High Court Kerala High Court

Rajesh vs The State Of Kerala on 25 November, 2010

Kerala High Court
Rajesh vs The State Of Kerala on 25 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28778 of 2010(V)


1. RAJESH,S/O.RAMAN NAIR,AGED 35 YEARS,
                      ...  Petitioner

                        Vs



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

2. SAJIN SASI,THE SUB INSPECTOR OF POLICE,

3. AJITH,POLICE CONSTABLE,VADAKKEKAD POLICE

4. SURENDRAN,POLICE CONSTABLE,VADAKKEKAD

5. JOSHY,ASSISTANT SUB INSPECTOR OF POLICE,

6. DINESAN,POLICE CONSTABLE,VADAKKEKAD

7. STEPHEN,POLICE CONSTABLE,VADAKKEKAD

8. THE STATE OF KERALA,REPRESENTED BY THE

                For Petitioner  :SMT.K.NANDINI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :25/11/2010

 O R D E R
               K.M.JOSEPH & M.C. HARI RANI,JJ
       ==============================

                   W.P.(C). NO.28778 OF 2010
          ============================

           Dated this the 25th day of November, 2010

                            JUDGMENT

K.M. Joseph, J.

The petitioner has approached this court seeking the

following reliefs:-

i)to issue a writ of mandamus directing the 1st and

8th respondent to act upon Ext.P1 and act upon the

respondents 2 to 7 in accordance with law;

ii)to issue a writ of mandamus directing 8th

respondent to grant effective and sufficient

compensation to the petitioner for the physical and

mental torture of respondents 2 to 7 fully

recoverable from the respondents 2 to 7 later;

iii)to issue a writ of mandamus directing 1st

respondent to engage police officers unconnected

with respondents 2 to 7, preferably from another

distant station, for granting adequate and sufficient

protection to the life of the petitioner”.

Wpc 28778/2010 2

2. The case of the petitioner in brief is as follows. The

petitioner is a small time business man. It is alleged that on

26.7.2010 when he was standing in Guruvayoor Railway Station,

appellant took him to police station. There is an allegation of

physical torture including third degree method on the person of

the petitioner in connection with Crime No.119 of 2009 under

Section 420 IPC. There is also reference to petitioner’s mother

filing a complaint before the Judicial First Class Magistrate,

Kunnakulam as C.C.590 of 2010. The accused in the said case

included one Sabu and Kannan. It is stated that accused are

powerful and highly influential. The mother of the petitioner has

sent several representations to the Honourable Chief Minister of

the State, Home Minister, etc. In Crime No.119 of 2008 lodged

by uncle of the petitioner, though there are other accused, the

ordeal of torture was meted out only on the petitioner and the

other accused roam scot free. It is stated that the petitioner was

taken on 26.7.2010 from Guruvayoor Railway Station.

Petitioner’s mother is alleged to have filed the petition. There is

again allegation of torture and it is the case of the petitioner that

torture and harassment was caused by four people who are

accused/respondents in O.S.482 of 2009 before Munsiff’s Court,

Wpc 28778/2010 3

Chavakkad and M.P. Nos.4637 and 7701 of 2009 before JFMC,

Kunnamkulam. Both the cases are regarding bank loan and

cheating the petitioner’s mother granting fake promises. Ext.P4

is the order passed by JFCM. Ext.P5 is the plaint in O.S.482 of

2009 filed by the mother. Ext.P6 is produced as M.P filed by the

petitioner’s mother pending before JFCM, Kunnamkulam.

Petitioner is undergoing treatment for the torture.

3. A statement is filed as directed by this court by

Superintendent of Police, Thrissur and on behalf of first

respondent. It is interalia stated as follows. Crime No.119 of

2009 under Section 420 IPC was registered on 21.3.2009. The

case was registered based on a complaint filed by one

Sachidanandan Nair who is the uncle of the petitioner and he

was in possession of 1.44 acres of land which belonged to him

and his sister, mother of the petitioner. It is his case that the

said property belonging to him and his sister was fraudulently

pledged by somebody with Union Bank of India, Alappuzha

Branch and had obtained an amount of Rs.50 lakhs from the

bank. Sachidanandan Nair is around 61 years and totally blind.

He only stated that the property was pledged by one Arjuna

Constructions, Alappuzha. Crime No.119 of 2009 was initially

Wpc 28778/2010 4

investigated by Sri Abhilash the then S.I of Police. He was

transferred on 10.7.2009. Further investigation was conducted

by Sri Ranjith, who replaced Sri Abhilash. The investigation

conducted by Sri Ranjith, revealed that accused 1) Shyam Raj,

2) Sabu, 3) Rajesh and 4) P.S.Balaswamy Pillai were involved in

the crime and he had filed report before Honourable Judicial

First Class Magistrate Court, Kunnamkulam. Petitioner is

accused No.3 and the then Manager, Union Bank of India,

Alappuzha Branch is accused No.4. The mother filed a petition

alleging that accused mentioned therein had approached her and

secured title deeds and they will secure a loan with meagre

interest. However, in view of Crime No.119 of 2009 filed by her

own brother for the same cause of action, the action is dropped.

S.I Renjith was replaced by the S.I of Police, Unnikrishnan on

8.2.2010 and he continued the investigation. There is reference

to Sabu and Kannan being involved which was revealed on

questioning of Sabu. Unnikrishnan, S.I of Police was replaced by

the second respondent on 18.5.2010. The allegations of the

accused being unlawfully detained, mentally and physically

tortured etc was denied. The accused was arrested and the

petitioner was arrested by second respondent from Guruvayoor

Wpc 28778/2010 5

Railway Station on 28.7.2010 observing all proceedings. Thus

he was questioned and produced before the Court on the same

day and remanded to judicial custody by the learned Magistrate.

Reference to another cheating case is also pending investigation

in Guruvayoor Police Station in Crime No.236 of 2009. Iti s also

stated that Vadakkekad Police Station has received three

petitions in recent past against the petitioner from Suresh

Kumar, Savin and Subaida respectively alleging that the accused

had deceived the petitioners using various methods. A warrant

from Metropolitan Magistrate Court, Calcutta was received from

Vadakkekad Police Station against the petitioner. There is

reference to the investigation in Crime No.119 of 2009 revealing

various aspects. It inter alia states that a caucus is revealed to

be operating in this field, i.e., collecting documents and title

deeds from innocent parties under some pretext and then

forging documents pledging it with banks for huge amount. It is

stated that the petitioner herein was a party to the conspiracy

and had supplied the title deed and other documents without the

knowledge and consent of his mother and uncle and collected a

substantial amount from the loan amount. The allegation of

torture is disputed.

Wpc 28778/2010 6

4. As regards the allegation of torture, etc which is denied

by the party respondents, we feel that it is open to the petitioner

if he is aggrieved to approach the concerned forum. So also we

feel that we leave open prayer No.2 also. We see no reason at all

for a direction to engage police officers unconnected with

respondents 2 to 7, preferably from another distant station in the

proceedings in this case. However, we leave it open to the

petitioner to approach any superior officer in this regard and

seek such relief.

5. The writ petition is disposed of as above. We record the

submission of the learned Government Pleader that respondents

will be only investigating the matter in accordance with law and

there will be no harassment or torture to the petitioner.

K.M. JOSEPH, JUDGE

M.C. HARI RANI,JUDGE
lgk