High Court Kerala High Court

G.Balachandran vs State Of Kerala on 2 February, 2011

Kerala High Court
G.Balachandran vs State Of Kerala on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33511 of 2010(L)


1. G.BALACHANDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. THE PRINCIPAL SUB INSPECTOR OF POLICE,

5. THE SUB INSPECTOR OF POLICE,

6. C.S.RAMACHANDRAN NAIR,

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :02/02/2011

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                  W.P(C) No.33511 of 2010-L
                  *****************************
            Dated this the 2nd day of February, 2011

                          JUDGMENT

BASANT, J.

The petitioner has come to this Court complaining of police

harassment and issue of directions to respondents 1 to 5 to

ensure that the police officials do not vex and harass him at the

instance of the 6th respondent, a retired high ranking police

official.

2. According to the petitioner, the 6th respondent was

guilty of committing criminal offences against the petitioner and

his wife. Prosecution was launched. It ultimately ended in

conviction. The conviction was upheld by all courts upto the

Supreme Court. According to the petitioner, the 6th respondent,

who is a very influential person, prevailed upon the Government

to commute/remit the punishment imposed to him. This obliged

the petitioner to approach this Court and this Court set aside the

order of remission granted in favour of the 6th respondent.

3. Appeals were preferred against that order of the

learned Single Judge by the 6th respondent as well as the State.

According to the petitioner, the Bench which was hearing the

W.P(C) No.33511 of 2010-L 2

appeal wanted to ascertain whether parties can settle their

disputes and the petitioner can compound the offences alleged

against the 6th respondent. The petitioner is not willing for any

such composition, asserts the petitioner. The petitioner alleges

that there was a concerted attempt to vex and harass the

petitioner for the reason that the petitioner was not willing to

compound the offences alleged against the 6th respondent. It is

contended that succumbing to the influence wielded by the 6th

respondent, the 4th and 5th respondents took the petitioner into

custody and detained him at the Sakthikulangara Police Station.

There, he was allegedly compelled to affix his signature on some

blank sheets in a book. The petitioner aired an apprehension in

the petition that such signatures are likely to be misused by the

6th respondent to make it appear that the petitioner has settled

the disputes and compounded the offences allegedly committed

by the 6th respondent against him. It is, in these circumstances,

that the petitioner came to this Court seeking issue of directions

to the respondent police officers to desist from their attempt to

vex and harass him.

4. The 6th respondent has entered appearance.

According to the 6th respondent, the allegations are totally false.

W.P(C) No.33511 of 2010-L 3

The 6th respondent submits that the appeals have been decided

in favour of the 6th respondent and that there is no merit in the

contention that the 6th respondent had made any attempt to

obtain signatures of the petitioner in blank papers to enable him

to use the same to succeed in the appeals, which were pending

before the Division Bench.

5. The learned Government Pleader appears for

respondents 1 to 5. The learned Government Pleader submits

that it is true that a complaint was received from one

Krishnamma, allegedly a neighbour of the petitioner. That

complaint was registered as a petition. No crime was registered.

The petitioner and the said Krishnamma were called to the police

station. An attempt was made to ensure that the parties settle

their disputes. They did not. Theirs was a civil dispute. Parties

were directed to approach the civil court. The parties including

the petitioner, were asked to affix their signatures in the petition

registered. The petitioner is relying upon that innocuous

circumstance to raise false and untenable allegations against the

6th respondent as also the other police officials.

6. It is now evident that the signature was obtained in

the petition register. We do not think it necessary to delve

W.P(C) No.33511 of 2010-L 4

deeper into the question as to whether it was a blank of the

register or the signature was obtained after entries were made

in the register. At any rate, we do not find any merit in the

contention that signatures were obtained in order to enable the

6th respondent to falsely claim that the dispute was settled and

the offences were compounded by the petitioner.

7. We are not, in these circumstances, persuaded to

agree that any directions under Article 226 of the Constitution of

India can, need or deserve to be issued.

8. This Writ Petition is, in these circumstances,

dismissed.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)
rtr/