High Court Kerala High Court

Nataraja Aiyer vs Central Bureau Of Investigation on 13 November, 2007

Kerala High Court
Nataraja Aiyer vs Central Bureau Of Investigation on 13 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4023 of 2007()


1. NATARAJA AIYER, DY.MANAGER (REFINERY
                      ...  Petitioner

                        Vs



1. CENTRAL BUREAU OF INVESTIGATION,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.S.GOPAKUMARAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/11/2007

 O R D E R
                            V. RAMKUMAR, J.

                ````````````````````````````````````````````````````
                Crl. R.P. Nos. 4023 and 4024 OF 2007
                ````````````````````````````````````````````````````
              Dated this the 13th day of November, 2007

                                  O R D E R

The common petitioner in these two revision petitions

is the first accused(Nataraja Aiyer) in C.C.No.3/2001 on the file of

the Special Judge(SPE/CBI)-II, Ernakulam. He challenges the

common order dated 29.10.2007 passed by the Special Judge

(SPE/CBI)-II, Ernakulam in Crl.M.P.Nos.894/07 and 895/07 in

C.C.No.3/2001.

2. The case was investigated by the CBI which filed the

final report originally against 8 accused persons. Three among

the 8 accused persons were made approvers of whom one died

and two survived. The court below took cognizance of the

offences against the surviving 5 accused persons and registered

the case as C.C.No.3/2001.

3. The case of the prosecution can be summarised as

follows:-

The first accused(revision petitioner) was the Deputy

Manager, Refinery Co-ordination in-charge of South Tanker berth

at Ernakulam during the period from January to May, 2000. He

Crl.R.P.Nos.4023&4024/07
: 2 :

entered into a criminal conspiracy with the other accused for the

purpose of committing theft and misappropriation of high speed

diesel oil discharged from the tanker ships to the IOC, BPC, HPC,

etc. In prosecution of the common object of the said criminal

conspiracy, A1, A2 and A5 during the intervening night of

22/23.4.2000, 15/16.5.2000 and 28/29.5.2000 dishonestly diverted

high speed diesel oil from south tanker berth to the IOC jetty and

illegally loaded 1,10,000 litres high speed diesel oil in a Dolphin

barge owned by A2 and A5 and conveyed the same to Bava

Enterprises, a petrol pump owned by A3 and A4 and located at

Thoppumpady. The accused thus made wrongful gain to

themselves and caused wrongful loss to the oil companies. The

accused have thereby committed an offence under section 13(1)

(c) of the Prevention of Corruption Act, 1988 and punishable under

sections 13(2) of the Prevention of Corruption Act, 1988 and

sections 409 and 411 read with section 120B IPC.

4. On the side of the prosecution 52 witnesses were

examined. After the close of the prosecution evidence, the

accused were questioned under section 313(1)(b) Cr.P.C. with

regard to the incriminating circumstances appearing against them

Crl.R.P.Nos.4023&4024/07
: 3 :

in the evidence for the prosecution. They denied those

circumstances and maintained their innocence. The case was

thereafter posted for defence evidence. On the side of the

revision petitioner he cited 3 witnesses. The first witness

E.K.Venugopal is a retired Senior Refinery Co-ordinator of Indian

Oil Corporation, Ambalamugal. In fact, he was prosecution charge

witness No.55 who was given up by the prosecution. He was cited

to speak about the discharge programme and co-ordination work

carried out by the IOC at the tanker jetty. The 2nd witness was the

Superintendent of Central Excise and Customs(Petroleum Wing),

Ernakulam. He was cited to speak about the statements in AR-3A

Forms submitted by various oil companies specifying the

particulars of oil receipt. The 3rd witness was one

C.M.Chandrakanthan, Chief Terminal Manager, Indian Oil

Corporation, Trichy to speak about the role of Port Co-ordinator at

the tanker jetty and also about the enquiry conducted by the IOC

with respect to the alleged incident. The petition filed by the

revision petitioner before the court below to summon the aforesaid

3 witnesses was Crl.M.P.No.895/07. The revision petitioner had

also filed Crl.M.P.No.894/07 seeking to summon two documents.

Crl.R.P.Nos.4023&4024/07
: 4 :

The first document was AR-3A Forms submitted by the respective

oil companies specifying the particulars of oil receipt during the

period from January to October 2000. It was to prove those Forms

that the second witness was cited. The other document which

was sought to be summoned was the file maintained by the CJM,

Ernakulam as C1-3307/01 in RC 7/A/2000 of CBI and in the

custody of the Sheristadar of the CJM Court, Ernakulam to prove

the mode of recording the 164 statements of the approvers.

According to the revision petitioner, sufficient safeguards were not

taken before the 164 statements of those approvers were

recorded and the Magistrate who recorded the 164 statements

when examined before court was not able to confirm or deny

whether the statements were recorded consecutively after giving

them sufficient time for reflection.

5. The aforesaid applications filed by the revision

petitioner were opposed by the CBI and the court below as per the

common order dated 29.10.2007 permitted examination of the 3rd

witness only but refused examination of the first two defence

witnesses. The court below also dismissed Crl.M.P.No.894/07 for

summoning the aforesaid two documents. It is the said common

Crl.R.P.Nos.4023&4024/07
: 5 :

order which assailed in these revisions.

6. I heard Advocate Sri.S.Gopakumaran Nair, the learned

counsel appearing for the revision petitioner and Advocate

Sri.S.Sreekumar, the learned standing counsel for the CBI.

7. Sri.S.Sreekumar, the learned standing counsel

appearing for the CBI, made the following submissions before me

in support of the impugned order:-

The purpose of examining the two other witnesses and

summoning the said documents was only to protract the trial of the

case. The prosecution has already examined witnesses to speak

about the discharge programme and co-ordination work carried on

by the IOC at the tanker jetty and the examination of the first

defence witness will only lead to duplication of evidence. The AR-

3A Forms submitted by the respective oil companies giving

particulars of oil supply is also unnecessary. The administration

file maintained by the CJM, Ernakulam with regard to the

procedure followed by the Magistrate while recording the 164

statements of the approvers also cannot be summoned since the

Magistrate has already testified before court. There is also the

presumption under section 80 of the Evidence Act with regard to

Crl.R.P.Nos.4023&4024/07
: 6 :

the same.

8. After hearing both sides and after perusing the

impugned order, I do not think that the examination of the three

witnesses cited by the revision petitioner is totally irrelevant to the

fact in issue before the court below. The revision petitioner has a

contention that he was in charge of the refinery co-ordination of

the discharge operations of IOC only and that he had no role to

play in the discharge of high speed diesel oil to BPC, HPC, etc. It

was this aspect of the matter that is sought to be proved by the

first defence witness. The second witness cited is for proving AR-

3A Forms and according to the revision petitioner, none of the oil

companies had complained of short delivery of high speed diesel

oil and this is sought to be proved by the second witness for

whose examination the first set of documents made mention of in

Crl.M.P.No.894/07 is to be necessarily summoned. The second

document, namely the file pertaining to the 164 examination of the

approvers, also can be pressed into service by the revision

petitioner to substantiate his contention that the approvers were

not given sufficient time for reflection. The question as to whether

they were given time for reflection and if not, what is the probative

Crl.R.P.Nos.4023&4024/07
: 7 :

value of their statement, etc. are matters for the trial court to

consider after the trial is over. At any rate, there is no justification

to shut out evidence as proposed by the revision petitioner.

Accordingly, Crl.M.P.No.894/07 will stand allowed in toto and

Crl.M.P.No.895/07 will stand allowed in respect of defence witness

Nos.1 and 2. I am told that the 3rd witness cited by the revision

petitioner is scheduled for examination today and he shall be

examined without undue delay. I am also told that the first and

second witnesses cited by the revision petitioner are both local

witnesses easily available for examination. Those two witnesses

shall be summoned and examined without unnecessary delay.

The defence evidence of the revision petitioner shall be concluded

within three weeks of commencement of the examination of the

first defence witness.

In the result, these revisions are allowed as above.

(V. RAMKUMAR, JUDGE)
aks