High Court Kerala High Court

State Of Kerala Represented By The vs Murukeshan on 11 June, 2010

Kerala High Court
State Of Kerala Represented By The vs Murukeshan on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 945 of 2010()


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner
2. STATE OF KERALA REPRESENTED BY ITS
3. THE DISTRICT GENERAL OF POLICE,
4. THE ASST. DIRECTOR, POLICE ACADEMY,

                        Vs



1. MURUKESHAN, S/O.RAMAN, PARVATHY NIVAS,
                       ...       Respondent

2. THE DIRECTOR, CENTRAL BUREAU OF

3. KATHIYAYANI AMMA, W/O.LATE NALAKRISHNAN

4. RAMAN, S/O.ANGAPPAN, KARIPALIL HOUSE,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/06/2010

 O R D E R
            J.Chelameswar, CJ. & P.N.Ravindran, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.A.No.945 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 11th day of June, 2010

                              JUDGMENT

J.Chelameswar, CJ.

This is an appeal preferred by the State of Kerala who

was the first respondent in W.P.(C)No.13426 of 2010. The

above mentioned writ petition was filed by a person whose

younger brother admittedly died in police custody on the night

of 29th March, 2010. The said deceased (one Sampath) was

admittedly taken into custody by the Tamil Nadu Police on

28.3.2010 at Coimbatore from the house of his sister.

Subsequently, the above mentioned Sampath died while he

still continued to be in police custody. It may not be necessary

for us to go into the full factual matrix which culminated in the

death of the above mentioned Sampath. The fact on record

remains that the death of Sampath created a great deal of

concern. A criminal case in this regard was registered. The

investigation is entrusted to a special team which headed by

the fourth appellant herein. Admittedly, the investigating team

WA No.945/2010
-:2:-

prima facie opined that 14 of the police personnel of the Kerala

Police are involved in the offence which resulted in the death of

the above mentioned Sampath.

2. Complaining that the investigation is not impartial

and police officers at a higher level than the 14 above

mentioned police personnel suspected are also involved in the

perpetration of the crime which led to the death of Sampath,

the instant writ petition came to be filed praying that the

investigation be entrusted to what is popularly known as C.B.I,

an investigating body functioning under the Delhi Special Police

Establishment Act, 1946. By the judgment under appeal, the

writ petition is disposed of with certain directions including a

direction to entrust the investigation of the Crime

No.259/CR/HHW-II/EKM/2010 to the C.B.I. The operative

portion of the judgment under appeal reads as follows:

“(a) The investigation of the Sampath murder
case (Crime No.251 of 2010) of Town North
Police Station, Palakkad and re-registered as
CB CID Crime No.259/CR/HHW-II/EKM/2010
shall be transferred to the C.B.I. for a
detailed, impartial and meaningful
investigation.

(b) The investigation files of the above case shall
be immediately handed over to
Superintendent of Police (SPE, C.B.I.,

WA No.945/2010
-:3:-

Thiruvananthapuram Branch) who shall
entrust the charge of investigation with one
or more officers of proven record. It shall be
within the discretion of the C.B.I. to conduct
a de novo investigation of the case or to
continue the investigation from the stage
where the Crime Branch Police had reached.
Every person directly or indirectly involved in
the custodial torture of Sampath, howsoever
high he may be, shall be brought to justice.

c) The state Government shall extend all
infrastructural and other facilities to the
officers of the C.B.I. investigating the above
case.

d) Entrustment of the investigation of “Sampath
murder case” with the C.B.I. shall not in any
way affect the proper, meaningful and
efficient investigation of “Sheela murder
case” and, if need be, the State Government
may entrust the investigation of that case
with an officer of unquestionable integrity
and having the proper investigation skills.”

The deceased Sampath was taken into custody on the suspicion

that he was involved in the murder of one Sheela who was

murdered on 23.3.2010 at Puthoor in Palakkad District. It

appears from the judgment under appeal that the above

mentioned Sheela is the sister of a senior officer in the State

Tourism Department. The very fact that a special investigating

team entrusted with the investigation of the crime resulting in

the death of the above mentioned Sampath prima facie opined

WA No.945/2010
-:4:-

that 14 of the police personnel of the State of Kerala are

required to be investigated itself in our view establishes that

there was something unusual about the crime, coupled with

the fact that admittedly the deceased Sampath was found to

have suffered 63 ante mortem injuries in his body enhances

the gravity of the crime.

3. There are allegations made by the petitioner that

some of the persons at a higher level either belonging to the

police department or other department of the State possibly

played a role in the inhuman treatment meted out to the

deceased Sampath. At this stage it remains only an allegation.

Whether there is any truth in such allegation or not is a matter

required to be investigated by an impartial body, not only in

the interest of reaching a just conclusion in the crime

registered against the death of the above mentioned Sampath

but also in the interest of the credibility of the system itself.

The very fact that none of the 14 suspected police personnel of

the State of Kerala have been apprehended so far

notwithstanding the fact that the incident occurred more than

two months back only goes to create further doubts regarding

the impartiality of the law enforcement process in so far as the

WA No.945/2010
-:5:-

above mentioned crime is concerned.

In the circumstances, we are in total agreement with

the conclusion reached by the learned Judge by the judgment

under appeal directing the investigation of Crime No.

259/CR/HHW-II/EKM/2010 be entrusted to C.B.I. At any rate,

we do not understand as to how the State of Kerala is an

aggrieved party by the said judgment. It is a different matter

that aggrieved by some of the observations made by the

judgment under appeal individuals aggrieved have already

approached this Court by appeals and those matters have

already admitted . But, we do not see any reason to admit this

appeal at the instance of the State of Kerala. The appeal is

therefore dismissed at the admission stage.

J.Chelameswar,
Chief Justice.

P.N.Ravindran,
Judge.

TKS