High Court Kerala High Court

G.Balachandran vs State Of Kerala on 5 August, 2010

Kerala High Court
G.Balachandran vs State Of Kerala on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9401 of 2007(T)


1. G.BALACHANDRAN, S/O.GOPALA PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. HOME SECRETARY, GOVT.SECRETARIAT,

3. DIRECTOR GENERAL OF POLICE,

4. CITY POLICE COMMISSIONER,

5. C.S.RAMACHANDRAN NAIR,

6. J.ABDUL KALAM, HEAD CONSTABLE,

7. E.SUBIR KUNJU, SUB INSPECTOR OF POLICE,

8. CENTRAL BUREAU OF INVESTIGATION (CBI)

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  :SRI.S.SREEKUMAR, SC FOR CBI

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/08/2010

 O R D E R
                                                                                     CR



                              V. RAMKUMAR, J
                   .......................................................

                      W.P. C. Nos. 9401 & 27098/07
                                           and
                  Crl.M.C. Nos. 1617 and 1747 of 2007
                  ...........................................

                     Dated this the 5th day of August, 2010

                                 JUDGMENT

W.P. C. 9401 of 2007 is filed by the complainant (G.

Balachandran) in C.C. 621 of 1990 on the file of J.F.C.M. II

Attingal seeking the following reliefs:-

i) To quash Ext.P2 order dated 1-1-2005 as per which the
Government in the Home Department granted remission of the
sentences of the 6th and 7th respondents herein (Abdul Kalam and E.
Subrair Kunju) who were A2 and A3 respectively in C.C. No. 621 of
1990.

ii) to direct the 3rd respondent (Director General of Police) to abide
by Ext.P1 judgment of this Court in Crl.Appeal 343 of 1997

iii) to direct the eighth respondent (C.B.I.) to conduct an enquiry as
to whether any illegal methods were employed in securing Ext.P2
order of remission or to direct the 2nd respondent (Home
Secretary) to consider Exts. P4 and P5 representations filed by the
petitioner before the Home Minister.

W.P. C. 27098/07 is filed by C.S. Ramachandran Nair

(R5 in W.P.C. 9401 of 2007 and A1 in C.C. 621/1990) for a

direction to the State of Kerala to consider Ext.P6 application

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:2:-

filed by the petitioner under Sec. 433 Cr.P.C. for commutation

of his sentence. (Pending the said Writ Petition, the

Government as per Ext.R1 (a) order dated 13-3-2008

rejected his application).

Crl.M.C. 1617 of 2007 is filed by Subair Kunju (R7

in W.P.(C) 9401 of 2007 and A3 in C.C. 621/1990) under

Sec. 482 Cr.P.C. to quash the non-bailable warrants of arrest

issued against him by J.F.C.M. II (Attingal) ignoring

Annexure – A1 (Ext.P2 in W.P.C. 9401 of 2007) order of

remission and to direct the Director General of Police not to

take any action against the petitioner in execution of the

sentence in C.C. 621 of 1990.

Crl.M.C. 1747 of 2007 is filed by Abdul Kalam (R6

in W.P.C. 9401/2007 and A2 in C.C. 621/1990) under Sec.

482 Cr.P.C. for reliefs similar to those prayed for in

Crl.M.C. 1617 of 2007.

THE FACTUAL FLASHBACK

2. The events leading to the filing of the above Writ

Petitions and Crl. M.Cs are as follows:-

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:3:-

THE PROECUTION CASE

The petitioner in W.P. (C ) 9401 of 2007 is one

Balachandran hailing from Puthenchanthai,

Varkala. His wife is one Meena belonging to

Vamanapuram Village in Nedumangad Taluk. Their

marriage was in the year 1982. There was a

property dispute between the said Meena and her

brother Baiju and her paternal uncle Vidhyadhara

Kurup. On a complaint preferred by the said

Vidhyadhara Kurup against the said

Balachandran and his wife Meena, the husband and

wife were summoned to the Venjaramoodu Police

Station as per a written notice issued to them by the

Sub Inspector of Police, Venjaramoodu.

Balachandran and his wife Meena appeared before

the Sub Inspector of Police , Venjaramoodu at 9 a.m.

on 16-9-1988 as directed in the notice served on

them. The Sub Inspector directed them to meet

the Circle Inspector . One C.S. Ramachandran

Nair (the petitioner in W.P.(C.) 27098 of 2007) was

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:4:-

the Circle Inspector, Venjaramoodu. In the office of

the Circle Inspector, besides Ramachandran Nair,

the Circle Inspector of Police, three police

Constables by name Abdulkalam (petitioner in

Crl.M.C. 1747 of 2007, Subair Kunju (the petitioner

in Crl.M.C. 1617 of 2007) and Chandran and

Vidhyadhara Kurup the paternal uncle of Meena

and Baiju , the brother of Meena were also present .

As soon as Balachandran accompanied by his wife

Meena (who was seven months pregnant) entered

the room of the Circle Inspector, the Circle

Inspector (C.S. Ramachandran Nair) caught hold

of the lap of Balachandran together with the cloth

and slapped him on his cheek and chest asking

him whether he would prefer a complaint against

him. Seeing this when Meena, the wife of the

complainant went to the rescue of her husband, the

Circle Inspector kicked her on the stomach with his

boots resulting in Meena falling on the floor. Then

Abdul Kalam, Subair Kunju and Chandran the

police constables wrongfully restrained

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:5:-

Balachandran and beat him on various parts of his

body. The said police constables then caught hold

of Meena and snatched away her mangalyasoothra

and slapped her on the face. The above atrocities

were done in the presence of Vidhyadhara Kurup

and Baiju who had lodged the complaint before the

Sub Inspector . Hearing the hue and cry of

Balachandran and his wife the persons who were

waiting outside came rushing into the room . The

Circle Inspector along with Vidhyadhara Kurup

and Baiju abused Balachandran and his wife in

filthy language and threatened them with dire

consequences in case Meena was not prepared to

relinquish her rights over the property in question

in favour of Vidhyadhara Kurup and Baiju. A false

case was foisted against Balachandran and his wife

Meena. Abdul Kalam, the police Constable who

had taken Rs. 4,800 from Balachandran

subsequently produced only Rs. 1,800/- along with

the Mangalyasoothra and other gold ornaments

which were taken from Meena. After getting bail

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:6:-

Meena was got admitted as an inpatient in S.A.T.

Hospital, Thiruvananthapuram for treatment for

three days .

Crl.M.P. No. 7452 of 1988 was a private complaint filed by

Balachandran before the Judicial Magistrate of the Second Class,

( “J.S.C.M” . for short) Nedumangad against

1) C.S. Ramachandran Nair, Circle Inspector of Police,

Venjaramoodu (A1)

2) Abdul Kalam, Police Constable, Venjaramood (A2)

3) Subair Kunju, Police Constable,( Writer), Venjaramoodu (A3)

4) A Chandran , Police Constable, Venjaramoodu (A4)

5) Vidhyadhara Kurup, (A5)

6) Baiju (A6) – alleging offences punishable under

Sections 323, 324, 341 and 379 read with Sec. 34 I.P.C.

A4 Chandran was subsequently deleted from the array of accused.

27-09-1989 : J.S.C.M. Nedumangad dismissed the complaint
under Sec.203 Cr.P.C.

23-11-1989 : Crl.R.P. 145/1989 filed by Balachandran before
the Sessions Court, Kozhikode, challenging the
dismissal of his complaint.

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:7:-

18-01-1990 : Sessions Court allowed the Crl.R.P. and set aside
the trial Court’s order. Cognizance of offences
punishable under Sections 341 and 323 read with
Sec. 34 I.P.C. was taken against A1 to A3 and A5
and A6.

After the case went back to J.S.C.M.,
Nedumangad the case was numbered as C.C. 151
of 1990
08/10/1990 : M.C. (T.P.) No. 725 of 1990 was filed by
Balachandran before the Sessions Court,
Thiruvananthapuram seeking a transfer of the
case from the J.S.C.M. Nedumangad
13-11-1990 : Sessions Court allowed M.C. (T.P.) 725 of 1990
and transferred the Case to J.F.C.M. II Attingal
where it was taken on file as C.C. 621 of 1990.
The trial was conducted by the J.F.C.M. II
Attingal.

P.Ws 1 to 7 were examined on the side of the
complainant, Exts. P1 to P7 were marked . On the
side of the defence Exts. D1 to D3 were marked.
03/01/1993 : J.F.C.M. II Attingal pronounced judgment
acquitting A5 and A6 (Vidhyadhara Kurup and
Baiju) but convicted A1 to A3 ( Circle Inspector
Ramachandran Nair and Constables Abdul
Kalam and Subair Kunju) of offences punishable
under Sections 341 and 324 read with Sec. 34
I.P.C. and sentenced each of them to simple
imprisonment for one month and simple
imprisonment for one year respectively. The
sentences were directed to run concurrently.
09/02/1993 : A1 to A3 filed Crl. Appeal 46 of 1993 before the
Sessions Court, Thiruvanantnapuram, challenging
the conviction entered and the sentence passed
against them.

21-12-1996 : As per Ext.R7 ( c ) judgment in Crl.Appeal 46 of
1993 the Sessions Judge acquitted A1 and A3

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:8:-

21-05-1997 : Balachandran the complainant filed Crl. Appeal
343 of 1997 before the High Court of Kerala
under Sec. 378 (4) Cr.P.C.

25-05-2004 : The High Court passed Ext.P1 judgment
allowing the appeal filed by Balachandran. The
conviction recorded by the trial court under Sec.

                              323 I.P.C. was sustained.      A2 and A3 were
                              directed to undergo rigorous imprisonment      for
                              three months each      and to pay a fine of Rs.

1,000/- each and on default to pay the fine, to
suffer simple imprisonment for two weeks under
Sec. 323 I.P.C.

08/09/2004 : Abdul Kalam (A2) and Subair Kunju (A3) filed
separate petitions before the Government of
Kerala seeking remission of their sentence
under Sec. 432 Cr.P.C.

06/10/2004 On receipt of Ext.P1 judgment the learned
Magistrate issued non-bailable warrants of arrest
against A1 to A3 .

13-12-2004 : A1 filed Crl. M.C. 3442 of 2004 before the High
Court of Kerala challenging the warrant of arrest
issued against him contending that A2 and A3
alone were sentenced to imprisonment by the
High Court.

01/01/2005 : The Government issued Ext.P2 G.O. remitting
the sentence imposed on A2 and A3 . (This is the
order impugned in W.P. (C ) 940 of 2007).

     05/09/2005      :        The High Court, noticing that       the operative
                              portion of Ext.P1 judgment           was not in
                              consonance with the conclusion    reached in the
                              earlier part of the judgment and that          an

inadvertent mistake had crept into the judgment,
directed the matter to be placed before the
learned Judge who passed Ext.P1 judgment. The
said direction was complied with by the Registry.

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:9:-

31/10/2005 : The learned Judge who passed Ext.P1 judgment
held that A1 to A3 shall undergo rigorous
imprisonment for three months and to pay a fine of
Rs. 1,000/- each under Sec. 323 each.

A1 to A3 filed S.L.P. before the Hon’ble Supreme Court against Ext.P1
judgment as modified.

06/02/2006 : Supreme Court passed Ext.R7 (b) order
dismissing the S.L.P. filed by A1 to A3 against
Ext.P1 judgment. The Supreme Court observed
that the petitioners in the S.L.P. had not
surrendered .

10/02/2006 : Ramachandran Nair (A1) also filed an
application before the State Government for
remission of his sentence under Sec. 432 Cr.P.C.
19-03-2007 : Complainant Balachandran filed W.P.C. 9401 of
2007 before the High Court
23-04-2007 : A1 filed W.P.(C ) 13760/2007 before the High
Court of Kerala seeking a direction to J.F.C.M. II
Attingal not to execute the sentence imposed on
him pending his application for remission before
the Government.

08/05/2007 : High Court dismissed W.P. (c ) 13760/07 as
misconceived (Ext.P5 judgment in W.P. ( C)
27098/07 ) holding that no such direction could
be issued by the High Court and that in view of
the proviso to Sec. 432 (5) Cr.P.C. the
application of A1 under Section 432 could not
have been entertained unless the applicant was
in jail.

11/05/2007 : Subair Kunju (A3) filed Crl.M.C. 1617 of 2007
before the High Court.

30-05-2007 : Abdul Kalam (A2) filed Crl.M.C. 1747 of 2007

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:10:-

11/06/2007 : A1 filed another application before the State
Government under Sec. 433 Cr.P.C. seeking
commutation of his sentence.

11/09/2007 : Ramachandran Nair (A1) filed W.P.(C) 27098/07
before the High Court.

13-03-2008 : Government dismissed A1’s application under
Sec. 433 Cr.P.C. as per Ext.R1 (a) G.O. after
noticing that his application dated 10-2-2006
filed under Sec. 432 Cr.P.C. was not maintainable
in the light of the judgment in W.P.C 13760/07.
Ext.R1 (a) order has been passed during the
pendency of W.P. ( C) 27098/2007 filed by A1.

3. I heard Advocate Sri. K. Raveendran, the learned

counsel appearing for Balachandran, Adv. Sri. Abdul Salam, S.

the learned counsel appearing for Subair Kunju and Abdul Kalam,

Adv. Sri. Mathew B. Kurian the learned counsel appearing for

Ramachandran Nair and Adv. Sri. C.S. Hrithwick the learned

Government Pleader/ Public Prosecutor. I also perused the

Government files leading to Ext.P2 in W.P. ( C) 9401 of 2007 and

the connected files.

ARGUMENTS OF A1 TO A3

4 . Adv. Sri. Abdul Salam, the learned counsel appearing for

Subair Kunju and Abdul Kalam and Advocate Sri. Mathew B.

Kurian appearing for Ramachandran Nair made the following

submissions before me opposing W.P. (C ) 9401/07 and in

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:11:-

support of the other three cases:-

One of the prayers in W.P. (C ) 9401 /07 filed by

Balachandran is for a direction to the 2nd respondent Home

Secretary to consider Ext.P4 petition and a direction to the Home

Minister to consider Ext.P5 representation both filed by

Balachandran. Those representations were dismissed by the

Government and Balachandran has not produced those orders.

After Balachandran and his wife Meena fell out, Meena had given

Ext.R7 (a) statement dated 12-10-2006 before the Home

Minister to the effect that it was on account of the continuous

harassment by her former husband Balachandran that she was

constrained to give evidence against the accused policemen, that

she was giving false statement before the Court on account of the

compulsion of her husband, that no injury was caused to her or

the child in her womb. The Governor has been kind enough to

show mercy to Subair Kunju and Abdul Kalam. Balachandran

who was attributing malafides and foul play behind the order of

remission passed by the Government has not been able to

substantiate the said allegation. The power exercised by the

Government is a statutory and constitutional power. The right to

grant remission is governed by the provisions of Sec. 432

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:12:-

Cr.P.C. which vests the said power with the appropriate

Governemnt and not in any Court . (Vide para 7 of K.

Pandurangan v. S.S. R. Velusamy and another – (2003) 8

SCC 625. Except for the fact that Abdul Kalam and Subair

Kunju who were A2 and A3 respectively were roped in by

resort to Sec. 34 I.P.C., no specific allegation of torture was

made against them. Hence, the benign Government in exercise of

its clemency powers was inclined to extend the benefit of

remission to A2 and A3. But the very same Government went

wrong in not granting commutation to A1 (Ramachandran Nair)

who was also similarly placed as A2 and A3. This Court should,

therefore, direct the Government to extend the benefit of

commutation to A1 and should refuse to interfere with the

discretion exercised by the Government under its mercy

jurisdiction as against A2 and A3 after evaluating all the relevant

circumstances including their family background.

JUDICIAL RATIOCINATION

5. I am afraid that I find myself unable to agree with the

above submissions made on behalf of A1 to A3.

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:13:-

THE POLICE ATTROCITIES

6. During the trial before the Magistrate the complainant

besides examining himself as P.W.1 also examined his wife

Meena as P.W.4 . P.Ws 2 and 3 were the independent occurrence

witnesses. P.W. 5 was the doctor who had examined P.W.4

Meena and issued Ext.P6 wound certificate. P.Ws 6 and 7 were the

Sub Inspectors of Police, Venjaramoodu Police Station at the time

of occurrence and at the time of trial respectively. A1 had

clasped at the loin of the complainant (P.W.1) together with his

clothes shouting whether he would prefer a complaint against A1

and slapped him on the face and chest. Seeing this when P.W.1’s

wife Meena (PW4) went to the rescue of her husband, A1 kicked

her on the back with his boots and she fell down. She was in an

advanced stage of pregnancy. A2 and A3 had beaten up P.W.1.

They also snatched the mangalyasootra of P.W.4 and had slapped

her on the face. All these brutalities were committed after securing

the attendance of P.Ws 1 and 4 in the room of A1, the Circle

Inspector. After a careful evaluation of the oral and documentary

evidence, the learned Magistrate who had the unique advantage of

seeing the witnesses and assessing their demeanour and credibility

held in paragraph 22 of the judgment that both the complainant

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:14:-

and his wife were manhandled by A1 to A3 and that A1 had

stamped with his boots the complainant’s wife who was seven

months pregnant and she had fallen down. The evidence of

P.W.4 Meena was fully believed to hold that she was brutally

manhandled by A1 to A3 . After referring to the admission by

P.W.6 (Sub Inspector) that he had issued Ext.P3 notice to Meena

calling upon her to appear before the Police Station, the learned

Magistrate observed that the Sub Inspector was acting in utter

disregard of the prohibition under Sec. 160 Cr.P.C. against

summoning women to the Police Station. A1 to A3 were

accordingly found guilty under Sec. 341 and 323 read with Sec. 34

I.P.C. and sentenced as mentioned earlier. The conviction

entered against A1 to A3 for the offence punishable under Sec.

323 I.P.C. was confirmed by the High Court which, however,

reduced the sentence to rigorous imprisonment for three months as

against one year awarded by the trial Court.

THE ILLEGALITIES BEHIND THE REMISSION ORDER

7. It was at a time when the S.L.P. filed by A1 to A3

against Ext.P1 judgment of this Court was pending consideration

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:15:-

of the Supreme Court that A2 and A3 filed separate petitions

before the State Government on 8-9-2004 seeking remission of

their sentence under Sec. 432 Cr.P.C. and the Government issued

Ext.P2 G.O. dated 1-1-2005 completely remitting the sentence

imposed on A2 and A3. It is pertinent to note that the Supreme

Court of India on 6-2-2006 dismissed the S.L.P. filed by A1 to A3

on the ground that they had not surrendered to the jail concerned

in pursuance of the sentence passed against them. There is no

dispute that it was without entering the portels of the prison even

for a day that A2 and A3 submitted their applications for

remission which was entertained by the Government in flagrant

violation of clause (a) of the Proviso to Sec. 432 (5) Cr.P.C. as

per which the application for premature release can be filed and

entertained only if the applicant is in prison. Ext.P2 order of

remission was passed without calling for the opinion of the

presiding Judge who confirmed the conviction as provided under

sub section (2) of Section 432 Cr.P.C. All that apart, the

concerned file was circulated to the Governor without the aid

and advice of the Council of Ministers in blatant violation of the

mandate under Article 163 (1) of the Constitution of India as

detailed herein below .

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:16:-

8. I have perused File No. 52055/B1/2004/Home leading

to the issue of G.O. (Rt) No. 04/2005/Home dated 1-1-2005

(Ext.P2). The order of remission was passed mainly relying on the

Report of the Dy.S.P., Attingal as endorsed by the Director

General of Police, favouring two members of their own tribe. The

report of the District Probation Officer or the remarks of the

convicting Judge was not obtained. The recommendations of the

Jail Advisory Board or the State Prison Review Committee were

not obtained before forwarding the file to the Governor. The

aforementioned file is seen circulated by the Home Department to

the Governor through the Chief Minister (Vide page 22 of the

Note File). The points highlighted at paragraphs 22 and 23 at

page 21 of the Note File are as follows:-

“22. In this connection the following points are also to

be considered magnanimously .

(a) Police is the most important link in the criminal

justice system and have the primary duty of

safeguarding human rights.

(b) They should have the skill in mediating and settling

problems at the Station House itself.

(c ) The offence had been committed while they were

doing their duty as policemen.

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:17:-

(d) The Section under which the punishments had been

awarded is 323 Indian Penal Code. This Section is

applicable for the offence of “causing hurt ” and is

compoundable. The person by whom the offence

can be compounded is the person to whom the

hurt is caused

(e) The Court had imposed only a minor punishment but

that may cease their service as policemen of the

State.

(f) Government have the power for remission of the

sentence under Sec. 432 Cr.P.C.

23. In these circumstances for orders whether

(a) The requests of Sri. E. Subair Kunju and Sri.

Abdul Kalam for remission of imprisonment and fine

awarded by the Honourable High Court of Kerala in

Crl. Appeal 343/1997 may be recommended and

forwarded to His Excellency the Governor for granting

full pardon to the petitioners.”

At page 22 of the Note File the Under Secretary of Home

Department who put up the notes, her superior, the Addl.

Secretary of Home Department and the Principal Secretary,

Home have signed. Below that the then Chief Minister has

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:18:-

signed on 7-12-2004 with the endorsement “para 23 is approved”.

The file was then circulated to the Governor who has put his

signature on 10-12-2004 after making the following endorsement:

“I have considered the recommendations in

paragraph 23 and the foregoing notes.

In view of the exceptionally deserving circumstances

explained, I am inclined to approve the proposal, as

a very special case “.

The Governor was thus approving the proposal for remission as if

it was a matter within his discretionary powers.

9. I have also perused file No. 77694/B1/06/Home in which

the representation dated 29-3-2006 submitted to the Governor by G.

Balachandran, the complainant to re-consider Ext.P2 order of

remission granted to A2 and A3. The file is seen circulated by the

Home Department to the present Chief Minister through the Minister

for Home, Vigilance and Tourism and a decision was taken on 31-7-

2007 at the level of the Chief Minister not to reconsider Ext.P2 G.O.

This file has not been circulated to the Governor.

10. The police who are ritualistically submitting negative

recommendations in cases of atrocities against women had no qualms in

giving positive recommendations in the case of A2 and A3 who are members of

their own tribe. When the complainant and his wife who were the

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:19:-

injured had not shown any gesture towards compounding the

offence, the recommendation given to the Governor that the

offence was compoundable was totally irrelevant. Similarly,

the noting made in the file that the offence was committed by

the policemen while they were doing their duty was also false

and misleading since it is no part of the duty of a policeman

to summon a lady and that too in an advanced stage of

pregnancy, to the police station and assault her and her husband

from the room of the Circle Inspector. No doubt, long after the

Court verdicts in this case, the complainant and his wife appear

to have fallen out and translating the idea (which originated in

the warped mind of the police) of exploiting the situation into

reality a letter from Meena, the estranged wife of Balachandran

was procured to the effect that she was not assaulted as alleged

in the complaint and that she was merely yielding to the

pressure of her husband. Much strain is not necessary to discard

the said letter and the Government before which the said letter

(addressed to the Home Minister) was produced, rightly

eschewed the same from consideration.

11. There used to be a Jail Advisory Board constituted

under Rule 543 of the Kerala Prison Rules, 1958 with the Addl.

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:20:-

Director General of Police (Prisons), as the Chairman and the

District Collector, Sessions Judge, Superintendent of Police of

the district where the Central Prison concerned is located and

some others as members. The role of the said Board was to make

recommendations to the State Government for the purpose of

passing orders of remission under Section 432 Cr.P.C. By virtue

of the Proviso to Rule 545 (a) of the Kerala Prison Rules, 1958,

the said Jail Advisory Board had no power to consider the cases

of those lifers falling under Sec. 433 A Cr.P.C. who had been

convicted for offences for which death penalty was one of the

punishments prescribed but who, either on account of judicial

generosity or on account of executive clemency were either

sentenced to life imprisonment only or whose death sentence

was commuted in to one of imprisonment for life. All lifers

convicted under Sec. 302 I.P.C. would fall under Section 433 A

Cr.P.C. and the Jail Advisory Board could not take up for

consideration, the cases of such lifers unless and until they had

actually served 14 years of imprisonment. But no such

restrictions can be placed on the Governor’s Constitutional

powers under Article 161 of the Constitution. The only bridle

on the said power of the Governor is that while exercising the

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:21:-

extraordinary Constitutional power under Article 161 of the

Constitution , he should act in conformity with the Constitutional

philosophy. The Governor cannot exercise his power arbitrarily,

mala fide or in absolute disregard of the finer canons of

Constitutionalism. (See Para 12 of Swaran Singh v. State of

U.P. – AIR 1998 SC 2026). That is why a Constitution Bench

of the Apex Court in Maru Ram v. Union of India – AIR 1980

SC 2147 desired the State Governments to lay down guidelines

for the exercise of the said Constitutional power and ruled that

until such guidelines are set out, the relevant State Prison Rules

will serve as the guidelines. The need for laying down the

guidelines was emphasised by a Division Bench of this Court

also in Suo motu Proceedings under Section 482 Cr.P.C. v.

State of Kerala – 2002 (2) KLT 695, even though the view taken

therein that the power of the Governor under Article 161 of the

Constitution of India is subject to Sec. 433-A Cr.P.C. is, with due

respect, open to debate in view of the observations in Maru

Ram’s case itself and in view of the ruling of the Supreme

Court in paragraph 8 of State (Government of NCT of Delhi)

v. Prem Raj – (2003) 7 SCC 121.

12. Strictly speaking, proposals for remission under

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:22:-

Section 432 Cr.P.C. and commutation under Sec. 433 Cr.P.C.

need not be circulated to the Governor because such proposals if

forwarded to the Governor, the latter can act only on the aid

and advice of the Council of Ministers as will be seen hereafter.

It is only as a measure of Constitutional courtesy that the Rules of

Business make it obligatory that the signature of the Governor

should authorise the pardon, commutation or premature release.

13. In order to enable the Governor to exercise his extra

ordinary Constitutional power under Article 161 of the

Constitution of India, the State Government had, as per executive

orders constituted a State Prison Review Committee to

recommend the premature release of life convicts who had

completed 8 years of actual incarceration as desired in Maru

Ram ‘s Case (supra) . Proposals for premature release

containing the recommendations of the State Prison Review

Committee were invariably placed before the Council of

Ministers and then forwarded to the Governor for the exercise of

his mercy jurisdiction under Article 161 of the Constitution. But

proposals for premature release of convicts based on the

recommendation of the Jail Advisory Board also used to be

circulated to the Governor through the Chief Minister, as was

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:23:-

done in this case, but without the advice of the Council of

Ministers. Even if it could be said, by placing reliance upon

Section 3 (60 (b) ) of the General Clauses Act, 1897 and Article

154 of the Constitution of India and also the decisions of the

Apex Court in State of U.P. v. Mohammed Naim – AIR 1964

SC 703 and Subhash Chandra v. Municipal Corporation of

Delhi – AIR 1965 SC 1275, that the Governor, as the repository

of the executive power of the State, is the State Government

himself, then also the Governor can act in exercise of his

executive functions only on the aid and advice of the Council of

Ministers as enjoined by Article 163 (1) of the Constitution of

India, unless it be a matter falling under the discretionary power

of the Governor. In paragraphs 57 and 88 of the seven Judges’

Constitution Bench decision of the Supreme Court, in Samsher

Singh v. State of Punjab – AIR 1974 SC 2192, the Apex Court

speaking through Chief Justice Ray held that in all executive

actions the Governor can act only on the aid and advice of

Council of Ministers (the Cabinet) and that the Governor cannot

in such matters act personally without or against the aid and

advice of the Council of Ministers. In paragraphs 138 and 140

of the concurring decision rendered by Justice V.R. Krishna Iyer,

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:24:-

the limited areas of the discretionary powers of the Governor

where he could act on his own judgment, have been indicated.

The clemency jurisdiction of the Governor under Article 161 of

the Constitution of India is not one falling under the discretionary

powers made mention of by the Supreme Court. Six years

later , in the celebrated Maru Ram’s case the Supreme Court,

speaking through V.R. Krishna Iyer, J. observed as follows:-

“61. Are we back to square one ? Has parliament indulged

in legislative futility with a formal victory but a real defeat ?

The answer is ‘yes’ and ‘no’. Why ‘yes’ ? Because the

President is symbolic, the Central Government is the reality

even as the Governor is the formal head and sole repository

of the executive power but is incapable of acting except on,

and according to, the advice of his Council of Ministers.

The upshot is that the State Government, whether the

Governor likes it or not, can advice and act under Article

161, the Governor being bound by that advice. The action

of commutation and release can thus be pursuant to a

governmental decision and the order may issue even without

the Governor’s approval although, under the Rules of

Business and as a matter of constitutional courtesy, it is

obligatory that the signature of the Governor should

authorise the pardon, commutation or release. The position

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:25:-

is substantially the same regarding the President. It is not

open either to the President or the Governor to take

independent decision or direct release or refuse release of

anyone of their own choice. It is fundamental to the

Westminster system that the Cabinet rules and the Queen

reigns being too deeply rooted as foundational to our system

no serious encounter was met from the learned Solicitor

General whose sure grasp of fundamentals did not permit

him to controvert the proposition, that the President and the

Governor, be they ever so high in textual terminology, are

but functional euphemisms promptly acting on and only on

the advice of the Council of Ministers have in a narrow area

of power. The subject is now beyond controversy, this Court

having authoritatively laid down the law in Shemsher Singh

Case. (1974) 2 SCC 831). So, we agree, even without

reference to Article 367 (1) and Sections 3 (8) (b) and 3 (60)

(b) of the General clauses Act, 1897, that, in the matter of

exercise of the powers under Articles 72 and 161, the two

highest dignitaries in our constitutional scheme act and

must act not on their own judgment but in accordance with

the aid and advice of the ministers. Article 74, after the 42nd

Amendment silences speculation and obligates compliance.

The Governor vis-a-vis his Cabinet is no higher than the

President save in a narrow area which does not include

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:26:-

Article 161. The constitutional Conclusion is that the

Governor is but a shorthand expression for the State

Government and the President is an abbreviation for the

Central Government”.

(emphasis supplied)

14. Thus, if the order of remission or pre-mature release

were to be passed at the Governor’s level whether under Section

432 Cr.P.C. or under Article 161 of the Constitution of India, the

Governor can do so only on the aid and advice of the Cabinet.

RULES OF BUSINESS – NOT A CONFIDENTIAL DOCUMENT

15. Rules of Business of the Government of Kerala were

issued by the Governor in exercise of his powers under clauses 2

and 3 of Article 166 of the Constitution of India. It is quite

strange that even after the advent of the Right to Information

Act providing for transparency in the business of public

functionaries, the State Government continues to treat the Rules

of Business as a confidential and classified document. But

notwithstanding the secrecy maintained by the State, there are

ever so many judicial verdicts adverting to and even

interpreting one Rule or the other of the Rules of Business. It

is high time that the said rules were de-classified and made

public as has been done in many other States.

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:27:-

RULES OF BUSINESS TO BE AMENDED

16. Going by Rules 34 (1) (i) and 34 (2) (i) of the Rules

of Business of the Government of Kerala proposals for the grant

of pardons, reprieves , respites or remissions of punishment or

the suspension, remission or commutation of a sentence in

pursuance of Article 161 of the Constitution of India, or for the

suspension, remission of a sentence under Section 432 or

commutation of sentence under Sec. 433 Cr.P.C. have to be

submitted to the Chief Minister who in turn has to submit the

same to the Governor before issue of orders. The above

procedure in the Rules of Business shortcircuting the cabinet

and providing for circulating the file to the Governor without

the aid and advice of the Council of Ministers is unconstitutional

calling for immediate amendment of the Rules of Business. I

know it for sure that a former Law Secretary to the Government

had given his advice to the Government requesting to amend the

Rules of Business in tune with the constitutional mandate and

judicial verdicts. It is learnt that the said advice of the Law

Secretary was received with some reservation, if not resentment,

by the Governor’s Office. That explains the need for a

competent legal advisor to the Governor in addition to a

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:28:-

bureaucrat as the Secretary so that the high office of the

Governor is not exposed to the risk of easy intervention by

Courts on account of palpable infirmities in law. The scope of

judicial review over the gubernatorial orders in the realm of the

clemency jurisdiction of the Governor has been elucidated by

the Apex Court in Swaran Singh’s Case (Supra) and in Epuru

Sudhakar v. Government of A.P. – AIR 2006 SC 3385.

17. The result of the foregoing discussion is that Ext.P2

order dated 1-1-2005 passed at the level of the Governor without

the aid and advice of the Council of Ministers is bad for this

reason also and the same is accordingly, quashed. Consequently,

the warrants,if any, of arrest issued against A1 to A3 are liable

to be executed and , therefore, Crl.M.C. Nos. 1617 and 1747 of

2007 are liable to be dismissed and I do so.

18. In the case of Ramachandran Nair, the first accused,

the Government have in G.O. (Rt) No. 819/2008 /Home dated

13-3-2008 [Ext.R1 (a) in W.P.(C). 27098/07] given valid

reasons as to why his application for commutation of sentence

was liable to be rejected. I do not find any good ground to

interfere with the said order and W.P.(C). 27098/07 is accordingly

dismissed.

W.P. C. Nos. 9401 & 27098/07
& Crl.M.C. Nos. 1617 &1747 of 2007
-:29:-

CONCLUSION

In the result, W.P.( C) 9401 of 2007 is allowed and Ext.P2

order is quashed. W.P.( C) 27098 of 2007 and Crl.M.C. Nos.

1617 and 1747 of 2007 are dismissed.

Dated this the 5th day of August, 2010.

V. RAMKUMAR, JUDGE.