High Court Kerala High Court

Rajan.K.S vs The State Of Kerala on 12 July, 2010

Kerala High Court
Rajan.K.S vs The State Of Kerala on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3125 of 2010()


1. RAJAN.K.S, KOCHUTHUNDIYIL PUTHEN VEEDU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :12/07/2010

 O R D E R
                                                                    C.R.

                              K.HEMA, J.
             ----------------------------------------------
                 Bail Application No.3125 of 2010
             ----------------------------------------------
                       Dated 12th July, 2010.


                               O R D E R

This petition is filed for granting anticipatory bail, under

section 438 of the Code of criminal Procedure Code (`the Code’, for

short).

2. According to prosecution, the excise officials received

anonymous telephone call that ganja was kept in the tea shop run by

petitioner and they proceeded to the said shop and on 22.4.2010 at

about 11.30 a.m., they conducted a search and seized 1.528 Kg. of

Ganja from the said shop. A case was registered against petitioner

under Section 20(b)(ii) of the Narcotic Drugs and Psycotropic

Substances Act (`the Act’, for short).

3. Learned counsel for petitioner submitted that petitioner

was hospitalised for six days from 20.04.2010 till 26.4.2010 and on

the alleged date of occurrence, viz., 22.4.2010, he was at hospital,

undergoing treatment, as an inpatient. Annexure II-discharge

summary issued by the doctor will clearly establish these facts, it is

further submitted. According to petitioner, this is a false case and

BA NO.3125/10 2

hence, anticipatory bail may be granted, it is argued.

4. During pendency of this petition, petitioner requested

for an opportunity to explain his innocence to the Investigating Officer.

Being carried away by the facts stated in Annexure II-discharge

summary, petitioner was given an opportunity, as requested and he

was directed to report before the Investigating Officer. Accordingly,

he surrendered before the Investigating officer and he was thoroughly

interrogated by Investigating Officer, it is submitted by learned Public

Prosecutor.

5. Learned Public Prosecutor also submitted that during

interrogation, a doubt arose on the genuineness of Annexure II-

discharge summary and hence, an enquiry was conducted into the

genuineness of the document. The doctor who issued the document

was also questioned by Investigating Officer and his statement was

also recorded. It is revealed on enquiry that Annexure II is a

fabricated document and the entries made therein are all false. The

O.P no. and I.P. no. which are referred to in Annexure II, which are

purported to be assigned to petitioner do not actually relate to

petitioner. Those numbers were allotted to some other persons, it is

submitted.

BA NO.3125/10 3

6. I.P. no. 12741 was issued to one Muralidharan (not

petitioner), who was admitted in the hospital and treated as an

inpatient, about 9 years back in 2001. O.P.no.2256 referred to in

Annexure II was issued to one Saida, who was treated as an out-

patient in the hospital about four months prior to the date of search,

on 18.1.2010. Neither of the above numbers referred to in Annexure

II relate to petitioner. While the doctor was questioned on this, he told

the investigating officer that he had written certain numbers in

Annexure II at random, which occurred to his imagination.

7. It is evident from the enquiry that petitioner, with the

aid of the doctor created a false document for using the same as

genuine, in the proceedings and he produced Annexure II before this

court, with a view to defraud the court and get anticipatory bail, it is

submitted by learned Public Prosecutor. No relief may be granted to

such a person, it is strongly argued. Considering gravity of offence

also, this is not a fit case to grant anticipatory bail, it is further

argued.

8. On hearing both sides and on a perusal of the available

records, I find that this is not a fit case to grant anticipatory bail. The

offence allegedly committed by petitioner is under the NDPS Act. The

BA NO.3125/10 4

quantity of Ganja involved is 1.528 Kg. Petitioner has not made out

any ground to get anticipatory bail. Petitioner took up a plea of alibi

but, he utterly failed in substantiating the same. He also produced a

false and fabricated medical record before this court, knowing it to be

false, to obtain an order in his favour and thereby, he attempted to

defraud this court.

9. The conduct of the party who seeks relief under section

438 of the Code is relevant to decide whether anticipatory bail can be

granted or not. If the applicant’s conduct is contemptuous, fraudulent

or unfair, the court shall refuse to exercise its discretion under section

438 of the Code in his favour. The extra ordinary relief shall not be

extended to a person who approaches the court with unclean hands. A

person who produces a fabricated medical record to obtain an order of

anticipatory bail does not deserve any relief under section 438 of the

Code.

10. On the facts and circumstances of the case, it appears

that petitioner is , prima facie, guilty of a highly objectionable conduct,

in procuring a false medical record and producing the same before this

court, with a view to deceive this Court and obtain an order of

anticipatory bail. If the allegations made against him in respect of the

BA NO.3125/10 5

medical record are established, those by themselves would amount to

commission of an offence. To such a person, I am most reluctant to

grant anticipatory bail. In my view, he deserves to be dealt with, for

the criminal act which he appears to have heen committed, in

accordance with law.

11. The power under section 438 of the Code is

discretionary in character. It is also extraordinary in nature. In Adri

Dharan Das v. State of W.B in (2005) 4 SCC 303, the Supreme

Court held, “the power exercisable under Section 438 is somewhat

extraordinary in character”. While exercising discretion, the court can

also look into the conduct of the party, who seeks the discretionary

relief.

12. In Mohammadia Coop. Building Society Ltd. v.

Lakshmi Srinivasa Coop. Building Society Ltd.,(2008) 7 SCC

310, the Supreme Court considered the role of conduct of a party

while seeking discretionary relief and it is held thus:

“There cannot be any doubt whatsoever that the

discretion has to be exercised judiciously and not

arbitrarily. But for the said purpose, the conduct

of the plaintiff plays an important role. The courts

BA NO.3125/10 6

ordinarily would not grant any relief in favour of

the person who approaches the court with a pair

of dirty hands”.

13. A bare perusal of Annexure II-discharge summary

reveals that several entries are made therein to make it appear that

the document is genuine. The entries are made in such a way that any

court would easily be persuaded to act upon the document. Not only

false IP and OP numbers are shown in the document but several other

false details relating to the treatment purportedly given to the patient

on different dates are also incorporated in the document in a

convincing manner. A lot of effort seems to have been taken in

creating the false document.

14. I am surprised to hear from learned Public Prosecutor that

the doctor who issued Annexure II is a Medical Officer attached to the

Medical College Hospital, Alappuzha and he is now working in a private

hospital, after taking leave from the Medical College. I have gone

through the statement of the doctor recorded by the Investigating

Officer. If the allegations are true, I have no doubt that whoever be

the doctor, who appears to have created Annexure II-discharge

summary, does not deserve to continue in his profession.

BA NO.3125/10 7

15. The doctor has not only abused the noble medical

profession, but he committed a serious offence also. Since I have not

heard the doctor who has allegedly concocted Annexure II, I am not

making any further comments. When the fabrication from the side of

the doctor was brought to the notice of petitioner’s counsel, he had

nothing to say, except that some action may be taken against the

doctor who issued Annexure II. In my view, the doctor who created

Annexure II deserves to be dealt with for the commission of the

alleged criminal act, in accordance with law.

16. Considering the several facts discussed above, I find

that anticipatory bail cannot be granted to petitioner who has

attempted to defraud this court. This petition has only to be dismissed

with the contempt it deserves. He is bound to surrender and co-

operate with investigation, without any delay. If not, it is likely that

investigation will be adversely affected. In the peculiar facts and

circumstances, I also find that administration of justice demands that

exemplary cost must be ordered against petitioner.

17. I am also of view that to secure ends of justice,

certain other directions also have to be issued by this court, while

BA NO.3125/10 8

disposing of this petition. Taking all the above facts into consideration,

the following order is passed :

1. The prayer for anticipatory bail by petitioner is

rejected.

2. Petitioner shall surrender before the Investigating

Officer without any delay and co-operate with the

investigation.

3. Whether he surrenders or not, respondent is at liberty

to arrest him and proceed against him in accordance

with law.

4. No further application by petitioner in this crime for

anticipatory bail, will be entertained by this Court

hereafter.

5. Petitioner shall pay an amount of Rs.15,000/- to the

Kerala High Court Legal Services Committee within two

months from today, as cost.

6. At the time of consideration of bail application, if any,

filed by petitioner, the trial court shall ensure that the

above cost is paid by petitioner.

7. Registry shall forward a copy of this order along with

BA NO.3125/10 9

copy of Annexure II to the Secretary, Medical Council

and also, to the Secretary, Health services, who is

dealing with Medical Education, for taking necessary

action against the Medical Officer who has created

Annexure II, in the light of the observations made in

this order.

8. Issue a copy of this order to learned Public Prosecutor.

Petition is dismissed with costs.

K.HEMA, JUDGE.

tgs