High Court Kerala High Court

Santosh Madhavan @ Amrutha … vs Circle Inspector on 18 August, 2008

Kerala High Court
Santosh Madhavan @ Amrutha … vs Circle Inspector on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5055 of 2008()


1. SANTOSH MADHAVAN @ AMRUTHA CHAITHANAYA
                      ...  Petitioner

                        Vs



1.  CIRCLE INSPECTOR
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.S.GOPAKUMARAN NAIR (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/08/2008

 O R D E R
                               K.HEMA, J.

                  -----------------------------------------

                         B.A.No.5055 of 2008

                  -----------------------------------------

                 Dated this the 18th August, 2008

                                O R D E R

This is the second application for bail filed by petitioner.

2. The alleged offences are under Sections 342, 366A, 376

and 343 of Indian Penal Code. According to prosecution, the de

facto complainant belongs to a financially poor family and she joined

the hostel by name, “House of Kids” run by petitioner while she was

studying in Xth standard and she pursued her studies under the

care of petitioner in the hostel. The entire expenses were met by

petitioner.

3. Later, on 15.1.2006, the de facto complainant was taken to

the residential flat of the petitioner by the 2nd accused stating the

petitioner had asked him to arrange tuition for her. The victim was

only aged 15 years at that time. On reaching the flat, she was

wrongfully confined in the bedroom and she was raped by the

petitioner. She was raped on several other occasions also by the

petitioner from the same flat. She was asked by petitioner not to

disclose the same to anybody. She also felt that it would not be in

the interest of her family to divulge the details to anybody, since the

petitioner is highly influential and rich.

BA.5055/08 2

4. In 2006, she had gone for a retreat in a Church and she

disclosed the incident to the counsellor. He advised her that if she

made any issue about the incident or lodged a complaint, it would

only cause damage to herself. He consoled her stating that God

would punish him appropriately. Later, it is only when news came in

the media that she gained the courage to give the complaint. A

complaint was lodged by her on 18.5.2008 and a crime was

registered.

5. The petitioner was taken into custody on 13.5.2008 by the

police, and he was remanded to judicial custody. Learned counsel

for the petitioner submitted that the petitioner has undergone

detention for a period of more than 90 days now and investigation is,

admittedly, over and charge sheet is also filed. Therefore,

petitioner’s detention is not required for the purpose of investigation.

It is also submitted that except the four rape cases registered

against him, he is on bail in all other cases.

6. The petitioner undertakes that he will not influence any

witness or victim; he is prepared to abide by any condition if he is

released on bail; he is prepared to take a house near the police

station and be on police surveillance, and if so ordered, he is even

prepared to stay outside Kerala State, it is submitted. He is

BA.5055/08 3

prepared even to remain in his house without any contact with the

outside world, with his house. For that purpose, he is willing to

discontinue use of telephone also. He will not tamper with evidence

or intimidate or influence witnesses, as alleged by the prosecution,

it is submitted.

7. This petition is opposed. Learned Director General of

Prosecution submitted that petitioner is involved in three more rape

cases and also various other type of crimes and he is highly

influential. He was posing himself as a `God man’ and under that

pretext, he was exploiting financially poor girls, including minors

sexually. If the petitioner is released on bail, it is likely that victims

and witnesses will be influenced by the petitioner and hence he

may not be released on bail till the trial is over. According to him, it

is not advisable to release him on bail, even on conditions.

8. Heard both sides and perused the case diary. For taking a

decision in this case, it is necessary to look into the facts, as

revealed from the case diary. The case diary shows that the victim

belongs to a financially poor family, and she was dependent on

petitioner because of the poor financial state of her family. The

case diary shows that the victim was aged only 15 years at the time

of offence. She belongs to a financially poor family, and she joined

BA.5055/08 4

as an inmate of an institution run by petitioner in the name, “House

of Kids”, which accommodated financially poor children and helped

them to continue studies. She was afforded all facilities, including

food, clothes, books, boarding and educational expenses.

9. During the stay, petitioner could create a false impression

in the mind of people who were associated with him, that petitioner

had divine powers and he is engaged in highly charitable work. They,

accordingly, treated him with utmost respect and he was referred to

as “swamy” (meaning, sanyasi) and he soon took over the position

of the guardian of the children who were boarded in the “House of

Kids”. The parents and the children were brought under his beck and

call.

10. So, whenever second accused approached them stating

that “swamy” wanted to meet the children, they readily

accompanied him to petitioner’s residential flat. They seldom knew

that the young girls were procured for venting the lust of the

petitioner, who disguised himself to be a holy man. The petitioner

thus, exploited the faith and confidence which the people reposed in

him. At the petitioner’s residence, the child was raped and she was

told not to divulge the incident to any body immediately. The same

episode was repeated five to six times. But later, she divulged it to a

BA.5055/08 5

counsellor in a retreat centre who advised her not to make it an

issue since it may harm the child herself.

11. The complaint was lodged much later, after about two

years of the incident only because, she was afraid of the petitioner,

as he is quite rich and influential. She did not dare to make any

complaint against him. But, when she heard about petitioner’s

arrest, she gained courage to give the complaint. The fact that

petitioner is influential cannot be disputed. It was disclosed at the

time of arguments that other series of crimes were also registered

against petitioner and those are under investigation also.

12. All these crimes were brought to light only after a

complaint was filed by a non-resident Indian lady in 2003, alleging

that she was cheated to the tune of Rs.40 lakhs by petitioner.

Though attempts were made ever since 2003, for a span of long five

years, he could not be arrested till May 2008. The petitioner was

freely moving around in and outside this city of Kochi and he was

also involved in real-estate business and his he was available at

various places. Still, petitioner who was a ‘wanted criminal’ for whom

intensive search was made by Interpol could not be arrested for five

long years. Evidently, all these must have been possible only

because of petitioner’s strong influence.

BA.5055/08 6

13. It is true that petitioner is in custody for the past more

than 90 days. It is equally true that his further detention may not be

required in this case for purpose of investigation, since it is already

over. His liberty is certainly a matter of grave concern for this court

because it can be denied only in accordance with law. But, the need

to ensure a fair trial in a case is also an equal responsibility of the

criminal justice system. In the light of the strong influence which he

may be able to exert on the victims and the witnesses, it is doubtful

whether it may be possible to have a fair trial if petitioner is released

on bail.

14. To have a fair trial is an assurance which the criminal

justice system gives not only to the accused, but to the victim also.

A fair trial does not mean a trial which is fair to one side alone. It

must take care of the interest of both sides, the victim as well as the

accused. It has certainly, a promise to fulful to the victims who also

look forward to delivery of justice, after a trial. If a powerful and

influential person is set at large and the freedom given to him is

likely to be a threat to a fair trial in any manner, I am view that the

court can curtail such freedom till the trial is over, by refusing bail.

15. It is not some thing new or unknown to this system that

witnesses change their version during trial and on many occasions, it

BA.5055/08 7

is alleged that this happened because of the strong influence of the

accused on the victims or the threat on them. We have before us the

best example in Best Bakery case and the like. There are many

others in the series. There were at least a few sex racket cases in

this State itself where voice was raised by public that either the

victim was influenced or threatened or done away with, directly or

indirectly by the accused.

16. The allegation raised in such cases is that victim was

forced to change version from time time and ultimately the accused

escaped. But, the victim continues to suffer the shame or the scorn

of the society and the scar remain permanent in her whole life.

Even the credibility of the victim and the woman as a whole,

eventually remains a big question mark before this system.

17. Being a victim of rape is not a happy event for any child or

woman. Thereafter, to be under pressure of the rich and the

influential is not a happier event. Once she gets into the trap of the

accused after the trial, the ridicule which she is subjected to, is yet

another painful reality. When a victim changes her stand from time

to time, being a puppet in the hands of the influential, the court

ultimately labels her as an incredible witness or a lier or as one who

is not worthy of any credence. This certificate is issued to the victim

BA.5055/08 8

by the court, which takes great effort in justice delivery, and in many

cases a vulnerable minor child becomes a victim of not only rape,

but to the subsequent the influence or threat at the hands of those

have already harmed her. The court shall not be a convenient tool

in the hands of such people.

18. For all these reasons, I find that it may not be proper to

release petitioner on bail because it may end up in drastic results. It

may give petitioner an opportunity to win over the victim or

witnesses. The vulnerable position in which they are placed, the poor

financial condition, gender or social set up etc. are likely to be

exploited. It is the duty of the court to prevent such possible

influence or threat on the victims or the witnesses who will be

forced to change their version. In my view, it may not be an excess if

the court refuses bail to the accused to prevent another injustice. If

the accused has to remain in jail till trial is over, and thereby if the

right of the victim can be protected, I am of view that it must be

done in the larger public interest.

19. It is true that several conditions were suggested by learned

counsel for petitioner which will take care of the apprehension of the

victim. But, in my view, there is a vast difference when the accused

is in jail/judicial custody and he is out of it. It has to be borne in mind

BA.5055/08 9

that the victim did not dare to speak anything against petitioner until

he was taken into custody. True, learned Director General of

Prosecution conceded that the victim did not mention that there

was any threat or influence from petitioner after the registration of

the crime, at the time of subsequent questioning. But, it is not

clear whether the victims was questioned by the investigating officer

to ascertain whether there was any such threat or not. The absence

of influence or threat is a negative fact which a person may not

voluntarily disclose, unless he or she is specifically asked about it.

20. After considering various facts and circumstances, I find

that release of petitioner on bail will not be conducive in the larger

public interest and to ensure a fair trial. Hence, the prayer for bail is

to be rejected and I do so. However, learned Magistrate concerned

is directed to take all steps as expeditiously as possible to ensure

the committal of the case. The Sessions Court shall also ensure

speedy disposal of the case without any delay.

Petition is dismissed.

K.HEMA, JUDGE

vgs.