High Court Kerala High Court

M.Iqbal vs The Director General Of Police on 10 November, 2009

Kerala High Court
M.Iqbal vs The Director General Of Police on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31731 of 2009(J)


1. M.IQBAL, CIRCLE INSPECTOR OF POLICE,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE, KERALA,
                       ...       Respondent

2. THE ADDITIONAL DIRECTOR GENERAL OF

3. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.T.RAMPRASAD UNNI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/11/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
              W.P.(C.) Nos. 31731 & 32003 of 2009
             ---------------------------------
          Dated, this the 10th day of November, 2009

                           J U D G M E N T

The petitioner, who filed these writ petitions, is working as

Circle Inspector of Police. He was posted at Punalur, Kollam district.

2. In so far as WP(C) No.31731/2009 is concerned, the

challenge is against Ext.P3 order dated 12/10/2009, by which he

has been transferred and allotted to North Zone on Public Interest

with immediate effect. In so far as WP(C) No.32009/2009 is

concerned, the challenge is against Ext.P2, a report dated

17/10/2009, submitted by the 2nd respondent to the Inspector

General of Police. According to the petitioner, he joined Punalur in

Kollam district only on 04/06/2009.

3. It is stated that with effect from 11/10/2009 he was

granted leave for attending the Umra. It is stated that as part of the

Umra, he was attending to certain religious functions and

formalities, and that on 11/10/2009 on his way to his house, he

stopped for 2-3 minutes for performing the function ‘Porutham’

WP(C) Nos.31731 & 32003/2009
-2-

with one of his close friends, Shri.Santhosh Nair, another Circle

Inspector of Police. It is stated that on getting information that

Shri.Santhosh Nair was in the Asramom Guest House, solely with a

view to meet him and to offer ‘Porutham’, the petitioner stopped at

the Asramom Guest House, in front of room No.8, and that after

performing ‘Porutham’ he left the premises on his way to home. It

is stated that thereafter he left for Umra and on coming back, he

came to know that he was transferred by Ext.P3 order dated

12/10/2009. It is stated that there is absolutely no justification for

the transfer, which has been ordered on the basis of certain

allegations involving certain other Police Officers, and that he did

not have anything to do with that incident as alleged.

4. However, the learned Government Pleader, who obtained

instructions in the matter, submits that in relation to an incident,

which occurred at the Asramom Guest House on 11/10/2009, to

which the petitioner was also a party, several allegations have been

raised, and that on receipt of a preliminary report, the Officers

mentioned in Ext.P3 were ordered to be transferred. It is stated that

they have also received Ext.P2 report from the Superintendent of

WP(C) Nos.31731 & 32003/2009
-3-

Police which also suggests the involvement of the petitioner and

that further action is being initiated on that basis.

5. From the above, therefore, it is evident that the reason,

which led to the transfer, was the complaints that were received by

the Authorities against the Officers including the petitioner. If that

be so, this Court will not be justified in holding that the authorities

have acted illegally by transferring the petitioner.

6. In so far as WP(C) No.32003/2009 is concerned, what is

under challenge is Ext.P2, a report submitted by the Superintendent

of Police to the Inspector General of Police in relation to the incident

that happened at the Asramom Guest House on 11/10/2009. The

Superintendent of Police conducted preliminary enquiry and

submitted his report to the Inspector General of Police. This report

may be a material available before the disciplinary authority and it is

up to that authority to initiate action as he deems fit.

7. As at present, no action has been initiated against the

petitioner and therefore the petitioner cannot be aggrieved by this

report. Further any action to be initiated against the petitioner for

any misconduct committed by him, should necessarily be based on

WP(C) Nos.31731 & 32003/2009
-4-

a charge memo and with opportunity to the petitioner. For that

reason, challenge against Ext.P2 is also unsustainable, and

therefore, I am not persuaded to interfere with the same.

The petitioner submits that he intends to file an application

before the Director General of Police seeking cancellation of his

transfer. This the petitioner can do, and if so, such a representation

is received, the concerned authority shall consider the same and

pass orders thereon as expeditiously as possible, at any rate, within

four weeks of its receipt.

These writ petitions are dismissed as above.

(ANTONY DOMINIC, JUDGE)
jg