High Court Kerala High Court

P.K. Joy vs State Of Kerala on 19 June, 2009

Kerala High Court
P.K. Joy vs State Of Kerala on 19 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15132 of 2004(B)


1. P.K. JOY, VALIYAPULINCHAKAL,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR GENERAL OF POLICE,

3. SUGATHAN, HEAD CONSTABLE,

4. GEORGE, FORMER SUB INSPECTOR OF

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  :SRI.K.G.ANIL BABU

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :19/06/2009

 O R D E R
                    V.K.MOHANAN, J.
           ----------------------------------------
                W.P.C. No.15132 of 2004
           ----------------------------------------
                 Dated, 19th June, 2009

                         JUDGMENT

This writ petition is filed with a prayer to issue a

writ of mandamus or any other appropriate writ, order or

direction directing the Ist respondent State of Kerala to

give an amount of Rs.2 lakhs as compensation to the

petitioner for the torture and atrocities to which he was

subjected at Ettumanoor police station by respondents 3

and 4. It is also prayed for a direction to the 2nd

respondent to register a crime against respondents 3

and 4 and also sought for taking departmental action

against the above respondents.

2. The case of the petitioner is that on 26.4.2003,

at about 12 noon, a phone message was received by the

petitioner’s mother from the 3rd respondent directing her

to send the petitioner to the police station in order to

verify whether one Binoy Thomas, a former worker of

the petitioner, had got burn injuries on his hand while

WPC NO.15132/04.

-:2:-

he was working with the petitioner. According to the

petitioner, in pursuance of such telephone message, he

along with the local Panchayat Member, his father and

driver went to the police station where he was brutally

manhandled and put him in the lockup room without any

dress. The petitioner was not released from the police

station till his advocate interfered along with the

petitioner’s father. It is also averred that he was admitted

in the Medical College hopital, Kottayam and had

undergone treatment. In support of the above prayer,

the petitioner very much relied upon the order of the

Kerala Lok Ayuktha, i.e Ext.P8 order. In Ext.P8 order Lok

Ayuktha found that the allegation of the petitioner is

correct and, accordingly, it was suggested that the case

against the Sub Inspector, P.J.George may be got

transferred to Crime Branch. It is also directed that

enquiry may be got ordered by the Director General of

police against the 3rd respondent Head Constable. By the

said order, the Lok Ayuktha has also suggested that the

WPC NO.15132/04.

-:3:-

petitioner can claim compensation from the 3rd respondent

Head Constable from any other court. It is on the basis

of the above observations and suggestions, the petitioner

approached this Court with the above prayer.

3. A detailed counter affidavit is filed by the 3rd

respondent. In the counter affidavit, the 3rd respondent

has controverted all the factual averments taken by the

petitioner in this writ petition and he set out an entirely

new version regarding the alleged incident. It is

specifically pleaded in the counter affidavit that the 3rd

respondent was not aware about the report alleged to

have been made by the Superintendent of police stated in

Ext.P7 before the Lok Ayuktha. It is also the case of the 3rd

respondent that without giving any opportunity to the 3rd

respondent, the Lok Ayuktha simply accepted Ext.P7

report and based upon the said report, Ext.P8 order was

passed. Therefore, according to the 3rd respondent, the

order of Lok Ayuktha and its observation and finding in

Ext.P8 is incorrect and baseless and the same cannot be

WPC NO.15132/04.

-:4:-

acted upon because of its arbitrariness and illegality.

4. I have heard the learned counsel for the

petitioner as well as the respondents.

5. Going by the facts involved in the matter, it can

be seen that the facts are not beyond dispute and

regarding the incident, divergent versions are given by

the petitioner as well as the 3rd respondent. In this

juncture, it is relevant to note that when the

Superintendent of Police in his report, Ext.P7, reported in

favour of the petitioner, the C.I. of police Ettumanoor who

after conducting the investigation as directed by the

Superintendent of police, Kottayam, made report as

evidenced by Ext.P5 in which it is reported that the

petitioner herein created false complaint because of his

enmity towards the 3rd respondent since the 3rd respondent

detected the crime against the petitioner. Thus from the

petitioners on documents, namely, Exts.P5 and P7, it can

be seen that there is a serious dispute regarding the

entire facts involved in the case. It is also pertinent to

WPC NO.15132/04.

-:5:-

note that when Ext.P8 order was passed, admittedly, 3rd

respondent was not heard and he was not giving an

opportunity to cross examine either the Superintendent

of Police who prepared Ext.P7 or the witnesses he

questioned and also the 3rd respondent has no

opportunity to peruse the records which relied on by the

Superintendent of police for preparing Ext.P7 report. Under

such a situation, it is unwarranted for this Court to

become a party to this dispute.

6. It is also relevant to note that instead of invoking

the jurisdiction of this Court under article 226 of the

Constitution of India , if the petitioner wants to agitate

the issue and to seek relief, he can effectively resort to

the other remedies which are open to him. It is brought

to my notice that 3rd respondent has already retired

from service. If the petitioner wants to realise

compensation from respondents 3 and 4, on the basis of

the alleged incident, certainly he can approach any civil

court for the said purpose and after convincing the said

WPC NO.15132/04.

-:6:-

court, the relief can be sought. In the case of registering

criminal case also, he can approach the concerned

authority and if there is any failure on the part of the

police, he can approach the competent criminal court for

the said purpose. In the light of the facts and

circumstances involved in this case, no relief can be

granted in this writ petition as he has not made out any

case in support of the reliefs sought in this writ petition.

In the result, there is no merit in the writ petition.

The writ petition is dismissed accordingly.

V.K.MOHANAN, JUDGE

kvm/-

WPC NO.15132/04.

-:7:-

V.K.MOHANAN, J.

O.P.No. 15132/2004

JUDGMENT

Dated:19th June,2009