High Court Kerala High Court

Kunjappan vs Rajan on 15 October, 2007

Kerala High Court
Kunjappan vs Rajan on 15 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 913 of 1999()



1. KUNJAPPAN
                      ...  Petitioner

                        Vs

1. RAJAN
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI (SR.)

                For Respondent  :SRI.P.SATHISAN

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :15/10/2007

 O R D E R
                       K.R. UDAYABHANU, J.

                     CRL.R.P.NO. 913 OF 1999

              DATED THIS THE 15th OCTOBER 2007

                              ORDER

The revision petitioner is the de facto complainant in

C.C.No.87/1997 in the court of the Special Judge for trial of offences

under Scheduled Caste Scheduled Tribes (Prevention of Atrocities) Act.

The accused, charge sheeted for the offence under Section 3(1)(x) of

the Scheduled Castes & Scheduled Tribes (Prevention of Atrocities)

Act, 1989 (hereinafter to be mentioned as ‘the Act’) and Section 3(1)

read with Section 181 of the Motor Vehicles Act were acquitted.

2. The prosecution case is that PW1, the de facto complainant

belonged to scheduled caste community/pulaya and that on account

of previous animosity on 8-5-1997 at about 1.30 p.m. while PW1

was standing at the Kizhakkambalam-Kavunkaparambu Road in front

of the house of one Krishnan Kartha, the accused two in number

came to the spot on a motor bike, got down and abused PW1 calling

his caste name and also threatened to do away with him. The first

accused, who was driving motor bike, was also not having a driving

licence.

3. The evidence adduced in the matter consisted of the

testimony of Pws.1 to 12 and Exts.P1 to P7. The defence got

CRRP.913/1999 -2-

examined DW1.

4. The Sessions Judge found that it is established that PW1

belonged to the scheduled caste community and that the accused are

not members of the scheduled caste community and that they

belonged to the Christian community and Nair community respectively.

The evidence of PW7, Tahsildar who proved Ext.P6 certificate with

respect to PW1 and the evidence of PW3, the Village officer, who

proved Exts.P2 and P3 certificates do establish the community of the

de facto complainant and the accused. It was also found that the

accused abused PW1 by calling his caste name and threatened to kick

him and bring out his intestines. But the court observed to the effect

that it has not been established that PW1 was threatened and abused

on account of the fact that he belonged to the scheduled caste

community which is the necessary requisite to attract the offence

under the Act. It was also found that the investigation was not

conducted by a competent officer as the Scheduled Castes &

Scheduled Tribes (Prevention of Atrocities) Rules, 1995(hereinafter to

be mentioned as ‘the Rules’) required that the investigation has to be

conducted by an officer not below the rank of a Deputy

Superintendent of Police. It was also found that no evidence was

CRRP.913/1999 -3-

adduced to establish the fact that the first accused was not having a

valid driving licence. Hence, the accused were acquitted.

5. I find that so far as the finding of the court below is concerned

that the offence under the Act would not be attracted as there is no

evidence that PW1 was abused and threatened as he belonged to the

Scheduled caste is just erroneous. Abusing a person belonging to the

Scheduled caste by calling his caste name, whatever be the motive, I

find the offence under Section 3(1)(x) of the Act is squarely

attracted. All the same, I find that the prosecution cannot be

sustained in view of the fact that Rule 7 specifically mandates that

the investigation should be conducted by an officer not below the

rank of a Dy.S.P. The investigation herein was conducted by a Circle

Inspector of Police. The date of the incident is subsequent to the

commencement of the Rules. It has also to be noted that Rule 7

provides that the investigating officer shall be appointed by the State

Government/Director General of Police/Superintendent of police after

taking into account his past experience, sense of ability and justice to

perceive the implications of the case and investigate it along with right

lines within the shortest possible time. The above condition stipulated

in Rule 7 was incorporated in view of the sensitive nature of the

CRRP.913/1999 -4-

offence and the possibility of the abuse of the provisions against the

accused and also against the victim. I find that Rule 7 of the Rules

has been violated and the above is not disputed as well. The

contention of the counsel for the revision petitioner is that irregularity

in investigation is no reason to acquit the accused when it is

established that prejudice is caused, relying on the decision reported

in H.N.Rishbud v. State of Delhi, 1955 SC 196 unless prejudice is

caused to the accused and miscarriage of justice has resulted. I find

that the fact situation in the above cited decision was entirely

different. In the circumstances of the present case where there is a

specific provision with respect to investigation by a particular officer

specified in the statute, prejudice is a necessary concomitant in case

of violation of the mandatory statutory provision. Hence, I find that

no interference is called for in the order of the court below. Acquittal of

the accused is confirmed and the revision petition is dismissed.

K.R.UDAYABHANU, JUDGE

ks.

CRRP.913/1999    -5-




                     K.R.UDAYABHANU, J



                     CRL.R.P. NO. 913 of 1999


                          ORDER




                       15-10-2007