High Court Kerala High Court

Sunil vs State Of Kerala on 16 March, 2009

Kerala High Court
Sunil vs State Of Kerala on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4793 of 2004(U)


1. SUNIL, S/O. SUKUMARAN NAIR,
                      ...  Petitioner
2. REGHUNATHA, S/O. VELAYUDHAN
3. DR. RAMACHANDRAN MOKERI,
4. SUMESH, S/O. BALAN, PATHAYIL VEEDU
5. PRABALAN, S/O. ACHUTHAN,
6. ROY, S/O. GOVINDAN, KADAYIL VEEDU,
7. PRADEEPAN, S/O. MURALEEDHARAN
8. VINAYAN, S/O.  VELAYUDHAN,
9. SUNILKUMAR, S/O. SOMAN,
10. BAIJU, S/O. AYYAPPAKUTTY,
11. SANDEEPKUMAR, S/O. KRISHNAKUMAR
12. ANANDAN, S/O. KUTTAPPAN,
13. SATHISH, S/O. DHARMAN, MANNATH VEEDU,
14. SANTHOSH, S/O. KUTTAPPAN,
15. RAJESH NAVATH, S/O. KARUNAN,
16. VIJESH, S/O. VIJAYAN,
17. SUNIL, S/O. VASU, AMBAKKATT VEEDU,
18. SATHYABHAMA, D/O. RAMAN NAMBOODIRI

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :16/03/2009

 O R D E R
                    HARUN-UL-RASHID, J
                - - - - - - - - - - - - - - - - - - - - - - -
                    W.P(C)No. 4793 of 2004
                - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 16th day of March, 2009

                          J U D G M E N T

The petitioners herein are accused No. 1 to 18 in Crime No.

609 of 2003 of Thrissur East Police Station and S.T. No. 3997 of

2003 on the file of the Judicial First Class Magistrates Court-I,

Thrissur. The offences alleged in S.T. No. 3997 of 2003 are

under Sections 143, 147, 188, 283, 290 read with 149 IPC and

Section 38 read with 52 of the Kerala Police Act.

2. Out of 18 petitioners, 9 petitioners are degree and Post

Graduate students of School of Drama and Fine Arts. The

petitioner No.3 is the Assistant Director, School of Drama & Fine

Arts, University of Calicut and Head of the Department. The

other accused are members of one dramatical group, which is a

theatre organisation which usually associates with the academic

activities of the School of Drama and Fine Arts. According to

the petitioners, they have suggested theatre performance as part

of the academic activities in tune with the syllabus that they had

not committed any offence under IPC or Police Act and therefore

the registration of crime as against the accused is illegal. They

W.P(C)No. 4793 of 2004 -2-

have also submitted that the theatre performance in the title

“Freedom 2003” was performed on the day of National

Independence by the Forum for Peoples’ Theatre Culture that

their performance never intended to commit any offence under

either IPC or Police Act. Therefore the prosecution under Ext.P3

FIR is liable to be quashed. It is submitted that the registration

of a crime by the police is on the basis of wrong understanding of

what had taken place in fact the group was performing a trial

and never intended to cause any nuisance to the public or

offends the provision of any Act cannot be proceeded alleging in

various activities. Ext.P1 is the syllabus followed by the students

of School of Drama since they were performing a drama titled as

“Freedom 2003”. The assembly is not unlawful. Therefore

Sections 143 and 147 cannot be attracted. Moreover, the Act

taken cannot constitute any offence at all under IPC as well.

Therefore registration of Ext.P3 FIR is illegal and if the

prosecution is permitted to continue, petitioners who are law

abiding citizens will be put to serious hardships.

3. After hearing the learned counsel for the petitioner and

learned Government Pleader, I am of the view that the Professor

W.P(C)No. 4793 of 2004 -3-

of the School of Drama and the students who are arrayed as

accused and other performers shall be let free from prosecution.

Accepting the contention of the petitioners that the act

committed by them is as part of the play title “Freedom 2003” on

15th August 2003 and that the same forms part of the curriculum

and academic activities, I quash Ext.P3 FIR.

The writ petition is allowed.

HARUN-UL-RASHID
JUDGE

rhs