High Court Kerala High Court

P.A.Visvambaran vs State Of Kerala on 2 August, 2010

Kerala High Court
P.A.Visvambaran vs State Of Kerala on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8958 of 2010(T)


1. P.A.VISVAMBARAN,AGED 60 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY CHIEF
                       ...       Respondent

2. CHIEF MINISTER OF KERALA,REPRESENTED BY

3. THE ADDITIONAL CHIEF SECRETARY(HOME),

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.BLAZE K.JOSE

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :02/08/2010

 O R D E R
                                                                C.R.
                 C .N. RAMACHANDRAN NAIR, &
                       P.S. GOPINATHAN, JJ.
                 --------------------------------------------
                      W. P. C. No. 8958 of 2010
                 --------------------------------------------
                Dated this the 2nd day of August, 2010

                               JUDGMENT

Ramachandran Nair, J.

Petitioner served as Inspector in the Central Intelligence Bureau

and took voluntary retirement in 1996. He was a member of the

Special Investigation Team constituted in 1994 to enquire into the then

known ISRO Espionage case. The Special Investigation Team was

constituted with senior level police officer from Kerala as Head of the

investigation agency. However, during the course of investigation by

the SIT, investigation was referred to CBI on 3.12.1994. This was with

the approval of the then State Government. However, CBI after

enquiry filed a report in the CJM’s court stating that there is no

substance in the allegations and there is no case to be proceeded against

any of those named in the FIR. CJM in terms of the report filed by the

CBI closed the matter. However, the State Government ordered fresh

enquiry after recalling the consent given for CBI investigation. This

WPC 8958/2010 2

was challenged by those arrayed as accused by the SIT before this

Court, but without success. This Court permitted further investigation

by the SIT against which SLP was filed. The Supreme Court vide

judgment reported in MARIAM RASHEEDA V. STATE OF

KERALA, (1998) 1 KLT 835 (SC) put a quietus to the matter by

stating that after CBI concluded the investigation there is no scope for

any enquiry by SIT in terms of the State Government’s order. The

Supreme Court adversely commented upon the role of the State

Government and also the Director General of Police, Kerala. Later, the

victims who faced investigation by SIT approached the National

Human Rights Commission, which passed certain interim orders

granting compensation and the State Government challenged those

orders before this Court. It is reported that this Court has interfered

with the interim orders passed by NHRC and it is not known whether

the matter is still pending or not.

2. On being dissatisfied with CBI enquiry and closure of the

matter and after judgment of the Supreme Court, the petitioner

approached this Court with a Writ Petition, WPC 24780 of 2003

WPC 8958/2010 3

wherein the relief sought for was judicial enquiry. This Court vide

judgment dated 25.8.2003 dismissed the Writ Petition. It is to be noted

that question of judicial enquiry was considered by the State

Government at that time and when the State declined to order judicial

enquiry, the then opposition leader filed O.P.No. 5128 of 1996 before

this Court which was also dismissed vide Ext.P1 judgment dated

27.5.1996. As the matters stood as above, petitioner filed a

representation Ext.P2 on 13.7.2006 before the Chief Minister of the

State requesting him to order judicial enquiry. Though Government

referred the representation to the Home Ministry, petitioner has not

heard anything about the matter. Petitioner therefore filed another

representation on 10.10.2007 which is also a representation to the Chief

Minister for holding judicial enquiry. Since Chief Minister of the State

has not responded to the petitioner’s representations made in 2006 and

2007 petitioner has filed this Writ Petition for direction to the

Government to consider and pass orders on the representations. We

have heard counsel appearing for the petitioner, Government Pleader

for respondents 1 and 3, respondent 2 having been deleted, and counsel

WPC 8958/2010 4

appearing for additional fourth respondent impleaded as per order

dated 26.3.2010 at his request.

3. During admission hearing of this matter before us, counsel

appearing for the addl. fourth respondent impleaded submitted that

WPC itself is filed without any bona fides and it is only to resist the

relief sought for by the said respondent in WPC 8080 of 2010 filed by

him. Even though we have not heard that case, we notice that WPC

8080 of 2010 is a public interest litigation filed by the addl. fourth

respondent herein for a direction to the State Government to take

appropriate action against the government officials based on CBI

recommendation and observations of the Supreme Court.

4. The question to be considered is whether petitioner is entitled

to mandamus to the State Government to consider appointment of

judicial commission to inquire into the matter. Sri. A.X. Varghese,

counsel appearing for the petitioner submitted that the very purpose of

judicial enquiry is to bring out true facts for information of the public

and to prevent repetition of such lapses or mistakes in the future.

Though in principle we accept the contention of learned counsel for the

WPC 8958/2010 5

petitioner that judicial enquiry will help to bring out truth and in

appropriate cases it should be ordered, we are not inclined to issue any

direction to the State Government to consider petitioner’s

representations for appointment of judicial commission in this matter

for more than one reason. In the first place we do not think a

mandamus can be issued to the Government for appointment of judicial

commission under Section 3 of the Commission of Inquiry Act which

is a matter to be initiated and decided in Assembly and if not by the

Government suo motu. Secondly if at all a mandamus can be issued to

the Government to consider representations for appointment of judicial

commission, we do not think developments in this case justify any such

decision by Government because in our view after the judgment of the

Supreme Court and two judgments of this Court above referred,

Government will not be justified in ordering judicial enquiry in the

matter. In the first place, the Supreme court vide judgment reported in

MARIAM RASHEEDA’s case (supra) accepted the closure of the

investigation by the CBI and the orders passed by CJM closing the

matter and so much so there is no scope for further enquiry at all. In

WPC 8958/2010 6

fact retrospective withdrawal of sanction granted by the State

Government and the proposal of the State Government to order fresh

investigation by it’s police agency was turned down by the Supreme

Court. It is also to be noted that this Court has considered the question

of issuing a mandamus to the Government to order judicial enquiry on

a Writ Petition filed by the then opposition leader of the assembly vide

Ext.P1 judgment but rejected the request. Similarly even though

petitioner filed WPC No. 24780 of 2003 for re-ordering investigation,

he did not succeed, and at that time he had no request for a judicial

enquiry. It is seen from the judgment of the Supreme Court above

referred that Supreme Court accepted the CBI report and even ordered

heavy costs of Rs. 1 lakh against the State payable to all accused. The

so-called Espionage is alleged to have taken place in the year 1994 and

the matter got finally concluded by the judgment of the Supreme Court

in 1998. We do not find any bona fides in the petitioner approaching

this Court at this distance of time, that is 12 years after the judgment of

the Supreme Court, for a direction to the State Government to consider

his request for appointing a Judicial Commission to inquire into the

WPC 8958/2010 7

matter. As already stated, desirability of judicial commission was

already considered by this Court and the request was turned down by

this Court vide Ext.P1 judgment, that too filed by the then opposition

leader. Even when the petitioner approached this Court in 2003,

petitioner had no demand for appointment of any judicial commission.

It is also seen that petitioner had not shown any interest even when the

matter was pending before this Court or Supreme Court. Therefore we

are of the view that the object of the writ petition is not appointment of

judicial commission but to offer resistence to the Writ Petition filed by

addl. fourth respondent herein for appropriate direction to the State and

it’s agencies to take action pursuant to CBI report and observations of

the Supreme Court.

Writ Petition lacks any bona fides and the same is dismissed.

(C.N.RAMACHANDRAN NAIR)
Judge.

(P.S. GOPINATHAN)
Judge.

WPC 8958/2010    8




kk