Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Thilash K.T vs State Of Kerala
2025 Latest Caselaw 1672 Ker

Citation : 2025 Latest Caselaw 1672 Ker
Judgement Date : 29 July, 2025

Kerala High Court

Thilash K.T vs State Of Kerala on 29 July, 2025

Author: A.K.Jayasankaran Nambiar
Bench: A.K.Jayasankaran Nambiar
                                        2025:KER:56236



           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

    THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                               &

          THE HONOURABLE MR.JUSTICE JOBIN SEBASTIAN

   TUESDAY, THE 29TH DAY OF JULY 2025 / 7TH SRAVANA, 1947

                   WP(CRL.) NO. 721 OF 2025

   CRIME NO.977/2024 OF Kattoor Police Station, Thrissur

        AGAINST THE ORDER/JUDGMENT DATED IN CP NO.31 OF 2025

    OF JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

PETITIONER/ACCUSED:

          THILASH K.T., AGED 41 YEARS
          KATHIRAPULLY, PONJANAM, KATTOOR, THRISSUR
          DISTRICT, PIN - 680702


          BY ADVS.
          SHRI.HAPPYMON BABU
          SMT.JAHRA K.


RESPONDENTS:

    1     STATE OF KERALA
          REPRESENTED BY SECRETARY TO GOVERNMENT, HOME
          DEPARTMENT, GOVERNMENT SECRETARIAT,
          THIRUVANANTHAPURAM, PIN - 695001

    2     DEPUTY INSPECTOR GENERAL
          THRISSUR CITY, CHEMPUKKAVU,
          THRISSUR, PIN - 680020
   WP(Crl.) No.721 of 2025       :: 2 ::




                                              2025:KER:56236


    3         KERALA ANTISOCIAL ACTIVITIES PREVENTION ACT
              (KAAPA) ADVISORY BOARD
              PADOM RD, ELAMAKKARA, KOCHI, ERNAKULAM,
              KERALA, PIN - 682026


              BY ADVS.
              SRI. K.A. ANAS, GOVERNMENT PLEADER


THIS WRIT PETITION (CRIMINAL) HAVING COME UP FOR ADMISSION ON

29.07.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
    WP(Crl.) No.721 of 2025            :: 3 ::




                                                       2025:KER:56236

                              JUDGMENT

Jobin Sebastian, J.

This is a writ petition filed under Article 226 of the Constitution

of India, challenging the order of externment dated 22.03.2025 passed

against the petitioner under Section 15(1)(b) of the Kerala Anti-Social

Activities (Prevention) Act, 2007 [KAA(P) Act for the sake of brevity].

By the said order, the petitioner was directed to appear before the Sub

Divisional Police Officer, Irinjalakuda, on every Wednesday between

11 a.m. and 3 p.m. for six months from the date of the original

externment order.

2. The records available before us reveal that it was after

considering the recurrent involvement of the petitioner in criminal

activities, that the District Police Chief, Thrissur Rural, submitted a

proposal for the initiation of proceedings against the petitioner under

Section 15(1)(b) of the KAA(P) Act. before the authorised officer, the

Deputy Inspector General of Police, Thrissur Range. For initiation of

proceedings, the petitioner was classified as a "known rowdy" as

defined under Section 2(p)(iii) of the KAA(P) Act.

3. The authority considered three cases in which the

petitioner got himself involved while passing the order of externment.

The last case considered by the authority for passing the impugned WP(Crl.) No.721 of 2025 :: 4 ::

2025:KER:56236

order of externment is crime No.977/2024 of Kattoor Police Station

registered against the petitioner alleging commission of offences

punishable under Sections 126(2), 115(2), 296(b), 110 r/w 3(5) of

Bharatiya Nyaya Sanhita (for short "BNS").

4. Heard Sri.Happymon Babu, the learned counsel

appearing for the petitioner, and Sri. K.A. Anas, the learned

Government Pleader.

5. The learned counsel for the petitioner would submit that

Ext.P4 order was passed on improper consideration of facts and

without proper application of mind. According to the learned counsel,

there is an inordinate delay in mooting the proposal as well as in

passing the order of externment, and hence, the live link between the

last prejudicial activity and the purpose of the externment order is

snapped. He further submits that, the externee will not fall under the

definition of a "known rowdy" provided under the KAA(P) Act, and

therefore, an order of externment could not be passed against him.

6. Per contra, the learned Government Pleader submitted

that the impugned order was passed by the jurisdictional authority

after proper application of mind and after arriving at the requisite

objective as well as subjective satisfaction. According to the learned

Government Pleader, there is no inordinate delay in passing the WP(Crl.) No.721 of 2025 :: 5 ::

2025:KER:56236

externment order, and hence, the petitioner could not be heard to say

that the live link between the last prejudicial activity and the purpose

of externment was snapped. It was further submitted that the

petitioner will certainly come within the definition of a "known rowdy"

and the order passed against him under Section 15(1)(b) of KAA(P)

Act will be sustained.

7. On a perusal of the records, it is evident that it was after

considering the recurrent involvement of the petitioner in criminal

activities, that the District Police Chief, Thrissur Rural, has mooted

the proposal for initiation of proceedings under KAA(P) Act against the

petitioner. Altogether, three cases formed the basis for passing the

impugned order. Out of the said cases, the case registered against the

petitioner with respect to the last prejudicial activity is crime

No.977/2024 of Kattoor Police Station registered against the

petitioner, alleging commission of offences punishable under Sections

126(2), 115(2), 296(b), 110 r/w 3(5) of BNS.

8. The last prejudicial activity was committed on

29.12.2024, and in the said case, the petitioner was arrested on

27.01.2025, and he was released on bail on the same day as he

obtained an order of anticipatory bail in the said case from this Court.

Thereafter it was on 18.02.2025, the District Police Chief, Thrissur

Rural, forwarded the proposal for initiation of proceedings under WP(Crl.) No.721 of 2025 :: 6 ::

2025:KER:56236

KAA(P)Act against the petitioner. Thereafter, on 03.03.2025, the

jurisdictional authority issued a notice to the petitioner calling upon

him to show cause as to why an order of externment should not be

passed against him. In order to afford the petitioner an opportunity of

being heard personally, he was further directed to appear before the

jurisdictional authority on 15.03.2025. In response to the said notice,

the petitioner appeared before the jurisdictional authority on

15.03.2025 and submitted a written representation. After considering

the submissions made and the representation submitted, the

jurisdictional authority passed the order of externment on 22.03.2025,

whereby the petitioner was directed to appear before the Sub

Divisional Police Officer, Irinjalakuda, on every Wednesday for six

months from the date of the said order.

9. The sequence of events narrated above reveals that there

is no inordinate delay in passing the impugned order. It is true that

there is a delay of around two months in mooting the proposal for

initiation of proceedings under the KAA(P) Act, on the part of the

sponsoring authority. However, an externment order under the KAA(P)

Act is having a significant bearing on the personal as well as

fundamental rights of an individual. Therefore, some minimum time is

required to collect the details of the cases in which the petitioner is

involved and to comply with the procedural formalities. Therefore, we

are of the view that the minimum delay occurred in this case in WP(Crl.) No.721 of 2025 :: 7 ::

2025:KER:56236

mooting the proposal is only justifiable, and it could not be said that

the live link between the last prejudicial activity and the purpose of

the impugned order is snapped. Moreover, unlike in the case of an

order of detention passed under Section 3 of KAA(P) Act, even if some

delay has occurred in passing an order of externment, the same has

no serious bearing as the consequences of both the orders are

different. Since an order of detention is a grave deprivation of the

personal liberty of the person detained, it stands on a different footing

when compared to an order of externment. We are cognizant that

Section 15 of the KAA(P) Act also applies to the person concerned

with an intrusion on his liberty within the limit of Article 21, especially

when the said order restrains a citizen from his right to travel in any

part of India. However, when a detention order under Section 3 is

compared with an order of externment passed under Section 15(1) of

KAA(P) Act, the latter visits a person with lesser deprivation of liberty.

Therefore, the nature of proceedings under Sections 3 and 15 is

inherently different. In this regard, we are fortified by the decision in

Stalin C.V. v. State of Kerala and others [2011 (1) KHC 852].

Moreover, an order under Section 15 can be treated only as equivalent

to a condition imposed in a bail order, especially when the same only

curtails the movement of the petitioner. Consequently, we have no

hesitation in holding that there is no inordinate delay either in

mooting the proposal or in passing the order of externment in this

case.

    WP(Crl.) No.721 of 2025            :: 8 ::




                                                       2025:KER:56236

10. At the end of the argument, the learned counsel for the

petitioner submitted that due to the direction imposed in the

impugned order, the petitioner is constrained to visit the office of the

Sub Divisional Police Officer once a week, and the same is causing

much inconvenience and hardships to him and adversely affects his

livelihood. According to the learned counsel, the petitioner is a

salesman in the diamond trade, and the nature of his profession

necessitates frequent travels to various parts of the country, and due

to the direction in the impugned order, he could not continue with his

job. He also submits that some relaxation or modification is highly

warranted in the instant case. However, from the submissions made

by the learned Government Pleader and the documents produced from

his side, it is apparent that despite the issuance of the impugned

order, the accused is engaging in criminal activities. A perusal of the

FIR produced by the Government Pleader reveals that during the

currency of the impugned order another case was registered against

the petitioner as crime No.637/2025 of Kattoor Police Station, alleging

commission of offences punishable under Section 126(2), 296 (b),

118(1) and 110 of the BNS. The fact that the petitioner got involved

in another case regardless of the restrictions in the impugned order

makes the matter more grave and hence no leniency can be shown in

his favour. We are not oblivious of our power power to annul or

amend an order passed under Section 15(1)(b) of the KAA(P) Act. The

said power is limited and will be exercised only sparingly in WP(Crl.) No.721 of 2025 :: 9 ::

2025:KER:56236

exceptional circumstances. Considering the conduct of the petitioner

even after the passing of the impugned order persuades us to hold

that this is not a fit case to invoke the power of this Court to modify

the order of externment.

11. From a perusal of the records, we are satisfied that all

the necessary requirements before passing an order under Section

15(1) of the KAA(P) Act have been scrupulously complied with in this

case. We are further satisfied that the competent authority passed the

externment order after thoroughly verifying all the materials placed

by the sponsoring authority and after arriving at the requisite

objective as well as subjective satisfaction. Therefore, it cannot be

said that the order passed under Section 15(1)(b) of the KAA(P) Act is

vitiated in any manner.

In view of the discussion above, we hold that the petitioner has

not made out any case for interference. Hence, the writ petition fails

and is accordingly dismissed.

Sd/-

DR. A.K.JAYASANKARAN NAMBIAR JUDGE

Sd/-

                                                JOBIN SEBASTIAN
                                                    JUDGE
   ncd
   WP(Crl.) No.721 of 2025            :: 10 ::




                                                   2025:KER:56236

                      APPENDIX OF WP(CRL.) 721/2025

PETITIONER EXHIBITS

Exhibit P1                  A TRUE COPY OF THE FIR IN FIR NO
                            197/2024 OF KATTOOR POLICE STATION
                            DATED 19.03.2024
Exhibit P2                  A TRUE COPY OF THE FINAL REPORT OF
                            CRIME NO. 197/2024 DATED 19.03.2024
Exhibit P3                  A TRUE COPY OF THE FIR IN CRIME NO.
                            977/2024 OF KATTOOR POLICE STATION
                            DATED 30.12.2024
Exhibit P4                  A TRUE COPY OF THE REPORT OF DEPUTY
                            INSPECTOR GENERAL OF POLICE, RANGE
                            OFFICE, THRISSUR IN 34/KAA(P)A/SBTSR
                            RL/2025 DATED 22.03.2025 ALONG WITH
                            TYPED COPY.
Exhibit P5                  A TRUE COPY OF THE JUDGMENT IN CRL MC
                            NO. 2551 OF 2025 DATED 6.5.2025
Annexure A1                 WORK RELATED TRAVELLING DOCUMENTS OF
                            THE PETITIONER
Annexure A2                 EMPLOYEES REGISTER
Annexure A3                 FIR REGISTERED AGAINST THE PETITIONER
Annexure A4                 TRAVELLING DOCUMENT OF THE PETITIONER
                            DATED 07/07/2025
Annexure A5                 EMPLOYEES ATTENDANCE REGISTER IN THE
                            MONTH OF APRIL AND MAY
Annexure A6                 FIR FILED AGAINST THE PETITIONER
                            DATED 09/07/25
Exhibit P6                  TRAVELLING DOCUMENT OF THE PETITIONER
                            DATED 07/07/2025 TO 09/07/2025 TO
                            SURAT.
Exhibit P7                  EMPLOYEES ATTENDANCE REGISTER IN THE
                            MONTH OF APRIL AND MAY
Exhibit P8                  FIR FILED AGAINST THE PETITIONER
                            DATED 09/07/2025
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter