High Court Kerala High Court

Kesavan vs Central Bureau Of Investigation on 17 December, 2010

Kerala High Court
Kesavan vs Central Bureau Of Investigation on 17 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12814 of 2007(A)


1. KESAVAN, AGED 67 YEARS,
                      ...  Petitioner

                        Vs



1. CENTRAL BUREAU OF INVESTIGATION,
                       ...       Respondent

2. STATE OF KRALA REP. BY THE PUBLIC

                For Petitioner  :SRI.V.JOHN SEBASTIAN RALPH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :17/12/2010

 O R D E R
                         P.S.GOPINATHAN, J.
                 ---------------------------------------
                   W.P.(C)No.12814 of 2007
              -----------------------------------------------
          Dated this the 17th day of December, 2010

                             JUDGMENT

The petitioner’s son Shaji was an under trial prisoner in

C.C. No.609/2001 on the file of the Additional Chief Judicial

Magistrate Court, Ernakulam. It is alleged that he was

remanded to Central Prison, Viyoor and when brought to the jail

on 20.01.2007, one Yohannan, the Writer of the Central Prison

brutally tortured him and as a result, he died. Ext.P1 is the copy

of the complaint submitted by the prisoner before the Additional

Chief Judicial Magistrate Court, Ernakulam. The prisoner was

sent to the District Hospital, Ernakulam and later he was again

remanded to Central Prison Viyoor. While in custody he expired

on 22.01.2007, alleging that, the local police was not properly

investigating the cases, this writ petition was filed with the

following main prayers:

(i) Issue a writ of mandamus directing the first

respondent to conduct an investigation into

the custodial death mentioned above for the

purpose of bringing the real culprits before the

law.

W.P.(C)No.12814/2007
2

(ii) Direct the second respondent to afford

sufficient support in the investigation.

The Deputy Superintendent of Police, Thrissur filed a

statement on 21.05.2007 narrating that regarding the death of

Shaji, a case as Crime No.37/2007 for unnatural death was

registered at Viyoor Police Station. Subsequently, the

investigation was taken over by the Deputy Superintendent of

Police, Thirussur and that the doctor who conducted the

postmortem examination opined that, the postmortem findings

were consistent with death due to occlusive coronary artery

disease and that he had the opinion that any physical or mental

trauma or stress could have accelerated or precipitated the

death of Shaji and the alleged history of Shaji (beating by jail

warden) could have accelerated / or precipitated the death. Thus

there is ample evidence to hold the jail warden (Yohannan),

liable for Shaji’s death. Investigation was almost completed and

the learned Public Prosecutor, who perused the case diary, was

of the opinion that, the accused Yohannan could be charge

sheeted for offences under Section 304 I.P.C. A copy of the

opinion submitted by the learned Public Prosecutor was also

produced.

W.P.(C)No.12814/2007
3

It is seen that on 06.08.2007, an interim direction was

issued by this court that the final report should not be filed until

further orders. Thereafter, for some time, there was no order

issued from this court. When it was posted on 13.12.2010, a

direction was issued by this court to the learned Government

Pleader to produce the case diary. Accordingly, the case diary

was produced. Going by the case diary, it is seen that, the order

dated 06.08.2007 was received to the investigating officer on

08.08.2007. He had reported to the then Government Pleader

that the investigation was completed and charge sheet was filed

on 28.06.2007. The case diary was submitted to the Public

Prosecutor and further instruction was sought. However, no

instruction is seen given by the Public Prosecutor. Going by the

case diary, it is seen that a final report alleging offence under

Section 304 I.P.C was filed against the above said Yohannan. It

is further seen that, the case was committed to the Court of

Session and from there, it was made over to the Principal

Assistant Sessions Judge, Thrissur and it is numbered as

S.C. 888/08. It appears that the petitioner was not aware of the

filing of the charge sheet. He is also not aware as to what all are

the materials collected during the investigation and the

W.P.(C)No.12814/2007
4

conclusion thereon; and on what basis, the charge sheet was

submitted. To put it shortly as against the final report submitted

before the committal Magistrate, there is no specific allegation.

In this background, I find that unless there are cogent reasons to

assail the final report, it is not just and appropriate to order

further investigation or to entrust the investigation to the first

respondent in exercise of the writ jurisdiction. I find that, in the

above circumstances, it would be just and appropriate to dispose

the writ petition giving liberty to the petitioner to go through the

final report submitted by the Investigating Officer and in the

event he is aggrieved of it, to move, this court for assailing the

final report, if there is any specific ground available to the

petitioner.

In the result, the writ petition is dismissed with liberty to

the petitioner to assail the final report, if any ground exists.

(P.S.GOPINATHAN)
JUDGE
SS/-