High Court Kerala High Court

Anish vs The Superintendent Of Police on 4 June, 2008

Kerala High Court
Anish vs The Superintendent Of Police on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 165 of 2008(S)


1. ANISH, AGED 29,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/06/2008

 O R D E R

P.R.RAMAN & T.R.RAMACHANDRAN NAIR,JJ.

——————————————————–

W.P.(CRL.)N0.165 OF 2008

———————————————-

Dated, 4th June, 2008.

Judgment

Raman,J.

The petitioner alleges that his brother Agish married the

daughter of Indira Joy, Kochuthottathil House, Thuthiyoor,

Kakkanad. The said Indira Joy was residing in a small building.

Since there was nobody to look after her, they decided to

dispose of her house and registration of sale deed was

scheduled on 21-5-2008. One Ratheesh, Karuvila Puthen

Veettil, Anappara, Ambalavayal, Wynad was also accompanying

the said Indira Joy to Sub Registrar’s Ofice. The said Ratheesh

is none other than the petitioner’s brother in law. After

registration of the document the said Indira Joy and Ratheesh

came out of Sub Registrar’s office, then the 3rd respondent along

with two Constables came to the spot and taken the said Indira

Joy and Ratheesh into custody on 21-5-2008 at about 3 p.m.

Their relatives enquired about the matter in the Thrikkakara

police station on the same day. Then one Manoj was also

taken into custody. It is alleged that Mandatory conditions

WPCRL. 165/2008 -: 2:-

were not followed while the persons were taken into

custody. It is prayed that they may be produced before

this court and they may be released.

2. Pursuant to the notice issued, two statements are

filed by the Sub Inspector of Police, Thrikkakara police

station along with a memo by the Government Pleader. As

per the statement filed, Indira Joy and Manoj were produced

before the Judicial First Class Magistrate’s court Aluva on

24-5-2008 and Indira Joy was remanded to Sub Jail

Moovattupuzha and Manoj was remanded to the Sub Jail

Aluva. It is also stated that Ratheesh is not residing within

this police station limits and he is not wanted for the crime

registered in this police station.

3. In view of the above circumstances, as pointed

out in the statement, no further direction need be issued in

the writ petition.

4. Learned counsel further points out some

mistakes in the statements filed before this court regarding

the persons to whom the information of arrest was

WPCRL. 165/2008 -: 3:-

conveyed and alleged delay in producing the accused

before court. However, the main prayer in this writ petition

is for a release of the alleged detenue. Since they are

remanded to judicial custody pursuant to the order of the

court, their custody cannot be said to be illegal. No relief

could be granted in this proceedings. Hence dismissed.

P.R.RAMAN, JUDGE.

T.R.RAMACHANDRAN NAIR,
JUDGE.

kvm/-

WPCRL. 165/2008 -: 4:-

V.K.MOHANAN, J.

No….

Judgment/Order

Dated: