High Court Kerala High Court

Gracy Joseph vs State Of Kerala on 20 January, 2010

Kerala High Court
Gracy Joseph vs State Of Kerala on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(Crl.).No. 541 of 2009(S)


1. GRACY JOSEPH,AGED 42 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT COLLECTOR/DIST.MAGISTRATE,

3. THE SUPERINTENDENT OF POLICE,

4. THE S.I.OF POLICE,KELAKAM POLICE

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :20/01/2010

 O R D E R
                             K. M. JOSEPH &
                        P.Q. BARKATH ALI, JJ.
               --------------------------------------------------
                   W.P(CRL). NO. 541 OF 2009 S
               ---------------------------------------------------
                 Dated this the 20th January, 2010

                               JUDGMENT

K.M. Joseph, J.

Petitioner is the wife of Shri Pappachan @ Mathew who

has been detained under the provisions of The Kerala Anti-

Social Activities (Prevention) Act, 2007 (hereinafter referred to

as the Act). Ext.P1 is the order dated 25.09.2009 passed by the

District Magistrate ordering detention. There are five cases

referred to in Ext.P1 order, which reads as follows:

Sl.                   Date of
      Offence                           Crime No.                Remarks
No                  occurrence
  1 Sec. 55(a)    24/02/2006         36/2006 of           300 ml. of Arrack
                                     Kelakam P.S.         was
                                                          seized by the fourth
                                                          respondent
  2 Sec. 55(a)    02/05/06           85/2006 of           2.5 ltrs. of Arrack
                                     Kelakam P.S.         seized near the house
                                                          of the detenu by the
                                                          fourth respondent
  3 Sec. 55(a)(i) 14/02/2008         37/2008 of           8.80    ltrs.  IMFL
                                     Kelakam P.S.         seized from the house
                                                          of the detenu by the
                                                          fourth respondent

WP(CRL).541/09 S                2


Sl.                 Date of
       Offence                   Crime No.            Remarks
No                occurrence
   4 Sec. 55(a)  10/07/08     153/2008 of      15 bottles of IMFL
                              Kelakam P.S.     each containing 1 ltr.
                                               was abandoned by
                                               the detenu on seeing
                                               the police and run
                                               away,    which  was
                                               seized by the fourth
                                               respondent
   5 Sec. 55(a)  11/06/09     88/2009 of       Seized    13  bottles
                              Kelakam P.S.     of     IMFL     each
                                               containing 375 ml.
                                               near the premises of
                                               Kottiyoor     temple,
                                               seized by the fourth
                                               respondent

2. All the cases are under Section 55(a) (i) of the Kerala

Abkari Act. They include cases of seizure of arrack and also

cases of seizure of IMFL. All the cases are registered as Crimes

of the Kelakam Police Station. The dates of occurrence of the

cases are 24.02.2006, 02.05.2006, 14.02.2008, 10.07.2008 and

11.06.2009. In the first case, the allegation is of seizure of 300

ml. of arrack. In the second case, the quantity seized is 2.5

litres of arrack. In the third case, it is 8.80 litres of IMFL. In

the fourth case, 15 bottles of IMFl each containing one litre

were allegedly abandoned by the detenu on seeing the police.

WP(CRL).541/09 S 3

Still further, in the fifth case, the seizure alleged is of 13 bottles

of IMFL each containing 375 ml. Ext.P1 order of detention has

been approved by Ext.P4 under Section 3(3) of the Act. Ext.P6

is the order passed by the Government on a representation given

by the detenu.

3. We heard Shri C.P. Peethambaran, learned counsel for

the petitioner and the learned Government Pleader. Petitioner

seeks a writ of habeas corpus to produce the detenu before this

Court and to set him free.

4. Learned counsel for the petitioner would submit that the

Act has been invoked against the detenu in a very casual

manner. He would, in this regard, point out that in Ext.P3

submitted by the Sub Inspector of Police, in respect of

FIR.88/09, the date of submission of the charge sheet was

shown as 18.07.2009, but it is pointed out that Ext.P3 was

submitted by the Sub Inspector of Police on 25.06.2009. He

poses the question as to how, in a Report submitted on

25.06.2009, the Sub Inspector of Police could have pointed out

that date of submission of the charge sheet in the said case as

WP(CRL).541/09 S 4

18.07.2009. Secondly, he would contend that in Ext.P1 the

detaining Authority has stated as follows:

“12. The respondent is a habitual offender,

involved in many cases against the provisions of

Abkari Act. The materials furnished by the

Superintendent of Police, Kannur reveals that he is

continuously involved in many such offences. His

last crime committed as per Crime No.88/09 u/s.55

(a) of Abkari Act dated 11.06.09 reveals that he is

still involved in such activities. As such, if he

remains at large, he would indulge in antisocial

activities, detrimental to the peace and traanquility

of the people residing in the Thottada and

suburabs.”

He would submit that Thottada and suburbs are situated far

away. He would point out that this betrays non-application of

mind. He would point out further that Ext.P4 is the order by

which the Government has approved the order of detention

under Section 3(3) of the Act. Ext.P5 is stated to be an order

issued by the detaining Authority dated 07.10.2009. It reads as

follows:

WP(CRL).541/09 S 5

“In the order of detention issued on 25.09.09

against Sri. Thekkedath Pappachan @ Mathew, S/o.

Joseph, Thekkedath House, Kottiyoor amsom,

Kadappanam, Kelakam Police Station limit, in

`Annexure 2′ the following erratum is hereby

ordered.

In 3rd page, para 12, last line to be read as

“people residing in Kelakam police station limit”.

The papers read above stands corrected to the

above extent only.”

5. Learned counsel for the petitioner would submit that

these documents would show that the detaining Authority has

approached the issue in a most casual manner which warrants

interference with the order passed by the Magistrate. He would

submit that the order of approval (Ext.P4) is with reference to

the contents of paragraph 12 of Ext.P1 which we have already

extracted. Even if the erratum order was passed subsequently,

there was no approval of the order of detention, with referrence

to a change brought about in the order of detention by the

issuance of the erratum order (Ext.P5), he contends. He further

took us through Ext.P6 order rejecting the representation by the

WP(CRL).541/09 S 6

detenu. It is submitted that the order is dated 24.10.2009, but it

refers to a representation dated 27.10.2009. He poses a question

as to how such a mistake could have been made. He

further contended that there was no proper consideration of the

representation. He would also contend that the detenu has been

in jail for the past three months and having regard to the facts,

this Court may direct his release.

6. Per contra, learned Government Pleader would point

out that while it is true that Ext.P3 submitted by the Sub

Inspector of Police is dated 25.06.2009 and at that stage the

charge sheet had not been filed in FIR.88/09. A perusal of

Ext.P3 (at internal page 6 of Ext.P3) will show that the

document was forwarded to the Superintendent of Police,

Kannur by the Deputy Superintendent of Police only on

29.7.2009. By that time, the case had been charge sheeted on

18.7.2009. He would submit that, therefore, there is no basis at

all for the petitioner’s complaint. Next, he would submit that

there was a typographical error in Ext.P1 order in so far as

WP(CRL).541/09 S 7

instead of stating Kelakam area, in paragraph 12 it was stated as

Thottada and suburbs. He would submit that it was, therefore,

upon the error being noticed, Ext.P5 Erratum was issued. He

would also point out that the Erratum Order was also served on

the detenu on 7.10.2009, as per the time prescribed in Section 7

(2) of the Act. It is pointed out in this regard that though the

order of detention was issued on 25.9.2009, the detenu was

arrested only on 3.10.2009. These submissions are seen stated

in the Counter Affidavit at paragraph 9. There is no Reply

Affidavit as such in regard to these aspects, he points out. He

would point out that by the time the approval order was passed,

the erratum order had already been issued and there was no

question of issuing further order approving the detention order

with the correction carried out by the erratum order. He would

also point out that the detaining Authority has carefully

considered the matter as is evident from the narration of the

facts in the order of detention and he would submit that the

detenu is involved in many cases as noted in the order of

WP(CRL).541/09 S 8

detention. He would further submit that the date of the

representation mentioned in Ext.P6 order rejecting the

representation is only a mistake.

7. As far as the question relating to the statement

contained in Ext.P3 to the effect that the case was charge-

sheeted in respect of FIR No.88/08 on 18.7.2009 which is an

impossibility if the Report was given on 25.6.2009 by the Sub

Inspector of Police, we see merit in the contention of the learned

Government Pleader that it was actually forwarded to the office

of the Superintendent of Police, Kannur only on 29.7.2009.

There is no serious dispute that on 18.7.2009, the detenu was in

fact charge-sheeted in the case. If that is so, the incorporation of

the said fact in Ext.P3 cannot entitle the petitioner to challenge

the order of detention.

8. We also do not see any merit in the contention of the

petitioner based on the contents of paragraph 12 of Ext.P1 order

of detention. It is true that in the said paragraph, the Magistrate

has referred to the wrong area. But, we cannot be oblivious to

WP(CRL).541/09 S 9

the fact that in the Report submitted by the Authorities, the

references are all to the Kelakam Police Station. Ext.P2 is

apparently the information placed before the Magistrate by the

Superintendent of Police. Therein, it is specifically stated that

the involvement of the detenu brings him within the ambit of a

known goonda as defined in Section 2(o) of the Act, as per the

Explanation provided to the said Section. It is further stated that

the Confidential Report reveals that he is a hard core criminal

causing serious law and order problem and terrorizing people in

Kelakam, Kannur by indulging in anti-social activities and he is

causing serious headache to the police and to the public in the

area by his criminal activities there, thereby threatening the

peace and tranquility. Still further more, in Ext.P1 itself, as

pointed out by the learned Government Pleader, reference is

actually made to Kelakam in paragraph 11 of the Order. It is

specifically stated that the detenu is a threat to the safety of

public at Kelakam area. We further notice that, in fact, the

Magistrate has also found that the detenu is not entitled to any of

WP(CRL).541/09 S 10

the exemptions which are provided in the Act. Therefore, on a

whole, we cannot find that there is merit in the contention of the

learned counsel for the petitioner that the order is passed in a

casual manner. It is true, there was a mistake occurred and

apparently the mistake was corrected and the erratum order was

also served on the detenu as provided in law. It is with Ext.P1

order as modified by the order of erratum, that Ext.P4 has been

passed, approving the detention, as the order of erratum is dated

7.10.2009 and the order approving the detention is on

12.10.2009. Therefore, there is no merit in the said contention

of the petitioner also. Petitioner has not produced the

representation made by the detenu. We cannot describe the

order of rejection of the representation as a one line order.

There is no case for the petitioner, even before us, that any of

the crimes which are alleged against the detenu are to be

excluded for the purpose of considering whether he is a known

goonda. There is no serious challenge to the objective

satisfaction of the Magistrate that the detenu is a known goonda

WP(CRL).541/09 S 11

by the alleged involvement of the detenu in the crimes stated in

Ext.P1 order. In the circumstances of the case, we see no reason

either to declare the detention illegal or to order release of the

detenu.

The Writ Petition fails and it is dismissed.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
P.Q. BARKATH ALI,
JUDGE
kbk.

// True Copy //

PS to Judge