IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2667 of 2008()
1. B.A. NAVAS, S/O. ABDUL KAREEM,
... Petitioner
Vs
1. CENTRAL BUREAU OF INVESTIGATION,
... Respondent
For Petitioner :SRI.V.K.SUNIL
For Respondent :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/09/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.R.P. No. 2667 of 2008
* * * * * * * * * * * * * * * * * *
Dated: 01-09-2008
ORDER
In this Revision filed by the first accused in Sessions Case No.
232 of 2006 pending before the Special Judge (SPE/CBI)-I/III, the
revision petitioner challenges the order dated 31-5-2008 passed by the
Special Judge refusing his application to direct the C.B.I. to furnish
copies of the statements of charge witness Nos. 1 to 79 recorded
under Sec. 161 Cr.P.C. by the local police, namely Circle Inspector of
Police Kanjirappally and subsequently by the C.B.C.I.D., Kottayam.
2. The Court below accepted the objection raised by C.B.I.
and held that the accused is entitled to copies of the C.D. statements
of those witnesses only if the prosecution is relying on those
statements. The said stand taken by the C.B.I. and upheld by the
court below cannot be sustained. Whether the prosecution is relying
on the C.D. statements of those witnesses or not the prosecution is
bound to supply to the accused of the previous statements recorded
by the police under Sec. 161 Cr.P.C. Of course, if the prosecution is
not examining any of those witnesses, then they are not bound to
give copies of the previous statements of those witnesses. I am
-:2:-
fortified in this connection by the decision of this Court in State of
Kerala v. Raghavan alias Maniyan – 1974 KLT 148 . May be the
C.B. has got a case that the investigation conducted by the earlier
agencies was not an honest investigation. That is a matter which
the C.B.I. will have to substantiate before the court below. In case
the prosecution is examining all the above witnesses it has to ensure
that the true copies of the previous statements recorded by the earlier
investigating agencies are also furnished to the accused well before
the examination of those witnesses. The impugned order is set aside
and the revision is allowed as above.
V. RAMKUMAR,
(JUDGE)
ani.