High Court Patna High Court - Orders

Kundan Prasad Singh vs Union Of India & Ors on 23 September, 2011

Patna High Court – Orders
Kundan Prasad Singh vs Union Of India & Ors on 23 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                                         C.W.J.C.No.5677 of 2009

                   Kundan Prasad Singh, son of Late Bhagwat Prasad Singh, M/s Maruti
                   Service Centre, Near Old Arvind Mahila College, P.S. Kadam Kuan, Patna,
                   Bihar.
                                                                           ......... Petitioner.
                                                     Versus
                   1. Union of India, through its Secretary, Ministry of Home Affairs, Govt.
                      of India, New Delhi-110001.
                   2. State of Maharastra through its Chief Secretary, Govt. of Maharastra,
                      Mumbai.
                   3. Central Bureau of Investigation, Head Quarter, New Delhi.
                   4. The Commissioner of Mumbai Police, Office of the Commissioner of
                      Mumbai Police, Opp. Crawford Market, D.N. Road, Mumbai.
                   5. State of Bihar through its Chief Secretary, Govt. of Bihar, Secretariat,
                      Patna.
                                                                            .... Respondents.
                                                      --------
                   For the petitioner       : Mr. Shailendra Kumar Sinha, Advocate.
                   For respondent no.1      : Mr. P.L. Jaiswal, Central Govt. counsel.
                                              Mr. Vibhakar Kumar,
                                              A. C. to C.G.C.
                   For respondent nos.2 & 4 : Mr. Ahsanuddin Amanullah, Advocate.
                   For respondent no.3      : Mr. Bipin Kumar Sinha, Advocate.
                   For respondent no.5      : Mr. Sunil Kumar Mandal, S.C. 24
                                              Dr. Abdus Shakoor, A. C. to S. C. 24.
                                                  ----------

                                               PRESENT

                                HON'BLE MR. JUSTICE S. N. HUSSAIN

                                                 ORDER

12. 23.09.2011 This writ petition has been filed by the petitioner for directing

the respondents to get the investigation done by the Central Bureau of

Investigation or judicial probe into killing of Rahul Raj son of the

petitioner in a fake encounter by the Mumbai Police on 27 th of October,

2008.

2. Learned counsel for the petitioner claimed that he is the

father of deceased Rahul Raj who was killed in Mumbai on 27.10.2008
-2-

by the police in broad-day-light which was in complete violation of

Article 21 of the Constitution of India without any rhyme or reason as he

was neither a criminal, nor a terrorist, nor any such case is made out

against him.

3. Learned counsel for the petitioner further stated that Rahul

Raj was a simple and peace loving boy who was never involved in any

criminal activity during his entire life time. He did his schooling from

Devi Dayal High School and Intermediate from Ram Mohan Roy

Seminary, Patna which he passed with flying colours. Thereafter, he did

his diploma in Radiology from Indian Institute of Health Education and

Research, Patna. He was a resident of Kadamkuan one of the mohallas of

the town of Patna and Kadamkuan Police Station had given a certificate

that he never had any criminal antecedents.

4. Learned counsel for the petitioner further stated that Rahul

Raj went to Mumbai on 26.10.2008 looking for a job to get some

experience, whereafter Rahul‟s ultimate aim was to return to Patna and

establish a Radiology lab in Patna. However, the said boy while his stay

at Mumbai was shot dead on 27.10.2008 by a Mumbai Police in a fake

encounter. Learned counsel for the petitioner submitted that after the

aforesaid killing, the Deputy Chief Minister of Maharastra, namely Sri

R.R.Patil who also held the Ministry of Home portfolio very broadly

claimed that whatever the police did was appropriate and if anyone used a

bullet, obviously he got a bullet. He further stated that similar heartless

statements were made by High Level Police Officers of Mumbai police

also which showed insensitivity and bias against the boy. In this
-3-

connection, he relied upon media reports attached to this writ petition as

Annexure-2.

5. Learned counsel for the petitioner also stated that inspite of

repeated requests, Mumbai police authorities have neither provided post-

mortem report, forensic report, CD of Post-mortem report, nor they

produced the items recovered from the possession of Rahul Raj at the

time of incident and from his hotel room. In the said circumstances, the

petitioner feeling disheartened with the Mumbai Police Authorities sent a

detailed representation dated 01.12.2008 to the Chief Minister of

Maharastra and the Police Commissioner of Mumbai asking for certain

documents, namely copy of F.I.R. registered at the police station;

Doctor‟s report with respect to injuries found on the body of Rahul Raj;

list of material recovered from the possession and room of Rahul Raj;

report of Mumbai Police; statements under Section 161 of the Code of

Criminal Procedure of eye witnesses; post mortem report; Forensic

report; ballistic report, Panchnama of gun for gunshots and all other

documents pertaining to killing of Rahul Raj, but neither any reply was

given to the aforesaid representation, nor any official of State of

Maharastra contacted the petitioner.

6. Learned counsel for the petitioner further claimed that from

the aforesaid facts and also from the reports on various news channels

corroborated about the conspiracy in the killing of Rahul Raj only

because he was a Bihari and the authorities wanted to show that they were

making all efforts to safeguard a certain politician of Maharastra having a

series of criminal cases against him and being famous for his notoriety
-4-

and for that purpose Rahul Raj has been made sacrificial lamb. Learned

counsel for the petitioner also states that in Maharashtra no one can raise

any objection either against the police or against such a politician and if

any one, specially a Bihari, raises even a genuine objection he will be

made victim of an encounter and/or the goons of the said politician would

liquidate him. He also averred that to conceal the guilt, the respondents

have annexed cooked up post mortem report and statements (annexed to

the counter affidavit), although there was no occasion for any such

statement by any one and it was merely for the purpose of depicting

brutal murder of a innocent boy as an encounter of a criminal and to top it

all naked body of the deceased was handed over by the police to his

father, namely the petitioner, without any clue.

7. Learned counsel for the petitioner further averred that eye

witnesses who had given statements on the news channel clearly showed

that the Mumbai Police has entered the bus from back side and fired on

Rahul Raj and he sustained bullet injury on body, but at that time he was

not dead when he was carried by Mumbai Police. He also claimed that

Mumbai Doctor B.G. Chikalkar, Associate Professor, Forensic Medicine,

J.J. Hospital, Mumbai, who was one of the four members in the panel of

forensic expert who carried out post-mortem of Rahul Raj, has found dark

mark around the bullet hole in the face and the technical explanation for

this was that the bullet was fired from close range, causing gun powder to

burn and darken the skin around the wound. The said report was

published in the media on 09th November, 2008 which the petitioner

obtained from the website. Hence, he claimed that Rahul Raj was killed
-5-

from very close range with full intention, but the authorities of Mumbai

and even the Deputy Chief Minister who was also Home Minister of

Mumbai had made irresponsible statements which showed that the entire

atmosphere at Mumbai was such that proper investigation could not be

made in the case at Mumbai. Even the post mortem report which the

petitioner obtained after making representation to the Human Rights

Commission showed that it was manipulated as it was against the

statement of Dr. B.G. Chikalkar who was one of the doctors doing

postmortem report.

8. Learned counsel for the petitioner relied upon two decisions

of the Apex Court in case of Rubabuddin Shiek v. State of Gujarat

reported in AIR 2010 SC 3175 and in case of Ramesh Kumari v. State

(NCT of Delhi) & Ors. reported in AIR 2006 SC 1322 in which C.B.I.

investigations were ordered by the Supreme Court on the ground that

there were some allegations against the police officers. Learned counsel

for the petitioner submits that in the instant case there are more serious

allegations against the police officers which have been corroborated by

the statements and other materials on record which showed that there was

volatile situation in Maharastra against Bihari Raj and the Government

trying to protect such police officers and hence for fair investigation and

trial C.B.I. investigation was essential.

9. So far the question of jurisdiction of this High Court is

concerned, learned counsel for the petitioner submitted that the dead body

of Rahul Raj was handed over to the petitioner by the Mumbai Police

Official at his residence in Mohalla Kadamkuan on 28.10.2008 at 11 P.M.
-6-

and hence a part of cause of action arise within the territorial jurisdiction

of the Patna High Court. He also claimed that jurisdiction must be

decided on the basis of facts pleaded in the petition, truth of which is

immaterial at this stage. In this connection, he relied upon three decisions

of the Apex Court in case of Kusum Ingots Alloys Ltd. v. Union of India

and another reported in AIR 2004 SC 2321; in case of Navinchandra N.

Majithia v. State of Maharashtra & Ors. reported in AIR 2000 SC 2966;

and in case of Union of India & Ors. Vs. Adani Exports Ltd. and another

reported in AIR 2002 SC 126.

10. Learned counsel for the petitioner averred that the

Constitution of India was amended 42nd time in the year 1976 with effect

from 01.02.1977 and thereafter the plea of lack of territorial jurisdiction

cannot be allowed as per the amended Article 226(2) of the Constitution

of India. Hence, he claimed that this court having jurisdiction to decide

this case should consider this writ petition and grant the reliefs as claimed

therein. Learned counsel for the petitioner also argued that such a matter

can be raised even outside the territorial jurisdiction in the dire

circumstances which are apparent from the aforesaid facts as the

petitioner is not seeking any lengthy relief, rather he is raising a minimum

demand for investigation by a fair agency.

11. Respondent nos. 2 and 4 being the State of Maharashtra

and the Commissioner of Mumbai Police are the main contesting parties

and their learned counsel raised purely legal issue of territorial

jurisdiction claiming that this court had no jurisdiction to decide such

issue as no part of cause of action had taken place in the State of Bihar or
-7-

within the jurisdiction of this court as even the body of the deceased was

handed over to his uncle who had gone there to receive and the said uncle

brought the dead body from Mumbai to Patna. He further stated that in

the aforesaid facts and circumstances, cause of action is the police

encounter which admittedly occurred at Mumbai and no part of cause of

action occurred at Patna as even the body of the deceased was handed

over by Mumbai police to his uncle who had gone there to bring the dead

body to Patna and, in fact, also it was the brother of the petitioner who

brought the dead body of Rahul Raj to Patna. He also stated that

petitioner had appropriate forum in Bombay High Court, but he failed to

avail the said opportunity till date.

12. In this connection, he relied upon several decisions of the

Apex Court in case of Alchemist Limited & Anr. V. State of Sikkim &

Ors. reported in AIR 2007 SC 1812; in case of Union of India & Ors. Vs.

Adani Exports Ltd. and another reported in AIR 2002 SC 126; in case of

National Textile Corpn. Ltd. and others V. M/s Haribox Swalram and

others reported in 2004(9) SCC 786; in case of Navichandra N. Majithia

V. State of Maharashtra reported in AIR 2000 SC 2996; in case of C.B.I.

Anti Corruption Branch, Mumbai V. Narayan Diwakar reported in AIR

1999 SC 2362; in case of State of Rajasthan and others Vs. M/s Swaika

Properties and another reported in AIR 1985 SC 1289; in case of Kusum

Ingots & Alloys Ltd. Vs. Union of India and another reported in (2004) 6

SCC 254; in case of Sakiri Vasu V. State of Uttar Pradesh and others

reported in 2008(2) SCC 409; in case of Eastern Coalfields Ltd. and

others Vs. Kalyan Banerjee reported in 2008(3) SCC 456; and in case of
-8-

Rajendra Ramchandra Kavalekar Vs. State of Maharashtra and another

reported in 2009 (11) SCC 286.

13. Similarly, learned counsel for respondent no.3 raised the

question of territorial jurisdiction of this court and adopted the argument

raised by learned counsel for respondent nos.2 and 4 and also relied upon

the decisions relied upon by learned counsel for respondent nos. 2 and 4.

In addition to the aforesaid decisions, he also relied upon a decision of the

Apex Court in case of Rakesh Kumar Goel etc. Vs. U.P. State Industrial

Development Corporation Ltd. & Ors., reported in 2010 AIR SCW 4050

which showed that C.B.I. was overburdened and ordinarily in every

inquiry and trial as per Sections 177 and 178 of the Code of Criminal

Procedure, the offence must be inquired into and tried by a Court within

whose local jurisdiction it was committed.

14. Learned counsel for respondent no.1 Union of India did

not file any counter affidavit, but at the time of arguments he adopted the

arguments of learned counsel for respondent nos. 2, 3 and 4 on the issue

of territorial jurisdiction. He also stated that W.P. (Civil) No.526 of 2008

was filed by another person as public interest litigation for several reliefs

including a judicial enquiry in Rahul Raj case, but the said case was

dismissed by the Supreme Court on 10.11.2008. However, learned

counsel for respondent no.5 the State of Bihar maintained his discreet

silence.

15. From the pleadings of learned counsel for the parties and

the materials on record it is not in dispute that the petitioner is the father

of Rahul Raj who was killed in Mumbai on 27.10.2008 by the police in
-9-

broad-day-light on the road and the said killing was justified not only by

the police authorities of Mumbai, but also by the Home Minister in the

Maharashtra Government even before the investigation could proceed.

Similarly the police reports and the statements of the police authorities of

Mumbai depicted Rahul Raj as a terrorist and criminal who boarded a bus

and took the passengers hostages and fired four shots on the police from

his country made pistol, one of which hit the thigh of one Manoj Bhagat

and on this ground the police authority justified the killing of Rahul Raj.

16. Furthermore, the Media reports annexed to the writ

petition showed that immediately after the aforesaid incident the Deputy

Chief Minister of Maharashtra Sri R.R.Patil made statement justifying the

police action as appropriate and stated that if anyone used a bullet,

obviously he would get a bullet. On the basis of the aforesaid statement,

the M.N.S. leaders started playing with the emotion of people,

particularly with the sons of the soil completely ignoring the facts that

they were destroying the social fabric of the Nation and hence the leader

of the National political parties criticized such statement as adding fuel to

the fire in the already volatile and sensitive situation.

17. So far the antecedent of Rahul Raj is concerned, the

police report has been annexed which shows that he had no criminal

antecedent, whereas his certificates etc. show that he was a simple and

peace loving boy, who was never involved in any criminal activity during

his entire life and had done his High School, Intermediate from Patna and

obtained a diploma in Radiology from Indian Institute of Health

Education and Research, Patna and had gone to Mumbai looking for a job

– 10 –

to get some experience for establishing a Radiology Laboratory at Patna

which was his ultimate aim. In these circumstances, the petitioner has

claimed that the killing of the boy and the statements of the Deputy Chief

Minister of Maharashtra and the police officers of Mumbai showed

insensitivity and bias not only against Rahul Raj, but against the entire

group of people called „Biharis‟.

18. In this connection, the petitioner has also relied upon the

statements of eye witnesses on the news channels showing that the police

had entered the bus from the back side and fired at Rahul Raj who

sustained bullet injuries on the body and was not dead while being carried

away by the Mumbai police, but one of the four members in the panel of

Forensic Expert, namely Dr. B.G.Chikalkar who performed postmortem

of the body of Rahul Raj found a hole on the face of Rahul Raj caused by

bullet surrounded by dark mark which showed that he was fired at from

very close range after being carried away from the bus which caused his

death and which falsified the story propounded by the Mumbai Police.

19. The aforesaid facts coupled with the reported statements of

the Minister and the authorities of Maharashtra police made the petitioner

apprehensive that justice would not be done in his case as the said

authorities had a bias against the petitioner and the place of his birth and

they were bent upon saving their co-officers from being punished for such

heinous crime and hence for fair investigation and trial the matter had to

be referred to the Central Bureau of Investigation.

20. Another issue in dispute is the handing over of the body of

Rahul Raj to his relatives. The contesting respondents have claimed that

– 11 –

the body of Rahul Raj was handed over in Mumbai to his uncle who

brought it to Patna by Air on his own, hence the jurisdiction was entirely

with the authorities of Mumbai. On the other hand, the petitioner has

claimed that the body of Rahul Raj was brought by the Mumbai Police to

Patna who handed it over to petitioner at his residence in Kadamkuan one

of the mohallas of the city of Patna and hence some part of jurisdiction

also lies with the authorities at Patna.

21. Now the disputed question of fact is as to whether the

body of Rahul Raj was handed over at Mumbai to his uncle, who brought

it to Patna along with adequate Bandobast of Mumbai police or it was

brought to Patna and handed over to the petitioner by Mumbai Police with

the relatives accompanying it. There can be no dispute that the duty of the

authorities was to hand over the body of the deceased to his nearest kin

which in this case can only be his father or anyone authorised by him.

Here in the instant case, no letter of authority had been brought on record

to show that the petitioner had authorised his brother or any one else to

receive the body of the deceased nor there is any material to show that the

authorities concerned had handed over the body of the deceased to any of

his relatives at Mumbai.

22. On the issue of jurisdiction, learned counsel for the

petitioner relied upon several decisions of the Apex Court. In case of

Rubabbuddin Sheikh (Supra) it was held that although charge-sheet was

submitted in Gujarat, but considering the nature of crime that has been

allegedly committed not by any third party but by the Police Personnel of

the State of Gujarat, the investigation concluded in that case cannot be

– 12 –

said to be satisfactorily held. Hence, the police authorities of the State of

Gujarat were directed to hand over the records of the said case to the

C.B.I. authorities within a fortnight. Thereafter, the C.B.I. authorities

were directed to take up the investigation and complete the same within

six months.

23. In case of Ramesh Kumari (Supra) it was held by the

Apex Court that the complaint was admittedly filed against the police

officer and learned counsel for the parties to the case were not at variance

that in such a situation the interest of justice would be better served if the

Supreme Court directs the CBI to register the case and investigate the

matter. In the said circumstances, the CBI was directed to register a case

and investigate the complaint and complete the same within a period of

three months.

24. In case of M/s Kusum Ingots and Alloys Ltd. (supra) it

was held by the Apex Court that jurisdiction must be decided on the basis

of facts pleaded in the petition, truth of which was immaterial at that

stage. It was also held that in view of clause (2) of Article 226 as

substituted and introduced by the 42nd amendment of 1976 (w.e.f.

01.02.1977) in the Constitution, now if a part of cause of action arises

outside the jurisdiction of the High Court, it would have jurisdiction to

issue a writ.

25. In case of Union of India & others (supra), the Supreme

court held that in order to confer jurisdiction upon a High court to

entertain a writ petition, the High Court must be satisfied from the entire

facts pleaded in support of the cause of action that those facts do

– 13 –

constitute a cause so as to empower the Court to decide a dispute which

has, at least in part, arisen within its jurisdiction.

26. In case of Navinchandra N. Majithia (supra) the Apex

court held that the power conferred on the High Courts under Article 226

could as well be exercised by any High Court exercising jurisdiction in

relation to the territories within which “the cause of action, wholly or in

part, arises” and it did not matter that the seat of the authority concerned

is outside the territorial limits of the jurisdiction of that High Court as the

amendment by which clause (2) was inserted to the said Article was

aimed at widening the area for reaching the writs issued by different High

Courts.

27. On the other hand, learned counsel for the respondents

also relied upon several decisions of the Apex Court. In case of State of

Rajasthan and others Vs. M/s Swaika Properties and another (supra)

it was held by the Apex Court that since there was no cause of action

either wholly or partly arising out of territorial limits of Calcutta High

Court, the learned Single Judge had no jurisdiction to issue a rule nisi on

the petition filed under Article 226 of the Constitution.

28. The same view has been taken by the Supreme Court in

case of C.B.I. Anti Corruption Branch, Mumbai (supra); in case of

Union of India and others Vs. Adani Exports Ltd. and another

(supra); in case of National Textile Corporation Ltd. and others

(supra); in case of Alchemist Limited & Anr (supra); in case of Eastern

Coalfields Ltd. and others (supra); and in case of Rajendra

Ramchandra Kavalekar (supra).

– 14 –

29. In case of Sakiri Vasu (supra), the Supreme Court relying

upon an earlier decision of that court in case of C.B.I. Vs. Rajesh

Gandhi reported in (1996) 11 SCC 253 held that no one can insist that an

offence be investigated by a particular agency and an aggrieved person

can only claim that the offence he alleges be investigated properly, but he

has no right to claim that it be investigated by any particular agency of his

choice.

30. In case of Kusum Ingots & Alloys Ltd. (supra), the Apex

Court had held that although in view of Section 141 of the Code of Civil

Procedure the provisions thereof would not apply to writ proceedings, the

phraseology used in Section 20 (c ) of the Code of Civil Procedure and

clause (2) of Article 226 being in pari materia, the decisions of that Court

rendered on interpretation of Section 20( c) CPC shall apply to the writ

proceedings also. It was also pointed out that the entire bundle of facts

pleaded need not constitute a cause of action as what is necessary to be

proved, before the petitioner could obtain a decree, was the material facts

i.e. integral facts and such facts pleaded in the writ petition must have

nexus on the basis whereof a prayer can be granted, whereas those facts

which have nothing to do with the prayer made therein cannot be said to

give rise to a cause of action which would confer jurisdiction on the

Court. It was also observed that passing of legislation by itself did not

confer any such right to file a writ petition unless a cause of action arises

therefor and for deciding such question a distinction between a legislation

and executive action should be borne in mind while determining the said

question.

– 15 –

31. In case of Navinchandra N. Majithia (supra), the

Supreme Court had held that so far the question of territorial jurisdiction

with reference to a criminal offence is concerned, the main factor to be

considered is the place where the alleged offence was committed, but in

case where the offence was committed partly in one local area and partly

in another local area the court in either of the localities can exercise

jurisdiction to try the case and in that connection it had relied upon

sections 178 and 179 of the Code of Criminal Procedure. A similar view

was taken by the Apex Court in case of Rakesh Kumar Goel (supra).

32. Apart from the aforesaid decisions cited and relied upon

by learned counsel for both the parties, the Apex Court in a recent

decision in case of State of West Bengal and others Vs. Committee

For Protection of Democratic Rights, West Bengal and others,

reported in (2010) 3 Supreme court Cases 571 had specifically held that a

direction by the High Court in exercise of its jurisdiction under Article

226 of the Constitution of India to C.B.I. to investigate a cognizable

offence alleged to have been committed within the territory of State

without the consent of that State will neither impinge upon the federal

structure of the Constitution nor violate the doctrine of separation of

power and shall be valid in law. It was also held that being the protectors

of civil liberties of the citizens, the Supreme court and the High Courts

have not only the power and jurisdiction but also an obligation to protect

the fundamental rights, guaranteed by Part III in general and under Article

21 of the Constitution in particular, zealously and vigilantly.

33. From the admitted facts pleaded by the parties, as detailed

– 16 –

above, it is quite apparent that the alleged offence was committed entirely

in the city of Mumbai and no part of it was committed within any locality

under the jurisdiction of this Court. So far the question of handing over

the body of deceased is concerned, even if it was handed over to the

petitioner at Patna by the Mumbai police it cannot be termed as an

offence or any part of the offence of murdering the deceased Rahul Raj

which even, according to the petitioner, had taken place in the city of

Mumbai. Hence mere handing over the body of the deceased to petitioner

at Patna cannot confer any jurisdiction upon this court under Article

226(2) of the Constitution of India.

34. In the said factual circumstances and the principles of law

settled by the Apex Court in its various decisions, some of which are

detailed above, this court has no jurisdiction to grant the relief claimed by

the petitioner in this writ petition. So far the decisions relied upon by

learned counsel for the petitioner are concerned, they were all passed by

the Apex Court which has jurisdiction over all the States and Union

Territories of India and hence the claim of the petitioner, cause of action

for which having arisen at Mumbai, could have been very well raised by

him before the Supreme Court.

35. With the aforesaid observations, this writ petition is

disposed of.

(S. N. Hussain, J.)

Sunil