assertion was made after getting clarification and authentic
information from the Embassy of India, NORKA etc.
13. It may also be noticed that in the year 2001, petitioner
had filed a complaint before Chavara police alleging that her
husband had been missing since December, 2000. The police had
registered Crime No.56/2001 and conducted investigation. The
case was closed since it was revealed from the investigation
that there was no substance in the allegation made by the petitioner
and her husband had gone to Libya after obtaining leave without
allowance from the Government.
14. Petitioner nevertheless filed a writ petition before this
Court seeking further investigation. On a direction issued by this
Court, the Director General of Police had addressed the grievance
of the petitioner in this regard, and informed her that the
investigation conducted by the police in Crime No.506/2001 was
WPC.27006/04& Con.Cases
:: 9 ::
proper and sufficient.
15. Dissatisfied with the above stand taken by the police,
petitioner had filed Crl.M.C.No.4532/2003 before this Court
seeking for a further investigation of the case. The above
petition was dismissed by this Court as could be seen from
Ext.P11 order. This Court noticed that the investigation in the
case had revealed that petitioner’s husband had gone to Libya
after availing leave from the Government of Kerala.
16. We have referred to the above aspects in detail only
to show that petitioner was all along aware of the fact that
her husband had gone to Libya to take up an assignment in
that country and that too, after obtaining leave without allowance
from the Government of Kerala, his employer. The police prima
facie found that Exts.P16 to P18 documents produced by the
petitioner, not only before them but before this Court were
forged and fabricated. Crime No.85/CB/10/05 registered by the
Cantonment Police, Trivandrum, in this connection on the basis
of the letter received from the Secretary, NORKA is now
pending investigation.
17. When this writ petition had come up before one of us
WPC.27006/04& Con.Cases
:: 10 ::
(Basheer, J.) on August 8, 2005, respondent No.1 was directed to
produce the original documents referred to by him in the
counter affidavit, before this Court in a sealed cover. The above
direction was complied with and the documents are now
available in a sealed cover. These documents are the subject
matter of investigation in the crime referred to above, registered
by the Cantonment police against the petitioner.
18. In the statement filed by the Director General of Police
along with the sealed cover, it is reiterated that petitioner’s
husband holding Indian Passport No.B 0638170 had been living
in Libya at the relevant point of time. But, according to the
petitioner, Exts.P16 to P18 would show that not only Ext.P12
Life Certificate, but also the contents of the communications
issued by the Indian Embassy were not correct or reliable. She
further alleged that Exts.P16 to P18 would further indicate that
her husband had never been to Libya.
19. The fate of the present writ petition will, therefore,
depend entirely on these three communications allegedly
received by the petitioner from the Indian Embassy in Libya.
However, as has been noticed already, the communications
WPC.27006/04& Con.Cases
:: 11 ::
received by the Director General of Police from the Indian
Embassy and NORKA did reveal that the genuineness of
Exts.P16 to P18 is suspect. A bare perusal of these documents
with naked eye will show that there is considerable force in the
stand taken by the police. However, we do not propose to
make any further comment on this aspect since the case is
stated to be under investigation by the police.
20. In this context, it may also be noticed that the
Criminal Miscellaneous Case filed by the petitioner (Ext.P11)
was dismissed by this Court in November 2003 by which the
prayer for further investigation in the crime was turned down
by this Court. The above petition was dismissed by this Court on
November 12, 2003. Exts.P16 and P18 are dated December 13,
2003 whereas Ext.P17 is dated June 14, 2004. The order in
Crl.M.C was never challenged by the petitioner before the
superior forum. But, the present writ petition was filed
seeking a further investigation by the C.B.I relying on these
three documents viz., Exts.P16 to P18.
21. Having considered all the materials available on record
and having perused the original records produced by the
WPC.27006/04& Con.Cases
:: 12 ::
Director General of Police in a sealed cover, we are satisfied
that petitioner has abused the process of this Court. She has to
necessarily face the consequences. The writ petition is liable to
be dismissed with costs.
22. Interestingly, when this writ petition came up for
consideration in July 2005, petitioner filed an additional
affidavit dated July 10, 2005 stating that she did not intend to
pursue the matter any further since her husband had “surfaced”
and was living in Saudi Arabia.
Crl.M.C.No.1518/2005:
23. This petition under Section 482 of the Code of Criminal
Procedure has been filed by the petitioner seeking to quash the
First Information Report in Crime No.85/CB/10/05 registered by
the Cantonment Police against the petitioner under Section 468
I.P.C. We have already referred to the circumstances under
which the above crime has been registered by the police. For
the reasons stated by us already, we do not find any justification
to allow the prayer in this case and therefore, the Crl.M.C is
liable to be dismissed. In our view, the police has to be allowed
to proceed with the investigation in the crime.
WPC.27006/04& Con.Cases
:: 13 ::
24. The sealed cover shall be returned to respondent No.1,
the Director General of Police, through the office of the Director
General of Prosecutions.
W.P.(Crl.)No.122/2009:
25. In this writ petition, grievance of the petitioner is that
her husband, Dr.David Gladston Enos is under illegal detention
of respondent Nos.5 and 6. Petitioner alleges that respondent
No.5 along with Sri. Longton, (respondent No.4 in W.P.(C)
No.27006/2004) had forcibly taken away her husband to
Chathannur and thereafter he was not seen. Curiously, Sri.
Longton is not impleaded in this writ petition. It is the case of
the petitioner that Respondent No.5 and his wife (respondent
No.6 herein) had been detaining her husband either in India or
somewhere else. It is not stated in the writ petition since when
her husband had been missing. According to the petitioner, her
husband had come back from Libya/Saudi Arabia about two years
back and stayed with her. But, he was forcibly taken away by
respondent No.6 and Mr.Longton.
26. Curiously, petitioner has stated in the writ petition that
she is “in no manner desirous of staying” with her husband as he
WPC.27006/04& Con.Cases
:: 14 ::
“appears to be keen on living with a woman in illicit relationship.
She is agreeable for a divorce. Her only concern is her
daughter, who is aged now 23 years.”
27. Petitioner goes on to allege that she had borrowed
huge amounts of money from a bank in order to look after
their daughter. But, the whereabouts of her husband are not
known and it is only known to respondents 5 and 6, the
allegations go on.
28. When this writ petition came up for consideration before
us, it was brought to our notice that the other two cases, which
we have dealt with already, were also pending. It was therefore
that we had called for those cases and taken up for hearing as
agreed by the learned senior counsel for the petitioner. All the
three cases were heard thereafter.
29. As directed by us, learned Government Pleader has
obtained instruction from the Sub Inspector of Police,
Chathannur police station. The Sub Inspector reports that so
far no complaint has been received from the petitioner
regarding the disappearance of her husband. However, the Sub
Inspector further states that a crime will be registered after
WPC.27006/04& Con.Cases
:: 15 ::
questioning the petitioner and recording her statement.
30. For the reasons stated by us in the preceding
paragraphs, W.P.(C)No.27006/2004 shall stand dismissed with a
cost of Rs.10,000/=. The cost shall be paid by the petitioner to
the Kerala Mediation Centre attached to the High Court within one
month from the date of receipt of a copy of this judgment,
failing which it shall be recovered in accordance with law.
Crl.M.C.No.1518/2005 and W.P.(Crl) No.122/2009 are also
dismissed. However, there will be no order as to costs in
these two cases.
A.K. BASHEER, JUDGE
P. BHAVADASAN, JUDGE
cl