High Court Kerala High Court

Rajesh vs State Of Kerala Represented By The on 22 October, 2007

Kerala High Court
Rajesh vs State Of Kerala Represented By The on 22 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10793 of 2007(I)


1. RAJESH,S/O.RAMACHANDRAN,JAYESH BHAVAN,
                      ...  Petitioner

                        Vs



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

2. ASST.EXCISE COMMISSIONER,OFFICE OF THE

                For Petitioner  :SRI.N.DHARMADAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :22/10/2007

 O R D E R
                          K.R. UDAYABHANU, J.


   ===================================


        W.P.(C).NOS.24298 OF 2006, 10793 OF 2007 &


               CONTEMPT CASE (C)NO. 529 OF 2007


     =================================


                DATED THIS THE 22nd October 2007


                                  JUDGMENT

The petitioner has alleged that he was illegally arrested on

11-2-2006 and his Maruhi Zen car bring No.KL-3N 1283 seized

at 6.45 a.m. from his house when it was parked in the portico

alleging offences under Sections 8(1) and (2) of the Abkari Act

solely on account of his failure to oblige the third respondent,

Sub Inspector of Police, Adoor police station when he demanded

a sum of Rs.50,000/- as bribe. According to him, it is a newly

purchased car and it was never used for transporting of spirit.

The Sub Inspector made a surprise visit to the house of the

petitioner on the particular day and time along with Constables

and seized the car when he was not in the house and used

abusive language and had a scuffle with Sri. Ramachandran,

father of the petitioner. Just before the seizure the petitioner

WPC 24298/06 & CONN.CASES -2-

was arrested from the nearby temple where he was attending the

festival. When the petitioner’s father along with some of the

neighbours went to the police station for release of the car, the

Sub Inspector demanded a sum of Rs.50,000/- as illegal

gratification and threatened that if he did not oblige, an abkari

case will be registered against the petitioner. Ext.P1 is the

complaint filed by the petitioner’s father before the

Superintendent of Police. The residents of the locality has

submitted a mass petition to have an enquiry conducted

through an independent agency or Superintendent of Police,

Human Rights Commission, Director General of Police, Vigilance

Department, Home Secretary etc. The copy of the complaint is

Ext.P2. The petitioner and his father had applied to get release

of the car vide Ext.P3. The Sub Inspector of Police registered

Crime No.104/2006 under Section 8(1) & (2) of the Abkari Act

against the petitioner alleging illicit transportation of 20 litres

spirit. Copy of the F.I.R. is Ext.P2. The petitioner was released

on bail as per the order of this Court vide Exts.P5 and P5(a) (I

find that Ext.P5 is with respect to Crime No.104 of 2006 and

WPC 24298/06 & CONN.CASES -3-

Ext.P5(a) is with respect to Crime No. 103/2006). Exts.P6 and P7

are said to be photocopies of the covers in which he had

allegedly sent notice to the witnesses in the crime case claiming

compensation and the same were returned with the endorsement

“not known – unclaimed returned”. It is pointed out that the Sub

Inspector/3rd respondent submitted a report to the Judicial First

Class Magistrate, Adoor stating that the petitioner is the 4th

accused in other pending cases, i.e. Crime Nos.101/06, 102/06

and 103/06. Exts.P8, P8(a) and P8(b) are the above reports.

According to the petitioner, he was deliberately harassed and he

has not involved in the other offences. It is also alleged that

the Sub Inspector of Police also arrested and assaulted the elder

brother of the petitioner, who reported to the Vigilance Dy.S.P.

about the demand made by the Sub Inspector for a sum of

Rs.50,000/-. Ext.P9 and P10 are the complaints filed by the elder

brother of the petitioner to the Dy.S.P. Adoor, Dy.S.P. Vigilance

respectively with respect to the demands for bribe by the

subordinates of the third respondent. According to him, all the

cases are set up on account of personal animosity of the third

WPC 24298/06 & CONN.CASES -4-

respondent and due to the failure of the petitioner to pay a sum

of Rs.50,000/- as demanded by the third respondent. Witnesses

cited are fictitious persons. He has sought for a direction to

respondents 1,2 and 4, i.e. the Home Secretary, Assistant Excise

commissioner, Pathanamthita and Deputy Superintendent of

Police (Vigilance), Pathanamthitta to dispose of Exts.P1 to P3 and

P9 & P10 complaints and representations filed by him and others

and also for a independent enquiry by the Vigilance Department

against the third respondent/Sub Inspector and for a direction to

release Maruthi Zen car on personal bond and also to quash

Ext.P4 F.I.R. in Crime No.104/2006 and Exts.P8, P8(a) and P8(b)

reports, i.e. the reports implicating the petitioner in Crime

Nos.101/06,102/06 and 103/06. The petitioner has also produced

Exts.P11, P11(a) to P11(c), i.e. the police reports dated 7-3-06

which was corrected as 8-3-06 incorporating the petitioner as an

additional accused in three other cases, i.e. 101/06, 102/06 &

103/06 which according to him have been submitted in order to

get his pre-trial detention extended. As per the above reports in

the above crimes the petitioner has been implicated as 4th

WPC 24298/06 & CONN.CASES -5-

accused. The allegation in Crime No.101/2006 is that 1.5 litres

of illicit arrack in a bottle was seized from accused 1 and 2

while they were travelling in a motor cycle bearing No. KL-03 F

3866 at 11 p.m. on 10-2-2006. The report is that the above

illicit liquor was entrusted by accused 3 and 4 to the 2nd accused

for sale. In Crime No.102/06 the allegation is that 10 litres of

illicit arrack kept for sale in the house of the 1st accused was

seized at 2.30 a.m. on 11-2-2006. The contraband is alleged to

have been entrusted to the 1st accused by accused 4 and 5. In

Crime No.103/06, 10 litres of illicit arrack kept for sale in the

house of the 1st accused was seized at 3.30 a.m. on 11-2-2006

which was allegedly entrusted to the 1st accused by accused 4

and 5. It is alleged that in three reports, i.e. Exts.P11, P11(a)

and P11(b), the date mentioned as 7-3-06 is corrected as 8-3-06.

On 15-3-2006 the Sub Inspector of Police again filed another

report Ext.P11(c) also with the same objective alleging theft of

another Maruthi car vide crime No.1192/05. The report is dated

15-3-06 wherein the offences alleged are under Sections 379,

411, 201 read with section 34 I.P.C. wherein also the petitioner

WPC 24298/06 & CONN.CASES -6-

has been incorporated as the 4th accused. According to the

petitioner, the above charges have been filed to prevent the

petitioner from being released on bail as per the order of this

Court. The allegation in Ext.P11(c) is that the petitioner

purchased Maruthi car KL-2 R 2122 with knowledge that the

same is a stolen car. According to him he has not purchased any

such car from accused 1 and 2. According to him, as a

consequence of the above reports, he was under custody upto

30-3-2006.

2. The petitioner has also filed an application seeking to

amend the writ petition in order to challenge Ext.P12 order issued

by the 2nd respondent, i.e. the Assistant Excise Commissioner,

Pathanamthitta issuing notice of confiscation under Section 67 C

of the Abkari Act. It is pointed out that this Court as per order in

I.A.No.14029/2006 issued a direction for immediate release of

Maruthi Zen car bearing registration No.KL-3N 1283 and

subsequently this Court as per order dated 6-11-2006 initiated

suo motu contempt proceedings against respondents 2 and 3

for violation of the order of this Court dated 29-9-2006 to

WPC 24298/06 & CONN.CASES -7-

release the car. It is during the pendency of the above

proceedings that Ext.P12 notice dated 1-3-2007 has been issued

by the 2nd respondent mentioning that the car involved in

Crime No.104/06 contained more than 94% of ethyl alcohol and

hence is liable to be confiscated under Section 67C of the Abkari

Act. According to the petitioner, Ext.P12 notice is issued as a

retaliatory measure to harass him. The petitioner has also

sought for a writ or direction to quash Ext.P12 and further

proceedings contemplated with respect to the car.

3. The 2nd respondent, Assistant Commissioner has filed a

counter to the amendment pointing out that Ext.P12 was issued

bona fide and that the petitioner has got sufficient opportunity

to submit his explanation before him as reply to the show cause

notice and that confiscation order will be passed only after

verifying the explanations and relevant documents. It is

submitted that no reply or documents were produced by the

petitioner.

4. The 4th petitioner, Dy.S.P. Vigilance & Anti Corruption

Bureau, Pathanamthitta has filed an affidavit stating that Sri.

WPC 24298/06 & CONN.CASES -8-

Jayesh, the brother of the petitioner in the writ petition had

came to the office of the Vigilance & Anti Corruption Bureau

(VACB), Pathanamthitta on 23-3-2006 and preferred an oral

complaint and based on the same Vigilance Case,

V.C.No.1/06/PTA under Section 7, 13(2) read with Section 13(1)

(d) of the P.C.Act was registered on 23-3-2006. The allegation of

Sri Jayesh was that himself and his friend were taken into

custody at 6 p.m. on 12-2-2006 near Adoor by Sri. Girish

P.Saradhy, former S.I. of Police Adoor in connection with the

detection of a stolen Maruthi car bearing registration No. KL-02

L 1638 in which Crime No.108/06 under Section 102Cr.P.C. was

registered by Adoor police and that Sri. Jayesh and his friend

were released in the night of 12-2-2006. It is alleged that the

G.D.charge Head Constable Sri.L.Badarukutty, HCN 1193 of

Adoor police station collected mobile phone of Sri. Jayesh at the

time of releasing him and that Sri. Badarukutty and Sri Sabu

Henry PCN 1059 of Adoor police station has collected bribe on

12-2-2006 at the time of releasing them and at the time Sri.

L.Badarukutty, HCN 1193 again demanded Rs.5000/- on

WPC 24298/06 & CONN.CASES -9-

21-3-2006 and later reduced the bribe amount to Rs.1000/- and

he agreed to accept the bribe money on 23-3-2006 at Mariya

Hospital, Adoor for returning the mobile phone to Jayesh. On

registration of V.C.No.1/06/PTA, a trap was arranged by the

Deputy Superintendent of Police, VACB with the assistance of

two gazetted officers at Mariya hospital, Adoor on 23-3-2006.

Sri. Badarukutty came to Mariya Hospital, Adoor on 23-3-2006

and talked with Sri. Jayesh and left the hospital without

accepting the bribe money of Rs.1000/-. Since the trap could

not materialize, the VACB party returned. Sri. Badarukutty,

HCN 1193 returned the mobile phone to Jayesh as per the

instruction of Girish P. Saradhy, S.I. of police. The trap case

No.1/06/PTA is under investigation. After filing of the trap case

on 24-4-2006 Sri Jayesh came to VACB police station,

Pathanamthitta and presented a petition, i.e. Ext.P10 raising

allegations against the present Sub Inspector of Adoor police

station/3rd respondent alleging that on account of non-payment of

bribe of Rs.50,000/-, the third respondent had booked a false

Abkari Case No.104/06 of Adoor police station on 12-2-2006

WPC 24298/06 & CONN.CASES -10-

against Sri Rajesh, the brother of Jayesh alleging possession of

35 litres of illicit arrack in the Maruthi Zen car being registration

No. KL 3 N 1283. The F.I. statement in V.C.1/06 did not contain

any allegations against the 3rd respondent. The allegations in

V.C.1/06/PTA was against Sri. Badarukutty and Sri.Sabu Henry

in connection with the seizure of a stolen Maruthi car No.KL 2 N

1638 and Crime No. 108/06 was registered on 12-2-2006. It

is submitted that the additional allegations raised by Jayesh in

Ext.P10 related to Abkari case No.102/06. It is stated that the

above case is an Abkari case in which the VACB is not competent

to investigate. It is submitted during the course of investigation

on V.C.1/06/PTA, the third respondent was questioned and that

he denied the allegations. It is also pointed out that Crime

No.104/06 of Adoor police station was also charge sheeted before

the court.

5. The petitioner has filed a reply affidavit alleging that the

statements in the counter affidavit are false with respect to the

complaint made in Ext.P2 which is the complaint by the local

residents. According to him, 4th respondent does did conduct

WPC 24298/06 & CONN.CASES -11-

any enquiry with respect to the above complaint. Ext.P2 has been

addressed to the Director General of Police, Home Secretary,

and Human Rights Commission etc. Postal receipts have also

produced as Ext.P13. He has sought for an independent enquiry

vide I.A.No.14029/07. It is also alleged that in Ext.P1 the

allegations that the 3rd respondent and Sri. Badarukutty, HCN

and Sabu Henry and Raghu PCs. are in possession of

disproportionate wealth far in excess of their income. The above

allegation can be enquired into by the vigilance department. He

has also produced Ext.P4 of the Vigilance Manual. The allegation

of demand on bribe of Rs.50,000/-by the 3rd respondent can be

ascertained by holding enquiry in the mass petition of residents

in the locality. Affidaivt of one of the persons is produced as

Ext.P15 alleging that the Vigilance has not questioned anybody

in this regard.

C.O.C.No.529/2007:

6. The petitioner has sought for invoking Section 2(b) read

with Section 12 and 14 of the Contempt of Courts Act 1971

against the respondents as Ext.P12 notice has been issued by

WPC 24298/06 & CONN.CASES -12-

the first respondent/Assistant Excise Commissioner seeking to

invoke Section 67 C of the Abkari Act, i.e. seeking to show cause

as to why the vehicle should not be confiscated. It is his

contention that respondents have committed contempt as

proceedings in W.P.(C) No.24298/2006 seeking to quash the

proceedings initiated under Sections 8(1) and 8(2) of the Abkari

Act initiated against him and also seeking to order an

investigation by the VACB and also interim order of this Court to

release the car and the suo motu contempt proceedings initiated

by this Court was pending.

7. The first respondent/Assistant Excise Commissioner has

filed a counter. It is admitted that he has issued Ext.P12 notice

dated 1-3-2007 under Section 67 C of the Abkari Act. It is

submitted that vide Crime No.104/2006 of Adoor police station

the seizure of the vehicle was reported to him being the

authorised officer by the 2nd respondent herein, i.e. the Sub

Inspector of Police. It is pointed out that Section 67 B of the

Abkari Act mandates the officer seizing the vehicle, i.e. used for

committing the offence under the Abkari Act, without

WPC 24298/06 & CONN.CASES -13-

unreasonable delay to produce the same before the officer

authorised by the Government in this behalf. It is pointed out

that the Sub Inspector has reported the seizure of the vehicle to

him. It is pointed out that he has received chemical analysis

report which would show that the material objects seized from

the car is spirit. It was in the above circumstances notice under

Section 67 C of the Abkari Act was issued. It is pointed out that

no final order has been passed in the above matter. It is

submitted that no orders of the court has been flouted and that

there was no intention to do so and that he has not disobeyed

the orders of this Court.

8. The petitioner has filed a reply affidavit alleging that

Ext.P12 has been issued on 1-3-2007 within a short time of the

interim order dated 29-9-2006 directing him to release the

vehicle and that the applications filed by him before the Human

Rights Commission, Vigilance Department, Home Department and

proceedings initiated in W.P.(C)No. 24298/2006 and

C.C.C.No.1460/2006 were pending. It is alleged that the

Assistant Excise Commissioner/1st respondent is conducting

WPC 24298/06 & CONN.CASES -14-

parallel proceedings which amounted to contempt of court. It is

also pointed out that he had refused to release the car till

17-10-2007. According to him, the sample sent for analysis was

not recovered from his car. It is pointed out that the respondent

ought to have obtained permission from the court to initiate

confiscation proceedings and that the steps initiated are just

vindicative.

W.P.(C)NO. 10793/2007

9. The petitioner has sought for getting quashed

Ext.P6/P12 notice issued by the 2nd respondent/Assistant Excise

Commissioner initiating steps to confiscate car KL-3 N 1283

involved alleging that Ext.P6 has been issued only as a

vindicative measure and that no incriminating articles have

been recovered from his car on 2-11-2006 and that the court

had ordered to release of the car and the contempt proceedings

were pending and that the witnesses cited in the case are

fictitious persons and that the actions of the respondent

amounted to abuse of process of the court and that entire

charges including in the F.I.R. are false and fabricated as he

WPC 24298/06 & CONN.CASES -15-

did not heed to his demand to pay Rs.50,000/-as bribe.

10. I find that as per order dated 25-5-2007 in C.C.C.No.

1460/2006, suo motu contempt proceedings initiated by this

Court. The further proceedings were closed on the respondents

tendering an unconditional apology and with a severe reprimand

as it appeared that the respondents deliberately delayed the

compliance of the interim order of this Court to release car

seized by the Sub Inspector of Police, Adoor. I find that the

proceedings initiated in the above suo motu contempt case would

not amount to a reflection on the merits of the case. The

petitioner has produced the R.C. of the car and further detention

of the car would not have served any purpose in the

circumstances of the case and it was ordered to be released on

executing bond for Rs.50,000/- with two solvent sureties for a

like sum and on condition that he shall produce the car before

the authorities whenever directed. Regarding the merits of the

case, it would not be possible for this Court to enter into a

finding as the same can be arrived at only after evidence is

adduced.

WPC 24298/06 & CONN.CASES -16-

11. The allegation of the petitioners that the car has been

seized and that case has been fabricated only on account of the

enmity on the part of the Sub Inspector of Police as the

petitioner did not oblige to his demand for giving him an illegal

gratification of Rs.50,000/-. Ext.P1 is the petition filed by the

father of the petitioner before the Superintendent of Police raising

the above allegations and the same is dated 21-2-2006 as per

the date mentioned in Ext.P1 in W.P.(C)No.24298/2006. The

date of the detection of the offence as per the F.I.R. is dated

11-2-2006. Ext.P2, the complaint by the local residents is dated

6-4-2006. Ext.P9, the compliant filed by the elder brother of the

petitioner against the Head Constable and the police constable,

i.e. Badarukutty and Sabu Henry is dated 3-4-2006. Ext.P10, the

complaint by the elder brother of the petitioner to the Dy.S.P.,

VACB, Pathanamthitta contains no date. The respondents in the

above complaint are the Sub Inspector of Police, Head Constable

and the Police Constable. All the above complaints have been

admittedly submitted before the authorities subsequent to the

date of Crime No. 104/2006 registered against the petitioner. It

WPC 24298/06 & CONN.CASES -17-

is also seen from the counter affidavit filed by the 4th respondent,

Dy.S.P., VACB, Pathanamthitta that on the basis of the oral

complaint of the elder brother of the petitioner on 23-3-2006 the

Vigilance registered Case No. 1/06/PTA under various sections of

the Prevention of Corruption Act and a trap was laid for the Head

Constable who allegedly sought for a bribe of Rs.5000/-, but the

trap did not succeed and the matter is pending enquiry and in

the matter, the Sub Inspector was also questioned. It is

submitted that there was no allegation of demand of bribe

against the Sub Inspector then. It is also stated that the Sub

Inspector has registered Crime No.104/06 under the Abkari Act

and hence the Vigilance authorities are not competent to

investigate the particular case. I find that the above statement

of 4th respondent cannot be said to be proper. The allegation is

that he demanded bribe and the investigation with respect to the

same would not amount to investigating the abkari offence.

12. I find that the allegation sought to be investigated and

that has been raised in the petition filed by the local residents

which has been submitted before the various authorities also

WPC 24298/06 & CONN.CASES -18-

relates to disproportionate assets owned by the Sub Inspector,

Head Constable and two police constables, but no prima facie

evidence in this regard has been submitted.

13. It has also to be noted that as per Exts.P11, P11(a),

P11(b) and P11(c) produced in W.P.(C) No.24298/ 2006, the

petitioner has been implicated as an additional accused in Crime

Nos.101/06, 102/06 103/06 and 1192/05 in the month of March

2006, i.e. subsequent to the registration of the instant crime

No.104/06 vide Exts.P11, P11(a) to P11(c) and the above are

dated subsequent to Ext.P1 complaint filed by the father of the

petitioner before the Superintendent of Police, Pathanamthitta

against the Sub Inspector/3rd respondent alleging that he

manhandled him and arrested the petitioner and allegedly

demanded bribe. It has also to be noted that vide Ext.P11(c)

the petitioner has been implicated in a case registered on 13-12-

2005 against the certain other persons for the offences under

Sections 379, 411, 201 read with Section 34 I.P.C. alleging that

he purchased a stolen Maruthi 800 car. The fact that in Crime

Nos.101/06, 102/06, 103/06 and Crime No.1192/05, the accused

WPC 24298/06 & CONN.CASES -19-

has been implicated, soon after the allegations raised against the

Sub Inspector by the father of the petitioner supports the case of

the petitioner to a certain extent, at least as to the case that in

the subsequent cases he has been implicated falsely and as a

retaliatory measure.

14. Counsel for the petitioner has relied on the decisions in

E.T. Sunup v. C.A.N.S.S. Employees Association, AIR 2005

S.C.115; Govind Sahai v. State of U.P., A.I.R.1968 S.C.1513

and the K.J. Iyer’s Commentary in Contempt of Court Legislature,

pp 338, 339 (9th edn) 1998 to stress that when a matter is

pending decision in a court of law, a parallel enquiry set up by

anyone to cover the same ground would amount to contempt

of court. I find that the facts situation in the decisions cited

are not in pare materia with the situation herein. I find that the

case set up for initiating contempt of court proceedings and for

getting quashed notice issued under Section 67 C of the Abkari

Act cannot be allowed at this stage. The proceedings for

confiscation contemplated under the Abkari Act include also the

opportunity to take up the matter in appeal and revision. All

WPC 24298/06 & CONN.CASES -20-

the same, I find that the allegations raised by the petitioner

calls for an enquiry . Hence, the Superintendent of Police,

Pathanamthitta is hereby directed to cause an enquiry conducted

in the matter by an officer not below the rank of Deputy

Superintendent of Police a the earliest. It would be appropriate

that the 2nd respondent/Assistant Excise Commissioner who had

been implicated in the contempt of court proceedings etc. is not

the person to adjudicate the confiscation proceedings. Some

other officer may be authorised to hold the confiscation

proceedings initiated, if it is decided to be proceeded with.

Enquiry by the officer entrusted by the Superintendent of Police,

Pathanamthitta shall be completed at the earliest. W.P.(C)

No.24298/2006 is disposed of accordingly.

15. C.O.C.No.529/2007 and W.P.(C)No.10793/2007 are

dismissed.

Government Pleader will communicate the order of this

Court to the concerned authorities for compliance at the earliest.

ks.                                             K.R.UDAYABHANU, JUDGE


WPC 24298/06 & CONN.CASES    -21-





ks.