High Court Kerala High Court

Noushad C.M. vs State Of Kerala on 9 June, 2010

Kerala High Court
Noushad C.M. vs State Of Kerala on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27499 of 2009(Q)


1. NOUSHAD C.M.,S/O.MOHAMMED,
                      ...  Petitioner
2. ABDUL RAHIMAN THERUVATHU,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. STATE OF KERALA,

3. STATE OF KERALA,

4. SRI.ABDUL GAFOOR,

5. SRI.T.P.PREMARAJAN,

6. SRI.V.K.VISWAMBARAN,

7. SRI.RAMDAS POTHEN,

8. SRI.TOMIN THACHANKARI,

9. SRI.JACOB PUNNOOSE,

10. DISTRICT COLLECTOR,

                For Petitioner  :SRI.K.P.RAMACHANDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/06/2010

 O R D E R
                          V. RAMKUMAR, J.
                     .................................
                      W.P.(c).No.27499 of 2009
                    ....................................
                           Dated:09.06.2010

                               JUDGMENT

In this writ petition filed under Article 226 of the Constitution

of India, the petitioners, two in number, seek a direction to call for

the records in Crime No.671/2009 of Kasaragod Police Station, to

order a judicial probe by a retired High Court Judge, so as to make

an enquiry into the circumstances leading to the registration of the

above crime and to ensure punishment to such Police officers who

are found guilty pursuant to the judicial probe and to direct the

respondents to pay a sum of Rs.3,50,000/- to the 1st petitioner as

compensation for the damage sustained to his shop and the

movables therein.

2. According to the petitioners they were severely assaulted

and tortured by the Kasaragod Police on the eve of Ramzan on

20.09.2009 and the police was on the rampage.

3. The Superintendent of Police, Kasaragod has filed a

statement to the following effect:-

On 20.09.2009 at about 10.30 p.m. in the old bus stand

Kasaragod the named accused persons and about 500 other

W.P.(c).No.27499 of 2009
2

identifiable youngsters formed themselves into an

unlawful assembly and busted crackers on the busy

public road, drove motor bikes across the road in a rash

and negligent manner, after dismantling the silencer

fitted to the two wheelers thereby making terrible sound.

Notwithstanding the directions by the Dy.S.P., Kasaragod

the mob did not stop their activities but instead shouted

against the Police, pelted stones and soda bottles towards

the Police party causing injuries to four police men and

causing damage to six police vehicles, a KSRTC bus and

five more police constables sustained injuries. Kasaragod

sub division is the most communally sensitive sub division

of the district mainly falling within the limits of the

Kasaragod Police Station. The Police also had intelligence

reports to the effect that on 20.09.2009, the R.S.S. have

planned to conduct a road march from Mallikarjuna

temple through new bus stand, old bus stand, M.G.Road

etc. On account of the said situation, sufficient Police

have been deployed in force to control the erupting

violence. At about 7 p.m. on 20.9.2009 several Muslim

youths assembled in the old bus stand creating problems

W.P.(c).No.27499 of 2009
3

to the public by busting crackers and raising motor bikes

after dismantling the silencers thereon. They ignored the

lawful directions of the Police and about 500 agitators

thronged the old bus stand premises. From 8.30 p.m.

onwards they resorted to various provocative tactics such

as raising motor bikes, busting crackers etc. Even after

the closure of the shops in that area around 10 p.m. the

troublemakers continued their activity against the

Policemen who were deployed there. All lawful orders

given by the Police were disobeyed by the agitators. The

mob started attacking the Police from all sides resulting in

Policemen sustaining injuries and 6 Police vehicles and

one KSRTC bus got damaged due to the pelting of stones.

The situation was brought under control only by 12.00

midnight. Crime No.679/2009 was registered in the above

circumstances. During the course of investigation A6,

A11 and A13 to A17 alone were arrested and produced

before the Chief Judicial Magistrate, Kasaragod.

Consequent on another group of militant youth causing

damage to KSRTC bus yet another case was registered as

Crime No.672/2009 of Kasaragod Police Station. The

W.P.(c).No.27499 of 2009
4

agitators have damaged a mobile showroom bus owned by

the Kerala State Handloom Development Corporation

resulting in Crime No.674/2009 being registered against

the militant groups concerned. Unnecessarily throwing

lighted crackers to a crowd including women and

children, bursting crackers on public road, conducting

motor cycle race after dismantling the silencer pipes of

the motor cycle etc. were the acts of vandalism resorted to

by the Muslim youngsters.

After having unjustifiably caused breach of public

place by resorting to violence, the petitioners cannot

complain of Police atrocities. If at all the Police had hit

back, it was due to the conduct of the petitioners and the

other agitators themselves.

I am not inclined to grant any of the reliefs sought for by

the petitioners. This writ petition is accordingly dismissed.

Dated this the 9th day of June, 2010.

V. RAMKUMAR, JUDGE

sj