High Court Kerala High Court

Vijayamma Saseendran vs K.S.Babu on 5 May, 2009

Kerala High Court
Vijayamma Saseendran vs K.S.Babu on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 160 of 2009(S)


1. VIJAYAMMA SASEENDRAN, W/O. SASEENDRAN,
                      ...  Petitioner

                        Vs



1. K.S.BABU,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. STATE OF KERALA, REP. BY CHIEF

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :05/05/2009

 O R D E R
    P.R. RAMACHANDRA MENON & C.K. ABDUL REHIM, JJ.

               -------------------------------------------------

                     W.P.(Crl).No. 160 OF 2009
              --------------------------------------------------
                  Dated this the 5th day of May, 2009



                            J U D G M E N T

P.R. Ramachandra Menon, J.

The petitioner, wife of the detenu, approached this

Court stating that her husband was missing with effect from

20.4.2009, having been abducted by some political rivals

particularly at the instigation of the first respondent and some

others. It was stated that the detenu was under illegal

confinement, despite the fact that he was the Vice President of

the Poothadi Grama Panchayath, Wayanad. The alleged

abduction was mainly with a view to see that the petitioner’s

husband would not be available for the voting proposed to be

held on 27.4.2009 and thereby to defeat the “motion of no

confidence”.

2. Pursuant to the intervention made by this Court, the

additional fifth respondent produced the detenu on 28.4.2009.

The detenu submitted that he was forcibly taken away by the

culprits in a motor vehicle; that he was beaten up and that much

WP(Crl)160/2009
2

harassment and hardship had been caused to him. Observing

that the detenu was not produced before any Magistrate despite

registration of a crime, this Court had given necessary

instructions to have the detenu produced before the concerned

Magistrate and to record his statement positively, on 29.4.2009,

and to forward a report by the concerned Magistrate.

3. Pursuant to the above direction, the Judicial First

Class Magistrate-II, Sulthan Bathery, vide report dated

30.4.2009, has conveyed that the detenu was produced before

the Magistrate at 9 a.m. on 29.4.2009; that his statement was

recorded on oath, which was read over to him and after

obtaining his signature, he was set at liberty. The said report,

along with a true copy of the statement obtained from the detenu

has been forwarded to this Court. We have gone through the

report as well as the statement.

4. The learned Government Pleader with reference to

the report submitted by the police authorities submits that all

necessary steps have been taken by the police to book the

culprits and a crime has been registered under Sections 365,

368 and 345 read with section 120B and section 34 of the Indian

WP(Crl)160/2009
3

Penal Code. It is further stated that all the five accused have

been arrested and produced before the Magistrate and they have

been remanded to the judicial custody. It is added by the

learned Government Pleader that the matter has been given

serious attention and investigation is going on; asserting that

every effort will be taken to see that the investigation is taken to

its logical conclusion. Learned Government Pleader also refers

to the affidavit dated 4.5.2009 filed by the Circle Inspector of

Police, Pulpally, Wayanad, where the sequence of events has

been described in detail.

5. Considering the facts and circumstances, we find that

the police has taken appropriate action honouring the directions

given by this Court in the right spirit and perspective; though the

course pursued by them before intervention of this Court can’t

but be deprecated in the strongest possible words. This Court

earnestly desire and hope that the investigation now being

conducted by the police will be carried out effectively, to see that

the persons who have taken law into their hands will be dealt

with in the most appropriate manner as provided under the law.

While recording the submissions made as above, this Court finds

WP(Crl)160/2009
4

that the purpose of the ‘Habeas Corpus’ petition has been served

whereby the detenu has been produced before the court and has

been set at liberty. In the said circumstances, the Writ Petition

for Habeas Corpus is closed, without prejudice to the rights of

the detenu to pursue further appropriate action in connection

with the grievances, if any.

P.R. RAMACHANDRA MENON,
JUDGE.

C.K. ABDUL REHIM,
JUDGE.

okb