High Court Kerala High Court

Shobhana vs State Of Kerala on 15 January, 2009

Kerala High Court
Shobhana vs State Of Kerala on 15 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 7859 of 2002(I)


1. SHOBHANA, W/O. LATE SASI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY CHIEF
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. CIRCLE INSPECTOR, PHILIP,

5. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER

 Dated :15/01/2009

 O R D E R
                                A.K. Basheer, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           O.P. No. 7859 of 2002
                - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 15th day of January, 2009

                                  JUDGMENT

Petitioner and her late husband Sasi were arraigned as accused in

crime No.84 of 1991 of Vellathooval Police Station for the offence

punishable under Section 302 read with Section 34 IPC in connection

with the death of one Joy, Son of John whose dead body was found in a

pond near the residence of the petitioner in the morning of June 18,

1991. Petitioner and her husband were arrested in connection with the

above crime and they were in judicial custody for some time. Later,

both of them were released on bail. But ultimately the Police did not

file charge sheet in the above crime since sufficient materials could not

be collected to establish the involvement of the petitioner and her

husband. The case was referred as undetected. In the meanwhile,

petitioner’s husband passed away in the year 1999.

2. This writ petition was filed in March 2002 praying for issue of

a writ in the nature of mandamus directing respondent No.1 to pay a

sum of Rs.10 lakhs to her “by way of public law remedy for continued

illegal incarceration and the continuous dragging of the petitioner and

her deceased husband after implicating in a false case”. There is a

further prayer to issue a direction to respondent No.1 to institute an

enquiry into the above episode of inhuman treatment meted out to the

petitioner and her deceased husband at the instance of the Police

Officers, to fix the responsibility of the culprits and to realise the

amount of compensation to be awarded by respondent No.1 to the

OP.No.7859/02. 2

petitioner from those officers.

3. As mentioned earlier, the dead body of one Joy was found in

a small pool of water or pond (ole) at Koothupara in Idukki District

in the morning of June 18, 1991 near the residence of the petitioner,

who was living with her husband Sasi at the relevant point of time.

Sri.Sasi reported the matter to Vellathoval Police at about 9.15 a.m.

on that day. Initially the Police registered Crime No.84 of 1991 under

the caption “un-natural death”. Later, Section 302 IPC was

incorporated, on the basis of the post mortem report which indicated

that late Joy was dumped in the pond while he was in an unconscious

state.

4. The investigation conducted by the local police did not yield

any result. Therefore the case was transferred to the crime Branch CID

in November 1991. It is on record that petitioner and her husband Sasi

were arrested by the CB CID on November 9, 1992 on the allegation

that in the course of the investigation both of them had confessed to the

crime and that the weapon used for the murder (an axle handle made of

arecanut tree) had been recovered from near their residence under

Section 27 of the Evidence Act. While petitioner was released on bail

in December 1992 itself (about a month after her arrest), petitioner’s

husband was released from judicial custody only in March 1993 and

that too since the Police had failed to file the charge sheet against the

accused.

5. As has been noticed already, this writ petition was filed in

OP.No.7859/02. 3

March 2002 alleging that the Police had brutally assaulted and tortured

petitioner and her husband after taking them into custody for the

purpose of investigation of the above crime. For instance, it is stated by

the petitioner that on June 18, 1991 when the Circle Inspector of Police

attached to Adimali Police Station had visited the scene of occurrence,

he had directed petitioner’s husband to report at the Police Station on

the next day. Accordingly petitioner’s husband had reported before the

Circle Inspector and given a statement. On the next day, the

Superintendent of Police and the Circle Inspector came to petitioner’s

residence and recorded her statement as well as that of her husband.

Petitioner’s husband was again summoned to the Police Station. On

that day, according to the petitioner, her husband was “threatened and

tortured” at the Police station. After about a week the Circle Inspector

had summoned petitioner’s husband once again and allegedly

“tortured him brutally”. Petitioner further proceeds to state that her

husband was thereafter frequently summoned to the Police Station and

was “tortured for the next nine months”. According to the petitioner

“next ten months passed like this”. After ten months, officers

attached to Crime Branch office, Moolamattom summoned the

petitioner and her husband. According to her, both of hem were

brutally attacked at the Police Station and it was only then that she

realised that the attempt of the Crime Branch was to implicate them in

the murder.

6. Petitioner further states that on a day when petitioner’s

OP.No.7859/02. 4

husband was at the Crime Branch office, Moolamattom and was being

tortured brutally, some persons were brought to the Police Station in a

police jeep “who were suspected to be murderers”. But shortly

thereafter, “a group of political leaders of the ruling party forcibly

entered the Crime Branch office and got the “murderers” released.

Thereafter the officers continued to torture petitioner’s husband. But

according to the petitioner, after the above incident, the Officers did

not make any attempt to proceed against the real culprits. On the

contrary, they summoned innocent and helpless locals to the station

and began to torture them. She further alleges that one Arjunan who

was also questioned by the Police in connection with the above crime

had committed suicide.

7. Ultimately, after brutal torture of her husband for five

days, he was released and one month thereafter some officers of the

Crime Branch came to her residence and again took him into custody.

Petitioner alleges that her husband was taken to Vellathooval Police

Station by the Circle Inspector and four Police Constables. They

removed his clothes and tied his hands in the upward position. He was

beaten and kicked on his chest and lower abdomen. He was asked to

lie down on the floor and one Police Constable stepped on his body and

another constable rolled a roller over his legs.

8. It is further alleged that petitioner’s husband began to vomit

blood and when he asked for some water he was given urine and was

made to drink it forcibly. The case of the petitioner is that this

OP.No.7859/02. 5

prolonged inhuman treatment forced her husband to agree to make a

confession that he and his wife (petitioner) had committed the above

crime.

9. Petitioner has further alleged that she was also summoned to

the Crime Branch office at Moolamattom and detained there while her

husband was lying in the other room suffering the acts of torture. It is

further alleged that she was also beaten after tying her hands and

hanging from the ceiling beams in a naked condition. She was

beaten and kicked on her chest and lower abdomen, her hair was pulled

out and she was severely tortured. She was also made to drink urine.

According to her, when she knew that her husband had confessed to

the crime, she also followed suit, as she was on the brink of death.

Her uterus ruptured resulting in severe bleeding.

10. According to the petitioner, on the next day she and her

husband were taken to the office of the Superintendent of Police,

Kottayam and asked to follow the directions of the officers in order to

make recovery of the alleged weapon of the crime. To make a long

story short, the petitioner states that she and her husband ultimately

confessed to the crime before the Police. The weapon was recovered

on the basis of the alleged information furnished by them. They were

arrested and produced before the jurisdictional Magistrate.

11. I have referred to the averments and allegations made by the

petitioner in the writ petition about the alleged acts of torture of not

only the petitioner but also of her husband a little too elaborately, only

OP.No.7859/02. 6

to have a clear picture of what the petitioner and her husband allegedly

suffered at the hands of the Police. As mentioned earlier, petitioner was

released from judicial custody after about a month of her arrest on

December 15, 1992 as is revealed from Ext.P8. Petitioner’s husband

Sri.Sasi was of course in judicial custody for about four months. He

was released only in March 1993.

12. It is true that petitioner has raised a contention that she and

her husband had submitted Ext.P4 representation before the Chief

Minister of Kerala on October 7, 1996 complaining against their false

implication in the above crime. Significantly, there is not even a

whisper in Ext.P4 representation about the alleged brutalities

committed either by the local Police or the Crime Branch against the

petitioner or her husband.

13. Petitioner has also invited my attention to the serialised

reports (Exts.P5 to P7) published in one of the Malayalam newspapers,

which, according to the petitioner had “candidly” reported about the

inhuman torture by the Police inflicted on the petitioner and her

husband.

14. Petitioner has also produced Ext.P9 medical certificate dated

May 3, 2006 allegedly issued by a retired Ayurveda Doctor at

Rajakkad. In the said certificate it is seen stated by the Medical officer

that the petitioner had been under his treatment since November 1993

and that petitioner had informed him of her torture in police custody. It

is further stated that petitioner had injuries on chest and other parts of

OP.No.7859/02. 7

her body. The Medical Officer has further stated that the injuries

referred to above could have been sustained due to police torture.

15. The same Medical Officer had issued Ext.P8 certificate

regarding the treatment allegedly administered to the late husband of

the petitioner since November 1993. According to the Doctor,

petitioner’s husband was suffering from “head ache, chest pain and

blood vomiting”. It is further stated in the certificate that petitioner’s

husband had complained that he was tortured in police custody. It is

further stated by the Doctor that the injuries mentioned above could

have been sustained in the course of police torture. But it is significant

to note that both these certificates are seen issued in 2006.

16. Apart from the documents referred to above, petitioner has

not produced any material to show that either she or her husband had

made any complaint before any authority about the alleged custodial

torture perpetrated by the Police at the Police Station or at the Crime

Branch office at Moolamattom between June 1991 till November 1992.

Going by the nature of the alleged acts of torture as described in the

writ petition, it cannot be assumed that either the petitioner or her

husband would have kept quiet without approaching the Court or other

appropriate authorities for about 9 years. It may also be noticed that

the specific case of the petitioner is that her uterus had been ruptured

resulting in bleeding because of the alleged ill treatment by the Police.

17. It is true that the Police had failed to collect sufficient pieces

of evidence to charge sheet the petitioner and her husband in the above

OP.No.7859/02. 8

crime. The case was ultimately referred as “undetected” in the year

1998. As mentioned earlier, petitioner’s husband passed away in

March 1999. Till his death he had not taken any action against the

erring Police Officers, (some of whom have been named in this

petition), even though it was known prior to his death that Police had

referred the case as undetected.

18. Petitioner has chosen to file this Original Petition after

inordinate and unexplained delay of more than nine years and that too

on the basis of some bald and uncorroborated allegations of torture. In

my view, petitioner cannot be granted any relief in this Original

Petition on the strength of such uncorroborated and unsubstantiated

allegations of torture.

19. Before parting with the case, it has to be mentioned that the

investigation of the above crime was apparently conducted in a very

slipshod and haphazard manner. In the course of hearing the learned

Director General of Prosecution was requested to produce the C.D file

since it was noticed that the officers in charge of investigation had

come to different conclusions as regards sustainability of the charge

against the accused. It is revealed from the files that the Officer who

was initially in charge of the investigation had come to the conclusion

that the petitioner and her husband were involved in the case. But his

successor thought otherwise.

20. As stated earlier, the local Police had registered Crime No.84

of 1991 on June 18, 1991 under the caption “unnatural death”. Shortly

OP.No.7859/02. 9

thereafter, the Police had incorporated Section 302 IPC since the

postmortem report revealed that the victim had suffered 19 ante

mortem injuries on his body and that he was dumped in the pond while

he was in an unconscious condition. The CB CID took over

investigation on November 28, 1991. The Officer in charge of the

investigation came to the conclusion, allegedly on the basis of the

confession statement made by the petitioner and her husband and also

pursuant to the recovery of the weapon allegedly used for the murder,

that petitioner and her husband were involved in the case. It is revealed

from the CD file that on the basis of the factual report submitted by the

Investigating Officer (Sri.Philip Joseph, Detective Inspector), the CB

CID Headquarters by its order dated June 5, 1995 had accorded

sanction to charge sheet the case.

21. But the files further reveal that the Officer who succeeded

Sri.Philip Joseph apparently took the view that his predecessor had not

conducted a proper investigation in the case. This view was tacitly

approved by the superior officers. Therefore further investigation was

conducted in the case ignoring the earlier sanction order issued by the

CB CID Headquarters. Ultimately, the Investigating Agency came to

the conclusion that involvement of the petitioner and her husband in

the crime had not been established and accordingly final report was

submitted by the then Superintendent of Police, CB CID Kottayam on

March 5, 1998 stating that there was no clue as to who was

responsible for the murder of Joy and also that there was no possibility

OP.No.7859/02. 10

of making any break through in the case in the near future. The

Officer therefore requested to treat the case as undetected. The said

report is available in the CD file.

22. Sri.P.G.Thampi. learned Director General of Prosecution,

on the face of the apparent contradictory stand taken by the same

investigating agency in the crime had filed a statement in an attempt to

cover up the embarassment of the entire Police machinery. It was

informed by him that a departmental enquiry had been initiated against

Sri.Philip Joseph. However the delinquent officer was not found guilty

and he was exonerated. The file relating to the enquiry has also been

made available for my perusal. I do not propose to deal with the

contents of either the CD file or the enquiry file at this stage, since in

my view, it may not serve any purpose at this distance of time.

Reference has been made to the above aspects only to highlight the

fact that the grievance projected by the petitioner may not be entirely

baseless.

23. But this Court will not be justified in awarding damages in

exercise of its extra ordinary discretionary jurisdiction under Article

226 of the Constitution of India, since the averments made by the

petitioner are totally bald, sketchy and uncorroborated. It is true that in

appropriate cases this Court can award compensation or damages in

exercise of its extra ordinary jurisdiction under Article 226, if it is

established with the aid of the materials available on record that any

right guaranteed under the Constitution of India had been violated

OP.No.7859/02. 11

resulting in injury. But these are only exceptions. Under normal

circumstances the aggrieved party has to necessarily approach the civil

court especially in cases where no clinching materials are available in

support of the claim. More importantly, in this case, petitioner is

guilty of laches. She had not chosen to approach the court with due

diligence and promptitude that is normally expected in such

situations.

24. The Apex Court in Sube Singh v. State of Haryana & Ors.

(2006) 2 SCC (Cri) 54 had this to say:

“45. Cases where violation of Article

21 involving custodial death or torture is

established or is incontrovertible stand

on a different footing when compared to

cases where such violation is doubtful or

not established. Where there is no

independent evidence of custodial torture

and where there is neither medical

evidence about any injury or disability,

resulting from custodial torture, nor any

mark/scar, it may not be prudent to

accept claims of human rights violation,

by persons having criminal records in a

routine manner for awarding

compensation. That may open the

OP.No.7859/02. 12

floodgates for false claims, either to

mulct money from the State or as to

prevent or thwart further investigation.

The courts should, therefore, while

zealously protecting the fundamental

rights of those who are illegally detained

or subjected to custodial violence, should

also stand guard against false, motivated

and frivolous claims in the interests of

the society and to enable the police to

discharge their duties fearlessly and

effectively. While custodial torture is not

infrequent, it should be borne in mind

that every arrest and detention does not

lead to custodial torture”

(emphasis supplied)

Having carefully perused the entire materials available on record. I am

not persuaded to issue any direction to respondent No.1 to pay

compensation to the petitioner.

The Original Petition fails and it is accordingly dismissed.





                                           A.K. Basheer
an.                                            Judge.