High Court Kerala High Court

M.Babu vs State Of Kerala on 30 January, 2010

Kerala High Court
M.Babu vs State Of Kerala on 30 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 20 of 2010(S)


1. M.BABU, S/O.MATHAVAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. DISTRICT MAGISTRATE AND

3. THE DEPUTY CMMISSIONER OF POLICE,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :30/01/2010

 O R D E R
               R.BASANT & M.C.HARI RANI, JJ.
                     *************************
                      R.P No.20 of 2010 in
                    W.P(Crl) No.446 of 2009
                   ******************************
               Dated this the 30th day of January 2010

                           JUDGMENT

BASANT, J.

This revision petition is filed to review our judgment dated

17.12.2009. The learned counsel for the review petitioner raises

two specific grounds to justify his prayer for review. They are:

i) Even assuming that Exts.P1 and P2 orders can be

reckoned as a composite order of detention, Ext.P2 order has not

been approved or confirmed under Section 3(3) and 10(4) of the

Kerala Anti-social Activities (Prevention) Act, 2007 (hereinafter

referred to as the `KAAPA’). The said orders of approval and

confirmation refer only to Ext.P1 order and in that view of the

matter, the continuation of the detention is not justified.

ii) Proceedings under Section 107 Cr.P.C had been

initiated against the detenu. There has been no proper

application of mind to this circumstance while passing the orders

of detention Ext.P1 or Ext.P2.

R.P No.20 of 2010 2

2. We have heard the learned counsel for the petitioner

and the learned Government Pleader. The learned Government

Pleader argues that the prayers made are totally beyond the

purview of a review petition as these contentions were not raised

in the Writ Petition nor were they canvassed when the matter

came up for arguments before passing the judgment dated

17.12.2009. We find merit in this contention raised by the

learned Government Pleader. We are satisfied that the request

made in this review petition are totally beyond the scope of the

powers of review. No error apparent on the face of the record is

pointed out. The points were not raised. They were not

considered also and, in these circumstances, we agree that the

powers of review cannot properly be invoked and this review

petition cannot be allowed.

3. However, ignoring technicality we have considered

the contentions on merits also. In our judgment dated

17.12.2009, we have taken note of the fact that Ext.P1 order

dated 19.01.09 was executed only on 28.08.09 and before

executing Ext.P1 order, the matter was considered afresh by the

detaining authority and Ext.P2 order dated 27.08.09 was passed

before the order of detention was executed. We took the view

R.P No.20 of 2010 3

that Exts.P1 and P2 must be read together and that when so

considered, we are satisfied that the delay in executing the order

of detention cannot justify the plea of snapping of the nexus. We

relied on the observations of the Supreme Court in Bhawarlal v.

State of T.N [A.I.R 1979 S.C 541] and the Division Bench of

this Court in Assia v. State of Kerala [2000 (1) KLT 673] to

come to a conclusion that proper application of mind had taken

place before the order of detention was belatedly executed.

Hence we held that the advantage of the decision in Soja

Beegum v. Additional Chief Secretary to Government

[2009 (4) KLT 550] will not be available to the detenu.

4. The counsel argues now for the first time that Ext.P2

order has not been approved or confirmed. The learned counsel

has taken us through Annexure-A3 order of approval under

Section 3(3) and Ext.R3(b) order of confirmation under Section

10(4) to contend that these orders of approval/confirmation do

not refer to Ext.P2. The argument of the learned counsel is that

as the detention was under Ext.P1 read along with Ext.P2,

approval/confirmation must have been there for Ext.P2 order

also. Inasmuch as Ext.P2 order is neither approved nor

confirmed under Annexure-A3 and Ext.R3(b), the counsel

R.P No.20 of 2010 4

contends that the continued detention of the detenu is not

justified.

5. We are unable to accept this contention. The order of

detention is Ext.P1. In Ext.P2, the detaining authority applied its

mind again to the new situation and changed circumstances

referred to in Ext.P2 and decided that though belatedly, the

order of detention has to be executed. Ext.P2 cannot be

reckoned as a different, separate or unconnected order which

requires separate approval/confirmation. We repeat that Ext.P1

was the order of detention. It was not executed within a

reasonable time. The detaining authority by Ext.P2 considered

the matter afresh in the light of the new situation and changed

circumstance and decided that the detenu must be detained.

Approval/confirmation was given to such detention ordered in

Ext.P1. The reasons for the decision to belatedly execute the

same was stated in Ext.P2. In these circumstances, the grievance

that Annexure-A3 and Ext.R2(b) do not specifically

approve/confirm Ext.P2 order under Section 3(3) and Section 10

(4) is found to be without any merit. The counsel attempts to

build up a case on the basis of the language of Ext.P2 which

suggests that it was an order of detention. We have already

R.P No.20 of 2010 5

indicated that Exts.P1 and P2 must be reckoned as a composite

order and it is the order of detention in Ext.P1 which is ordered

to be executed under Ext.P2 notwithstanding the delay, after

application of mind to the new situation and changed

circumstances. The insistence on a separate

approval/confirmation for Ext.P2 order is, in these

circumstances, found to be not justified.

6. The learned Government Pleader however points out

that it is not a case where the Government had not considered

Exts.P1 and P2 together before passing the order of approval

and the order of confirmation. The Government had taken into

consideration Ext.P1 order which was belatedly executed after

the passing of Ext.P2 order. Both these have been taken into

consideration by the Government before passing Annexure-

A3/Ext.R3(b) orders of approval/confirmation. Relevant file has

been placed before us for our consideration and we find this

contention of the learned Government Pleader to be absolutely

justified. Review prayed for on the first ground is thus found to

be not maintainable on merits also.

7. The second contention is that proceedings under

Section 107 of the Cr.P.C had been initiated against the detenu

R.P No.20 of 2010 6

earlier in Crime No.155 of 2002 and Crime No.19 of 2004.

M.C.Nos.286 and 2002 and 16 of 2004 were pending before the

Sub Divisional Magistrate, Trivandrum on the basis of these

crimes at the time when Exts.P1 and P2 were passed. The

learned counsel for the petitioner argues that the detaining

authority had not pointedly applied its mind to the question

whether it is necessary to pass an order of detention in the wake

of such proceedings which were pending. We note that the

detaining authority had applied its mind to this circumstance –

that the 2 M.Cs were pending before the Sub Divisional

Magistrate. They are referred to in Ext.P1 order. We are not

persuaded to agree that the mere pendency of those proceedings

under Section 107 Cr.P.C before the Sub Divisional Magistrate is

sufficient reason to invalidate the subjective satisfaction

entertained by the detaining authority or to sail to the conclusion

that there has been no proper application of mind. The claim for

review on the second ground must also, in these circumstances,

fail.

8. We do, in these circumstances, accept the plea of the

learned Government Pleader that the questions raised are

beyond the scope of the powers of review vested in this Court.

R.P No.20 of 2010 7

We further agree that even if the plea is considered on merits,

the review petition does not deserve to be allowed. The

judgment dated 17.12.2009 does not deserve to be altered or

modified.

9. This Review Petition is, in these circumstances,

dismissed.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-