High Court Kerala High Court

P.J.Xavier vs State Of Kerala on 18 March, 2008

Kerala High Court
P.J.Xavier vs State Of Kerala on 18 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24830 of 2007(E)


1. P.J.XAVIER, S/O PALAPPARAMBIL JOSEPH,
                      ...  Petitioner
2. P.J.JOB, S/O PALAPPARAMBIL JOSEPH,
3. P.J.MONY ALIAS P.J.MOLLY,

                        Vs



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

2. THE CHIEF TOWN PLANNER,

3. THE REGIONAL TOWN PLANNER,

4. TOWN PLANNING OFFICER,

5. CORPORATION OF KOCHI,

6. THE TAHSILDAR,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :SRI.K.ANAND, SC, COCHIN CORPN.


 Dated :18/03/2008

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Crl.MC.No. 4808 of 2008()


#1. MANI RAJ, S/O.RAGHAVAN, MANI BEN,
                      ...  Petitioner

                        Vs



$1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE COMMISSIONER OF EXCISE, KERALA STATE

3. THE ASSISTANT EXCISE COMMISSIONER

4. RAJAMONY,W/O.SATHYAN, ASWINI BHAVANAM,

!                For Petitioner  :SRI.B.MOHANLAL

^                For Respondent  :PUBLIC PROSECUTOR

*Coram
 The Hon'ble MR. Justice R.BASANT

% Dated :19/01/2009

: O R D E R

R. BASANT, J.

————————————————-

Crl.M.C. No. 4808 of 2008

————————————————-
Dated this the 19th day of January, 2009

ORDER

The petitioner faces allegations as the 2nd accused in

Crime No.115/08 of the Kottarakkara Excise Range. The 4th

respondent herein is the 1st accused in that crime. Some

contraband articles were allegedly seized from the possession

of the 4th respondent. The 4th respondent allegedly made a

statement before the detecting official that she was carrying

them on behalf of the petitioner herein. It is thus that the

petitioner was shown as accused in the occurrence report.

Investigation is in progress.

2. According to the petitioner, he is absolutely innocent.

The local Excise Inspector and the 4th respondent have some

animosity against the petitioner. The Excise Inspector and the

4th respondent in collusion have most unnecessarily raised an

Crl.M.C. No. 4808 of 2008 -: 2 :-

allegation that the 4th respondent was carrying the contraband

articles on behalf of the petitioner herein. The petitioner is

aggrieved by the conduct of the 4th respondent and the Excise

Inspector who has registered the crime. The petitioner, in these

circumstances, came to this Court with a prayer that the

investigation may be entrusted to the 3rd respondent.

3. Notice was given to respondents 1 to 3. The learned

Public Prosecutor was requested to take instructions as to why

the investigation in the given circumstances should not be

directed to be conducted by a superior official of the police. The

learned Public Prosecutor, after taking instructions, submits that

necessary directions have already been issued to ensure that the

detecting officer does not continue with the investigation and

that the investigation shall be conducted by the Circle Inspector

of Excise, Excise Enforcement and Anti Narcotic Special Squad,

Kollam. The petitioner need not have any apprehension now.

The detecting officer will have no role in the investigation

hereafter. In these circumstances, this petition may now be

dismissed, submits the learned Public Prosecutor.

4. The learned counsel for the petitioner submits that the

petitioner is not satisfied with the said arrangement. Directions

may be issued to the 3rd respondent to personally conduct the

Crl.M.C. No. 4808 of 2008 -: 3 :-

investigation. If that is not done the investigation by the Circle

Inspector of Excise will not alleviate the grievance of the

petitioner. Appropriate directions may, in these circumstances,

be issued, it is submitted.

5. I have considered all the relevant inputs. The State

has now ensured that the detecting officer against whom

allegations of mala fides are raised does not continue with the

investigation and the investigation is entrusted with his superior

– the Circle Inspector of Excise. I am not persuaded to agree

that the present arrangement for investigation is not fair or just

and should not be accepted.

6. I am satisfied that to ensure purity of investigation, the

3rd respondent can be directed to personally supervise the

investigation conducted by the Circle Inspector of Excise. Final

report shall not be filed without specific approval of the 3rd

respondent.

7. In the result:

(a) This Crl.M.C. is allowed.

(b) Accepting the submission of the learned Public

Prosecutor that the investigation shall be conducted hereafter

not by the Excise Inspector who detected the crime; but his

superior – Circle Inspector of Excise, Excise Enforcement and

Crl.M.C. No. 4808 of 2008 -: 4 :-

Anti Narcotic Special Squad, Kollam, it is specifically directed

that the 3rd respondent must hereafter personally monitor the

investigation and the final report must be filed only after the

specific approval of the 3rd respondent is received.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge