High Court Kerala High Court

K.G.Premshankar vs Inspector Of Police on 12 January, 2007

Kerala High Court
K.G.Premshankar vs Inspector Of Police on 12 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3737 of 2006()


1. K.G.PREMSHANKAR, THE SUPDT. OF POLICE,
                      ...  Petitioner

                        Vs



1. INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.K.DAMODARAN (SR.)

                For Respondent  :SRI.S.SREEKUMAR, SC FOR CBI

The Hon'ble MR. Justice R.BASANT

 Dated :12/01/2007

 O R D E R
                                   R.BASANT, J

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

               Crl.M.C.Nos.3708 of 2006 & 3737 of 2006

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

                Dated this the 12th day of January   2007




                                     O R D E R

Those who want lessons on how a criminal trial can be

protracted can have no better school on that aspect and they

must visit the facts of this case. In the course of arguments

before the learned Sessions Judge whose order passed in

revision is challenged in these criminal miscellaneous cases, it

was reported that a national agency from North India has

forwarded a request to the Public Prosecutor for perusal of the

records in this case for enabling them to conduct a research as

to how a criminal trial can be deleted. This case can certainly

claim that dubious distinction of offering lessons in the attempt

for protraction of criminal proceedings.

2. This decision must be read in continuation of the

order passed by the learned Magistrate and the fairly elaborate

and detailed order passed by the learned Sessions Judge in

revision. The challenge is raised against the decision of the

learned Magistrate that the delay in filing the final report by the

C.B.I can be condoned, which decision was endorsed by the

learned Sessions Judge in the impugned revisional order.

Crl.M.C.No.3708/06 & 3737/06 2

3. A synoptic resume of the sequence of events in this

case can be attempted at the very outset. The alleged incident

took place on 12-2-1988. One Maniyeri Madhavan a journalist

was allegedly assaulted by the police officials who took him into

custody in connection with another crime-allegedly a false and

vexatious one. It was alleged that such high handed action was

taken at the instance of a serious police official who had an axe

to grind against him. On the allegations raised by the said

Madhavan a crime was registered by the local police.

Dissatisfied with the investigation he had come before this

Court. Later he was constrained to approach the Supreme

Court. Very senior officers of the Kerala Police were initially

directed to conduct the investigation. The Supreme Court

ultimately came to the conclusion that there was no proper

investigation conducted by the officials of the Kerala Police and

they were only colluding with the accused to thwart a proper

investigation. It is unnecessary to advert to the details . But

ultimately by the order dated 22-9-1993 which is reported in

Maniyeri Madhavan Vs Sub-Inspector of Police and others [1994

(1) SCC 536] the C.B.I. was directed by the Supreme Court to

conduct the investigation.

Crl.M.C.No.3708/06 & 3737/06 3

4. From 22-9-1993 to 26-10-1993 the C.B.I. took time to

get a copy of the order and to continue with the investigation.

From 26-10-1993 to 1-3-1995 time was allegedly taken up by

the C.B.I. team for obtaining sanction for prosecution of the

accused as also for obtaining clarification from the Central

Government. The charge sheet was filed on 27-4-1995.

Cognizance was taken. Objections were raised against that

cognizance which has been taken ignoring and violating the

provisions relating to the limitation in Chapter 36 of the Code

of Criminal Procedure. The learned Chief Judicial Magistrate

rejected the said objections. There was a revision petition filed

against the said rejection before the special judge of the C.B.I.

Court and that court by order dated 20-11-1995 set aside the

cognizance taken and directed the learned Chief Judicial

Magistrate to consider the matter afresh giving the C.B.I the

option/liberty to file a fresh application for condonation of

delay. There was also a direction that the parties must appear

before the learned Chief Judicial Magistrate on 11-12-1995.

That order of the revisional court was challenged and by order

dated 11-6-1998 reported in Premshankar Vs.Central Bureau of

Investigation [1998 (2) KLT 103] the challenge was turned

Crl.M.C.No.3708/06 & 3737/06 4

down.

5. Thereafter on 20-7-1998 the C.B.I filed the present

application for condonation of the delay in filing the chargesheet

on 27-4-1995.

6. The decision in Premshankar Vs.Central Bureau of

Investigation [1998 (2) KLT 103] was challenged before the

Supreme Court and the Supreme Court by the decision dated 12-

9-2002 reported in K.G.Premshankar Vs.Inspector of Police and

Another [2002 (8) SCC 87] rejected the challenge and directed

the C.J.M. to proceed further.

7. Even thereafter an original petition and writ petition

were filed by the accused to quash the proceedings as O.P.

23400/2002 and W.P.C 27289/2003. Those petitions were

disposed of by the common order dated 24-8-2004. A learned

Single Judge of this Court quashed the proceedings against the

accused persons.

8. That decision was challenged by the C.B.I and by

order dated 30-11-2004 which is reported in C.B.I Vs

Premshankar [2005 (1) KLT 343] a Division Bench of this Court

set aside the judgment of the learned single judge. Thereafter

the learned C.J.M. proceeded to consider the application for

Crl.M.C.No.3708/06 & 3737/06 5

condonation of delay and it is thereafter that the impugned order

was passed by the learned Chief Judicial Magistrate condoning

the delay.

9. The order condoning the delay was challenged before

the the Learned Sessions Judge (Special Judge for C.B.I cases)

and by the impugned order in Crl.R.P dated 30-9-2006 the

learned Special judge upheld the order of the learned C.J.M. A

second revision petition is not maintainable and that obviously is

the reason why these petitions have come with the label of

Crl.M.Cs under section 482 of the Cr.P.C

10. The incident having taken place on 12-2-1988

following the mandate of section 468 (2) (c), cognizance must

have been taken within three years- on or before 11-2-1991. The

complaint was filed on 27-4-1995. The period from 12-2-1988

to 27-4-1995 has hence got explained.

11. There can be no serious dispute regarding the

direction to condone delay till 22-9-1993. That was the date

on which the Supreme Court rendered the decision reported in

Maniyeri Madhavan Vs.Sub-inspector of Police and others [1994

(1) KLT SCC 536]. Whatever happened till that day was taken

note of the Supreme Court and the C.B.I. was directed to

Crl.M.C.No.3708/06 & 3737/06 6

continue with the investigation.

12. From 22-9-1993 to 26-10-1993 is the time allegedly

taken for getting copies and to continue the investigation. From

26-10-1993 to 1-3-1995 is the time taken for getting the sanction

The C.B.I. contends that it cannot be reckoned as delay as the

said period is liable to be excluded under Section 470 (3) of the

Cr.P.C The details will be considered later. From 1-3-1995 to

27-4-1995 according to the C.B.I. is the time taken for finalising

the chargsheet and filing the same.

13. The learned counsel for the petitioners further submit

that at any rate there is absolutely no justification for the delay

in filing the application for condonation of the delay. That

application was filed only on 20-7-1980. The counsel for the

petitioners contends that the delay from 11-12-1995 to 20-7-

1998 is not explained at all. That reveals abuse of due

diligence and bonafides on the part of the C.B.I. That delay in

filing the petition for condonation of delay must persuade the

Court to reject the plea for condonation, submits the learned

counsel for the petitioners. The learned standing counsel for

C.B.I in turn contends that the same cannot be reckoned as delay

at all. Limitation has to be considered as on the date of filing

Crl.M.C.No.3708/06 & 3737/06 7

the final report and not as on the date of cognizance or as on the

date of filing of the petition for condonation of delay.

14. I shall now proceed to consider the contentions

raised.

15. The period of time between the incident proper and

the date of filing of the complaint can be divided into three

definite and distinct parts. The first is the period from

12/2/1988, the date of the offence to 22/09/1993 when the

Supreme Court, frustrated by the inadequate investigation by

the local police, finally directed the C.B.I to conduct the

investigation and file a final report. The courts below have

concurrently come to the conclusion that this period deserves to

be condoned. The learned counsel for the petitioners contends

that the mere fact that the Supreme Court had directed the C.B.I

to conduct the investigation is no reason to mechanically

condone the said delay.

16. Under Section 473 Cr.P.C, notwithstanding anything

contained in Chapter 36 of Cr.P.C, the court is competent to take

cognizance notwithstanding the expiry of the period of limitation

if it is satisfied in the facts and circumstances of this case that

the delay has been properly explained or that it is necessary so

Crl.M.C.No.3708/06 & 3737/06 8

to do in the interests of justice. The sequence of events during

this period 12/2/1988 to 22/09/1993 clearly shows that inspite of

the defacto complainant Maniyeri Madhavan running from pillar

to post and knocking at the doors of the courts of law, he did not

get justice until finally the Supreme Court passed the order on

22/09/1993. The said period of alleged delay, I am satisfied,

would not be attributable to any fault on the part of the defacto

complainant or the person or the agency who had filed the final

report. The Supreme Court was constrained to pass that final

order dated 22/09/1993 to the C.B.I to conduct the investigation

after the very active efforts made by various courts including the

Supreme Court till then bore no fruit. It was thus that the said

directions to the C.B.I was issued on 22/09/1993. The period of

delay from 12/2/1988 to 22/09/1993 can in these circumstances

be safely condoned. The concurrent view taken by both courts

on that aspect of the matter does not, at any rate, warrant

interference.

17. The next segment of the delay is from 22/09/1993 to

01/03/1995. It took some time for the C.B.I to get the copy of the

order dated 22/09/1993. Any person acquainted with the judicial

proceedings and procedures adopted by the court would know

Crl.M.C.No.3708/06 & 3737/06 9

and readily accept that some time will be taken by the parties to

get copies of the judgment. According to the C.B.I, from

22/09/1993 to 26/10/1993, time was taken to get the copy and

from 26/10/1993 to 01/03/1995, time was taken for completing

the investigation and to obtain sanction for prosecution of the

accused. Initially sanction was obtained but certain

clarifications were required and it was in these circumstances

that ultimately all the requisite formalities of investigation

including obtaining of sanction was completed by 01/03/1995. It

would be myopic and unrealistic for this court to assume that the

CBI could have resorted to the requisite steps on 22/09/1993

when the order was passed by the Supreme Court. It would be

unrealistic for this court to insist that the CBI should explain to

this court every minute, hour and day between 22/9/1993 to

26/10/93. The explanation that time was taken up from

22/9/1993 to 26/10/1993 for the CBI to get copy of the order and

complete the investigation commends itself for acceptance on

broad probabilities and undisputed facts.

18. The records clearly show that request for sanction

was made initially on 26/10/1993 and sanction was finally

obtained only on 01/03/1995. This period cannot be reckoned as

Crl.M.C.No.3708/06 & 3737/06 10

delay and is liable to be excluded under Section 470(3). It is

contended that there can be no mechanical condonation of the

delay for the period 26/10/1993 to 01/03/1995 – the period

between the date of the initial request for sanction and the date

on which the sanction was finally obtained. Due and diligent

pursuit by the investigating agency must also be shown, it is

submitted. The sanction order makes it clear that the initial

request for sanction was made on 26/10/1993 and the final

sanction, after clarification, was obtained on 01/03/1995. In

these circumstances, I am of the opinion that the said gap of time

and the delay can be excluded and condoned. The learned

counsel for the petitioner contends that a detailed affidavit

explaining each day of delay and the sequence of events during

this period has not been filed by the C.B.I but that alleged

inadequacy, according to me, cannot stand in the way of the

delay being condoned. If there is any contumacious

responsibility for the Investigating Agency for such gap of time

that can certainly be considered. But in this case, no such

contumacious lethargy on the part of the CBI is pointed out or

perceived by me. That period i.e. 26/10/93 to 01/03/95 is hence

no delay and the same is hence liable to be excluded and

Crl.M.C.No.3708/06 & 3737/06 11

condoned.

19. The third segment of the delay is from 01/03/1995 to

27/04/1995. The charge sheet was filed only on 27/04/1995.

From 01/03/1995, the date on which the sanction orders with

clarifications were finally secured to 27/4/1995, the date of filing

the charge sheet, the C.B.I claims that time was taken to finalise

the charge sheet and file the same before the court. It is

contended that the C.B.I’s request for condonation of the delay

during this period is not justified. At any rate, I am satisfied

that this court cannot be persuaded to invoke its powers under

Section 482 Cr.P.C to interfere with the concurrent decision of

the court below to condone that delay.

20. On 27/4/1995 when the charge sheet was filed, it was

not accompanied by any application for condonation of delay.

Obviously, that requirement was overlooked. The learned

Magistrate took cognizance even without an application for

condonation of delay. The accused, by filing an application,

raised objections against the cognizance taken and the C.B.I

opposed the said application at that point of time. The learned

Magistrate had considered whether there is delay and the

cognizance could be taken notwithstanding the delay though a

Crl.M.C.No.3708/06 & 3737/06 12

formal application for condonation of delay was not filed along

with the charge sheet on 27/4/1995. The learned Magistrate

held that cognizance taken need not be disturbed. However, the

revisional court took the view that such cognizance taken was

bad and set aside the order and directed the learned Magistrate

to consider the taking of cognizance afresh, giving the C.B.I an

opportunity to file an application for condonation of delay. The

said application for condonation of delay was, of course, filed

only on 20/07/1998. It is contended that the gap of time between

27/4/1995 to 20/7/1998 has also not been explained by the C.B.I.

21. It is not really necessary for me to consider whether

the gap of time from 27/4/1995 to 20/7/1998 – the alleged delay

during that period deserves to be condoned. The question of

delay has to be considered with reference to the date on which

the final report is filed and not with reference to the date on

which cognizance is taken. The law on this aspect is well settled

in Zain Sait v. Intex-Painter, Interior Decorators [1993(1) KLT

532] and the various subsequent decisions on the point. The

investigating agency can only file the complaint and the

cognizance to be taken is by the court. The gap of time between

the filing of the report/complaint and the cognizance being taken

Crl.M.C.No.3708/06 & 3737/06 13

by the learned Magistrate, cannot certainly be reckoned as

delay in filing the final report/complaint. In that view of the

matter, the gap of time between 27/4/1995 to 20/7/1998 cannot

certainly be construed as delay in filing the complaint/final

report. Therefore, the C.B.I is strictly not bound to explain that

period of time. That period cannot certainly be reckoned as

delay in the filing of the complaint.

22. The learned counsel for the petitioners submits that

even if that be not reckoned as delay proper, the conduct of the

C.B.I not filing the application for condonation of delay [which

they ought to have filed along with the final report on 27/4/1995

and which they did not file inspite of the order of the revisional

court on 20/1/1995] till 20/7/1998 must be reckoned as having a

reflection on the bona fides of the C.B.I, when this court

considers the acceptability of the cause shown for the delay from

12/2/1988 to 27/4/1995.

23. I have already narrated the sequence of events that

occurred after the revisional court passed the order on

20/1/1995 and the C.B.I filed the application for condonation of

delay on 20/7/1998. The sequence of events must suggest

eminently that there was no delay or want of bonafides on the

Crl.M.C.No.3708/06 & 3737/06 14

part of the C.B.I in filing the application for condonation of delay.

The order passed by the revisional court on 20/11/1995 which

gave the C.B.I the option to appear before the learned

Magistrate and file the application for condonation on

11/12/1995 was the subject matter of proceedings before this

court and the Supreme Court and in these circumstances, the

delay from 20/11/1995 (or 11/12/1995) till 20/07/1998 cannot be

held to be an indication of want of bona fides or seriousness on

the part of the C.B.I to prosecute the complainant. That cannot,

at any rate, affect the prayer of the C.B.I to condone the delay

from 12/2/88 to 27/4/95.

24. The learned counsel for the petitioners submits that

the learned Magistrate had not considered the question in the

proper perspective. It is pointed out that though cognizance

taken was set aside by the revisional court, the learned

Magistrate proceeded as though cognizance had already been

taken and only considered whether the delay in the cognizance

already taken could be condoned or not. The learned counsel

points out that the number assigned to the case when cognizance

was taken initially was not altered and the same continues. Even

now the case is known or referred to by the number assigned at

Crl.M.C.No.3708/06 & 3737/06 15

the time of initial cognizance which was set aside by the

revisional court. The error in approach may be taken note, of it

is submitted.

25. I am of the opinion that the number assigned cannot

be held to clinch the issue. The fact remains that the final report

was filed on 27/4/1995 and the C.B.I has to explain the gap of

time from 12/2/1988 to 27/4/1995. Whatever be the number

assigned, the learned Magistrate and the court of revision have

considered the question whether this gap of time / delay from

12/2/1988 to 27/4/1995 can be condoned. The mere fact that

the learned Magistrate did not follow the ideal procedure of

assigning the number to the cases, only after condonation of

delay is, according to me, one of procedural propriety and not

certainly one which affects the core of the decision taken that

the delay is liable to be condoned. Ideally the learned Chief

Judicial Magistrate must have recorded that the cognizance

taken earlier in C.C.No.513/1995 has come to an end and

cognizance was taken afresh on the final report filed on

27/4/1995 long later in 2006 when the impugned order dated

27/3/2006 was passed by the learned Chief Judicial Magistrate.

That innocuous and innocent inadequacy/procedural impropriety

Crl.M.C.No.3708/06 & 3737/06 16

does not at all persuade me to take any decision against the

C.B.I.

26. The learned Standing Counsel for the C.B.I wants this

court to take particular note of the sequence of events that took

place after the revisional court passed the order dated

20/11/1995 till 20/7/1998. When the application for condonation

was filed and even thereafter – of the accused persons bringing

the matter to various other and this court (single judge) once

setting aside the cognizance and the Division Bench later

reversing it. I have adverted to these aspects in the synoptic

resume of events given already.

27. The learned counsel for the petitioners submits that

the Supreme Court had no occasion when it passed the order

dated 22/9/1993 to consider the question of condonation of

delay. At that time, different and graver offences were alleged

also, submits the learned counsel. I am not reckoning the order

dated 22/9/1993 of the Supreme Court as one holding that the

delay till that date can be condoned. I only look at that order

passed by the Supreme Court dated 22/9/1993 to satisfy myself

of the travails of the defacto complainant, who was moving on

heaven and earth from 12/2/1998 to get his grievance remedied.

Crl.M.C.No.3708/06 & 3737/06 17

He achieved success only on 22/09/1993. The accused persons

were influential officials of the higher levels of the police and in

these circumstances, the fact that, despite earlier orders of this

court and the Supreme Court, proper investigation was delayed –

till ultimately the order dated 22/9/1993 was passed by the

Supreme Court, cannot deliver any advantage to the accused. It

is only in that context that I have referred to the order dated

22/09/1993 passed by the Supreme Court and proceeded to take

the view that the gap of time between 12/2/1988 and 22/09/1993

deserves to be condoned.

28. No other contentions are raised. Of course,

precedents have been cited before me – and I do not it find

necessary to make specific reference to then, about the right of

speedy trial of the accused under Article 21 as also the

difficulties which the accused persons may have to face if they

are called upon to face the trial now. Substantial portion of the

delay, I note, was on account of the acts of the accused persons

and their grievances about the denial of the right to speedy trial

does not, in the least, impress me.

29. In any view of the matter, I am satisfied that the

powers under Section 482 Cr.P.C which are to be invoked only

Crl.M.C.No.3708/06 & 3737/06 18

sparingly and in exceptional cases in aid of justice do not deserve

to be invoked to interfere with the impugned concurrent orders

of the courts below condoning the delay in taking cognizance.

The impugned orders eminently cater to the interests of justice.

No failure/miscarriage of justice results from the impugned

orders. They send out the message that law and justice will

ultimately triumph and the attempts at procrastination cannot

finally succeed.

30. These criminal miscellaneous cases are in these

circumstances dismissed. I am of the opinion that unless a

specific direction for expeditious trial is issued by this court, it

will be abdication of the responsibilities. I do, in these

circumstances, direct the learned Chief Judicial Magistrate to

hold day to day trials and ensure expeditious disposal of

C.C.No.513/1995 – at any rate, within a period of six months

from the date on which copy of this order is placed before the

learned Magistrate.

Communicate this order to the learned Chief Judicial

Magistrate forthwith.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No.3708/06 & 3737/06 19

Crl.M.C.No.3708/06 & 3737/06 20

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006