High Court Kerala High Court

R.Dinakaran vs State Of Kerala on 22 February, 2008

Kerala High Court
R.Dinakaran vs State Of Kerala on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2641 of 2003(A)


1. R.DINAKARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF VIGILOANCE &

3. THE DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :22/02/2008

 O R D E R
                       V.K.MOHANAN, J.

             ---------------------------------------------

                  Crl.M.C.No. 2641  of  2003

             ---------------------------------------------

           Dated this the 22nd  day of  February, 2008


                             O R D E R

The petitioner, who is the accused in C.C.No.6

of 2006 pending before the Court of the Enquiry

Commissioner and Special Judge, Thiruvananthapuram,

approached this Court by filing this petition under Section

482 of the Code of Criminal Procedure seeking to quash

Annexure-A5 final report in C.C.No.6 of 2006 which is

instituted for the offences punishable under Section 5(2)

read with Section 5(1)(e) of the Prevention of Corruption

Act, 1947(hereinafter referred to for short as ‘the P.C.Act,

1947’) and Section 13(2) read with Section 13(1)(e) of the

Prevention of Corruption Act, 1988 (hereinafter referred

to for short as ‘the P.C.Act, 1988’).

2. The allegation against the petitioner/accused is

that the petitioner, who was working as the Deputy

Commissioner of Excise, being a public servant, while

working as the Excise Circle Inspector, the Assistant

Commissioner and the Deputy Commissioner in the Excise

CRL.M.C.NO.2641 OF 2003

:-2-:

Department at various offices during the period between

1.1.1981 and 31.1.1995 and his wife Smt.Chandralekha

had been in possession of pecuniary resources and other

properties worth of Rs.4,14,127/- which is

disproportionate to his known sources of income for

which he could not satisfactorily account for and thereby

committed the offences punishable under the above

provisions of the Act. The above Crl.M.C. is filed when

Annexure A2 First Information Report was filed before

the court below. According to the petitioner, no offence

as alleged in the F.I.R. is disclosed against the petitioner

even if the entire allegations are admitted as true. In

support of the above contention, the petitioner submits

that as per Annexure A1 report dated 4.6.1993, the

Director of Vigilance (Investigation) had already

recommended that there is no scope for any criminal

prosecution and as disclosed by Annexure A1, the

Director has already considered the entire facts and

circumstances involved in the case and the materials

available on record and he came to an independent

CRL.M.C.NO.2641 OF 2003

:-3-:

conclusion and according to him, departmental

proceedings are sufficient for the ends of justice. Thus,

according to the petitioner, there is already a report by a

competent authority in favour of the petitioner/accused

and the subsequent lodging of F.I.R. as well as the

subsequent investigation were done overlooking

Annexure A1 report. It is also contended in the

Crl.M.C. that there is inordinate delay which is not at all

explained and no reason is forthcoming to excuse the

culpable delay and in the light of the settled proposition

of law regarding the delay on the part of the

prosecution, the petitioner contended that the present

proceedings of the court below will amount to abuse of

process of court and based upon the above ground, it is

prayed that Annexure-A5 final report and the case

instituted thereon, pending before the court below may

be quashed.

3. I have heard Mr.Elvin Peter, the learned

counsel appearing for the petitioner as well as

Sri.P.N.Sukumaran, the learned Public Prosecutor.

CRL.M.C.NO.2641 OF 2003

:-4-:

4. The learned counsel for the petitioner

submits that the whole proceedings were initiated on the

basis of an anonymous letter received by the

Government and as per letter dated

29.6.1988, an enquiry was ordered. From Annexure A1

report, it can be seen that the enquiry was initially

ordered by the Government rightly as on 29.6.1988. The

learned counsel further submits that as disclosed by

Annexure A1 report of the Director of Vigilance

(Investigation), there are several enquiries before his

opinion as per Annexure A1 report. From the list of

enclosures shown in Annexure A1, it can be seen that

there is a preliminary enquiry report by the Deputy

Superintendent of Police, Vigilance Department,

Thiruvananthapuram and the forwarding endorsement

of the Superintendent of Police, Vigilance Department,

Special Cell, Thiruvananthapuram. It is also seen that

the opinion of the Legal Adviser to Vigilance

Department, Thiruvananthapuram was also considered

while making Annexure A1 report. It is also disclosed

CRL.M.C.NO.2641 OF 2003

:-5-:

that there was a revised preliminary enquiry report of

the Deputy Superintendent of Police, Vigilance

Department, Special Cell, Thiruvananthapuram dated

12.11.1992. Besides that, there was another forwarding

endorsement of the Superintendent of Police, Vigilance

Department, Special Cell, Thiruvananthapuram dated

13.11.1992. Apart from the legal opinion mentioned

above, there is another remark of the Legal Adviser

dated 10.12.1992. Thus, according to the counsel for

the petitioner, several enquiries were conducted and all

the legal opinions furnished by the legal advisers are

also against the prosecution. Thus, according to the

counsel for the petitioner, the Director of Vigilance

(Investigation) who is the highest superior officer of the

Department had already considered the entire facts and

materials on record and instead of giving an opinion for

prosecution, what he had suggested is that barring

departmental action for entering into financial

transaction with his subordinates and relatives in

violation of Rule 16(1)(a) and (c) of the Kerala

CRL.M.C.NO.2641 OF 2003

:-6-:

Government Servants (Conduct) Rules, 1960, further

action shall be dropped in the matter. According to

counsel for the petitioner, that being the position, there

was no further action or information from the

Department and all of a sudden, the petitioner came to

know that Annexure A2 F.I.R. was prepared and

presented on 30.1.1995 at about 10.30 am.

5. According to counsel for the petitioner,

initially an enquiry was conducted by Mr.A.Surendran

who was the Superintendent of Police, Vigilance and

Anti corruption Bureau who is CW 115. After the

registration of the F.I.R., the same was again forwarded

to the said Officer for investigation. Counsel submits

that the said Officer is very much inimical towards the

petitioner and so he was very much prejudiced by the

enquiry conducted by the said Officer. It is further

submitted that the above belief of the petitioner is not

unfounded since the Director has already found fault

with the enquiry conducted and the report prepared by

the said Officer. It was in the above circumstances the

CRL.M.C.NO.2641 OF 2003

:-7-:

petitioner approached this Court by filing the Crl.M.C.

on 27.3.2003. Counsel submits that the proceedings

were started as early as on 29.6.1988 and the matter

was being dragged unnecessarily. In the mean while,

the Government issued Annexure A4 order by which the

concerned authorities were directed to expedite the

enquiry and guidelines were formulated through the

above Government Order. Counsel submits that in view

of clause (12) of Annexure A4 Government Order,

investigation in the present case ought to have been

completed within 12 months, but no investigation was

conducted and concluded in accordance with Annexure

A4 Government Order.

6. Counsel for the petitioner points out that the

date of retirement of the petitioner was on 31.3.2006.

Though the alleged enquiry and investigation were

started much earlier, no final report could be filed in

time especially, even though Annexure A4 guidelines

are in force. But on the eve of the retirement of the

petitioner, all of a sudden, a final report was filed on

CRL.M.C.NO.2641 OF 2003

:-8-:

30.3.2006 whereas the date of retirement of the

petitioner was 31.3.2006. So, the mala fide intention

and extraneous consideration are manifest from the

above conduct.

7. On realising the fact that a final report was

filed before the court below, the petitioner by filing

Crl.M.A.No. 3390 of 2006 sought permission of this

Court to amend the Crl.M.C. after producing the final

report as Annexure A5 and by order dated 25.8.2006,

this Court had allowed the amendment petition. As per

Annexure A5 final report, the allegation against the

petitioner has been modified from Annexure A2 F.I.R.

and the present allegation as per Annexure A5 report is

to the effect that the petitioner during the period

between 1.1.1981 to 31.1.1995 and his wife

Smt.Chandralekha have been in possession of pecuniary

resources and other properties worth of Rs.4,14,127/-

which is disproportionate to his known sources of

income for which he could not satisfactorily account for

and thereby committed the said offences. Whereas, as

CRL.M.C.NO.2641 OF 2003

:-9-:

per Annexure A2 F.I.R., the check period was between

1.1.1981 and 31.12.1988 and the allegation is that the

petitioner/accused, while working as public servant, has

been in possession of movable and immovable assets and

pecuniary resources to the tune of Rs.1,74,024/- during

the period from 1.1.1981 to 3.12.1988 which is prima

facie disproportionate to his known source of income

and which has been worked out to be worth

Rs.56,585.11 (24.62%) in excess of his total income for

the above period. Learned counsel submits that due to

the inimical approach of certain officers of the

Department, especially CW 115 though the check period

in the F.I.R. is between 1.1.1981 and 31.12.1988,

because of their lapse to conduct the investigation

properly and effectively and to show a large amount at

the time of filing Annexure A5 final report, the check

period was enhanced up to 31.1.1995. As part of the

said wicked plan, though the amount which was alleged

to be in possession of the petitioner and

disproportionate to his income, was fixed as

CRL.M.C.NO.2641 OF 2003

:-10-:

Rs.56,585.11 in Annexure A2 FIR, it was re-fixed as

Rs.4,14,127/- in Annexure A5 Final Report. The

enlargement of check period and enhancement of the

amount are made with a view to circumvent the

guidelines contained in Annexure A4 Government Order.

On various accounts, the counsel for the petitioner

challenges the very assertion and the allegation

contained in Annexure A5 report. In order to

substantiate the contention raised by the petitioner and

the argument advanced by learned counsel for the

petitioner, they have very much placed reliance on the

document of the prosecution itself namely, Annexure A2

FIR and also Annexure A5 Final Report.

8. According to counsel for the petitioner, in the

statement ‘A’ attached to Annexure A5, the assets of the

petitioner and his family as on 1.1.1981 are shown as

Rs.4857/- + 40 Sovereigns and 179.500 gm. silver

ornaments. In the statement ‘A’, the first item is shown

as bank balance and the figure is only Rs.472.50/-. It is

an admitted fact of the prosecution that the petitioner

CRL.M.C.NO.2641 OF 2003

:-11-:

joined in the service as an Excise Inspector during the

month of April, 1977 and subsequently, he was directly

recruited as Circle Inspector of Excise with effect from

December, 1977. Those salaries have not been shown in

any of the items in Statement ‘A’ attached to Annexure

A5 and, had it been shown correctly, no allegation

would lie. According to counsel for the petitioner, the

above aspect itself is sufficient to shake the prosecution

case. It is also submitted by the counsel that the total

assets of the petitioner as on 31.1.1995 is 3,81,384/-,

which is considered as the entire salary drawn by the

petitioner from the initial stage and this amount is

different from that of in Annexure A5 Final Report. In

item No.2 in Statement-B of Annexure A5 Final Report,

the cost of construction of house is shown as

Rs.3,30,000/- whereas the cost of construction of house

in Annexure A2 is shown as Rs.1,36,322/-. The

prosecution has no case that the petitioner had

constructed two houses or there was any renovation

work on the house already constructed as shown in the

CRL.M.C.NO.2641 OF 2003

:-12-:

F.I.R. Hence the cost of construction now shown has no

basis and is contrary to their own document Annexure

A2. It is also pointed out by counsel for the petitioner

that in Statement B as item No.4, an amount of

Rs.1,00,000/- is shown as the price of the Maruthy 800.

Annexure A6 is an order of the Government by which car

loan was sanctioned by the Government. Counsel for

the petitioner submits that from Annexure A1 report, it

is discernible that the cost of house construction was

shown as Rs.1,36,322/- on the basis of the inspection

and assessment conducted by the P.W.D.Executive

Engineer, but when the final report was filed, the same

is shown as Rs.3,30,000/- and that is without any

valuation conducted by any expert. So, according to

counsel for the petitioner, the documents relied on by

the prosecution itself are contradictory in nature and the

allegations are not sufficient to constitute the offences

levelled against the petitioner. Therefore, according to

counsel, the entire proceedings initiated and pending

against the petitioner are liable to be quashed.

CRL.M.C.NO.2641 OF 2003

:-13-:

9. It is also pointed out by counsel for the

petitioner that there is inordinate delay on the part of

the prosecution in conducting the enquiry and further

proceedings from 29.6.1988 till the finalisation of the

Annexure A5 Final Report. After the filing of the final

report, so far trial has not commenced. It is also pointed

out by counsel for the petitioner that the petitioner had

already retired from service on 31.3.2006 and so far, his

pensionary benefits are not given due to the pendency of

the criminal case. So, according to counsel, the entire

proceedings, even though the trial is not over, are

pending for the last 20 years and therefore, the

proceedings now pending before the court below are

liable to be quashed. In support of the fervent plea for

quashing of the proceedings, the petitioner very much

placed reliance on Abdul Rehman Antulay and others

v. R.S.Nayak and another (1992(1) SCC 225). My

attention is invited to sub-paras 5 and 9 in para 86 of the

above decision, which reads as follows:-

CRL.M.C.NO.2641 OF 2003

:-14-:

“86. In view of the above discussion,

the following propositions emerge, meant to

serve as guidelines. We must forewarn that

these propositions are not exhaustive. It is

difficult to foresee all situation. Nor is it

possible to lay down any hard and fast rules

These propositions are:-

            (1)   xxx        xxx     xxx      xxx

            (2)   xxx        xxx     xxx      xxx

            (3)    xxx       xxx     xxx   xxx

            (4)    xxx       xxx     xxx      xxx

(5) While determining whether undue

delay has occurred (resulting in

violation of Right to Speedy Trial) one

must have regard to all the attendant

circumstances, including nature of

offence, number of accused and

witnesses, the workload of the court

concerned, prevailing local conditions

and so on— what is called, the

sustemic delays. It is true that it is

the obligation of the State to ensure

a speedy trial and State includes

judiciary as well, but a realistic and

practical approach should be adopted

in such matters instead of a pedantic

one.

(6) xxx xxx xxx xx xx

(7) xxx xxx xxx xx xx

(8) xxx xxx xxx xx xx

(9) Ordinarily speaking, where the

court comes to the conclusion that

right to speedy trial of an accused has

been infringed the charges or the

conviction as the case may be, shall be

CRL.M.C.NO.2641 OF 2003

:-15-:

             quashed.     But   this   is   not   the   only

             course   open.     The   nature   of   the

offence and other circumstances in a

given case may be such that quashing

of proceedings may not be in the

interest of justice. In such a case, it

is open to the court to make such

other appropriate order– including an

order to conclude the trial within a

fixed time where the trial is not

concluded or educing the sentence

where the trial has concluded – as may

be deemed just and equitable in the

circumstances of the case.”

On the basis of the above passage, counsel for the

petitioner submits that the dictum laid down in the

above decision is squarely applicable to the facts and

circumstances involved in the case in hand.

10. The counsel further submitted that on an

examination of the entire facts and circumstances and

shabby nature of the allegation, the proceedings

pending against the petitioner are liable to be quashed.

It is also not disputed that the proceedings are pending

for the last twenty years. In support of his contention to

quash the proceedings on the ground of delay, the

CRL.M.C.NO.2641 OF 2003

:-16-:

petitioner has cited another decision of the Apex Court

reported in Ramanand Chaudhary v. State of Bihar

and others (AIR 1994 SC 948).

11. Counsel for the petitioner also invited my

attention to the two judgments of this Court namely,

Crl.M.C.No.9257 of 2002 dated 6.2.2003 and

Crl.M.C.No.5425 of 2002 dated 14.8.2002. In those two

cases also, the proceedings were pending for quite a

long time and considering the long delay involved in

those cases, this Court has quashed the entire

proceedings against the petitioner in those cases.

Counsel for the petitioner submits that the facts and

circumstances involved in the present case are more or

less same as that of the above two cases and therefore, it

is submitted that the petitioner is entitled to get a

similar treatment.

12. Per contra, Mr.P.N.Sukumaran, the learned

Public Prosecutor submits that Annexure AI report has

no relevance and it cannot be looked into since the

Government was not satisfied with Annexure A1 report

CRL.M.C.NO.2641 OF 2003

:-17-:

and the Government has already ordered for an enquiry

and based upon such order, the F.I.R. was subsequently

registered and the investigation was subsequently

undertaken by the department and now a final report

was filed. Though the above contention has some force,

but considering the factual situation contained in the

present case and the materials turned out from the

report, it appears that the nature of allegations against

the petitioner seem to be very shabby and the

documents relied on by the prosecution, especially

Annexure A2 F.I.R. and the documents attached to

Annexure A5 Final Report are sufficient to show the

shabby and contradictory nature of the allegations. It

also shows that the allegations contained in the F.I.R. as

well as in the final report are not sufficient to constitute

the offences against the petitioner. It is submitted by

the Public Prosecutor that on the basis of the decision,

even though there is an independent and separate

opinion by the competent authority, there is no bar on

the investigating agency to conduct an investigation and

CRL.M.C.NO.2641 OF 2003

:-18-:

to file a final report and thus, according to the learned

Public Prosecutor, Annexure A1 report of the Director

has no bearing or relevance to the present case since

after Annexure A1 report, the Government has ordered

to conduct an enquiry on the basis of which the F.I.R.

was registered and the further investigation was

conducted.

13. I have perused Annexure A2 F.I.R. as well as

Annexure A5 Final report in detail and also the

documents attached therein. The argument of the

learned counsel for the petitioner furnishing some

explanation to cover up the amount which is alleged to

have been shown as disproportionate income is not

acceptable to me. Certainly these are all facts to be

ascertained through evidence and not in a proceedings

under Section 482 of the Code of Criminal Procedure.

According to counsel, his asset as on 31.1.1995 will be

only Rs.3,81,384/- and the prosecution had deliberately

omitted to take into account the salary drawn by him

from 1977 onwards while he was working as Excise

CRL.M.C.NO.2641 OF 2003

:-19-:

Inspector as well as Circle Inspector of Police. It is true

that neither in the F.I.R. nor in the final report, the

prosecution has considered the above income of the

petitioner. Similarly as noted above, the cost of

construction of the house is shown as Rs.1,36,322/- as

per Annexure A2 F.I.R. In Annexure A1 report, the

Director has observed that there was a reduction of

Rs.8678/- occurred on a detailed valuation of the house

by the Executive Engineer, P.W.D., Quilon which was

not done earlier. But, in Annexure A2 F.I.R. also, the

cost of construction of house was shown as

Rs.1,36,322/-. So the above amount shown in Annexure

A2 F.I.R. is not tallying with what stated by the Director

in Annexure A1 report. But, In the very same time, in

Annexure A5 Final Report, as seen in statement B, the

cost of construction of the house is shown as

Rs.3,30,000/-. Absolutely, there is no allegation that the

petitioner had constructed two houses. In the absence of

such allegation or any explanation, the above figure

cannot be considered as true. Hence on an overall

CRL.M.C.NO.2641 OF 2003

:-20-:

consideration, it can be seen that figures shown in the

statement attached to annexure A5 Final Report are

incorrect and baseless and if those figures are excluded,

there will be nothing as disproportionate income and

consequently the prosecution case rendered as

unbelievable and untenable.

14. It is seen from Statement B, the assets of the

petitioner and family as on 31.1.1995. The price of the

Maruthy 800 of the petitioner is shown as Rs.1,00,000/-

as item No.4 in Statement B. The above amount has to

be reduced from the asset since that amount was

obtained as loan from the Government as evidenced by

Annexure A6. It can also be seen from statement B that

an amount of Rs.54,142/- which is shown as the value of

clothings and Rs.62,935/- shown as value of Electronic

and Electrical Gadgets and according to the counsel,

these are not correct figures. Even if these figures are

considered as correct, it can be seen that the

prosecution allegation rests on certain quantity of

clothings and electrical items. Thus, according to counsel

CRL.M.C.NO.2641 OF 2003

:-21-:

for the petitioner, there is no excess asset for the

petitioner so as to attract the penal provisions charged

against the petitioner. In the light of the above

discussion, the figures, which are relied on by the

Prosecution, are mutually contradictory, unbelievable and

incorrect, even according to the documents. Thus, it is

to be held that the allegations are very shabby and there

is no meaning in directing the petitioner to undergo the

ordeal of trial, based on such shabby allegations and also

the allegations which are not sufficient to constitute the

offence.

15. It is also an undisputed fact that the

proceedings against the petitioner were initiated much

early, as on 29.6.1988 and thereafter, about 20 years are

over. Even now the trial has not started so far. There is

no cogent explanation as to why the enquiry and

investigation are delayed. Of course, the Investigating

Agency can take their own time to complete the

proceedings. In the decision reported in the Abdul

Rehman’s case (cited supra), the Apex Court had held

CRL.M.C.NO.2641 OF 2003

:-22-:

that ordinarily speaking, where the court comes to the

conclusion that right to speedy trial of an accused has

been infringed, the charges or the conviction, as the

case may be, shall be quashed. In the above decision, it

is further held that this is not the only course open and

the nature of the offence and other circumstances in a

given case may be such that quashing of proceedings

may not be in the interest of justice. But, in the present

case, I am of the view that considering the shabby nature

of the allegations and the long pendency of the case, the

proceedings against the petitioner are liable to be

quashed.

16. After Abdul Rehman’s case (cited supra), the

Apex Court was pleased to quash a prosecution in

Ramanand Chaudhary’s case (cited supra) in which the

prosecution against the accused was pending for more

than 13 years, on the basis of the complaint before the

Police that the appellant had demanded Rs.200/- from

him as bribe for getting his work done in the Revenue

Department. As a consequence, a raid was conducted on

CRL.M.C.NO.2641 OF 2003

:-23-:

March 30, 1979 and thereafter, no further action was

taken by the Police for six years and it was only in

January 28, 1985 that the opinion of the Public Prosecutor

was sought by the Revenue Commissioner to enable him

to consider the question of grant of sanction for the

prosecution of the appellant therein. The Public

Prosecutor came into a conclusion that the case in hand

was not a fit case to accord sanction for prosecution. The

Revenue Commissioner also endorsed the opinion of the

Public Prosecutor. Subsequently, the Deputy Inspector

General of Police (Vigilance) reopened the matter and

requested the Revenue Commissioner to reconsider the

question of the prosecution of the appellant. The

Commissioner again asked for the opinion of the Public

Prosecutor who reiterated his earlier opinion and

recommended for departmental action instead of criminal

proceedings. But, the Revenue Commissioner granted

sanction to prosecute the appellant therein, and

accordingly, the case was filed before the Special Judge

(Vigilance), South Bihar, Patna who took cognizance of

CRL.M.C.NO.2641 OF 2003

:-24-:

the case on November 21, 1990. The appellant therein

invoked the jurisdiction of the High Court of Patna under

Section 482 for quashing the criminal proceedings and

the same was dismissed in limine. By the judgment, the

Apex Court held in paragraph 5 of the judgment as

follows:-

“5. It is not necessary to go into the legal

points raised by Mr.Jain as we are inclined to quash the

prosecution against the appellant in the peculiar facts

and circumstances of this case. After the raid, no

action was taken by the prosecution for six years. The

Public Prosecutor consistently opined that no criminal

case was made out against the appellant. The

Commissioner on independent consideration refused to

grant the sanction but later on at the asking of the

D.I.G.(Vigilance), he changed his view. The prosecution

against the appellant is pending for over a period of

thirteen years and it would be travesty of justice to

permit the prosecution at this stage which would mean

that the appellant would suffer the trial/appeal for

another decade. In view of the facts and

circumstances of the case, we quash the prosecution

pending against the appellant and also the proceedings

before the Special Judge (Vigilance South Bihar), Patna

who took cognizance of the case on November 21,

1990.”

The facts and circumstances involved in the case in

hand, except regarding the quantity of amount and the

mode of amazement of money, are similar to that of the

CRL.M.C.NO.2641 OF 2003

:-25-:

case reported in the above decision of the Apex Court.

Herein, the Director of Vigilance by Annexure A1 report

refused to accord sanction for prosecution, but

recommended for departmental action. The said opinion

was formed after the perusal of the entire materials on

record including the opinion of the Vigilance Prosecutor.

Therefore, according to me, in the light of the above

decision of the Apex Court, the proceedings against the

petitioner are liable to be quashed.

17. This Court, in a similar situation, had quashed

the order of the prosecution in two cases mentioned

above considering the inordinate delay in the enquiry,

investigation and trial.

18. As stated earlier, the petitioner had already

retired from service as on 31.3.2006. Because of the

pendency of the case, his pensionary benefits are not

given so far. Considering the shabby nature of the

allegations and the fact that the matter is pending for

the last 20 years, which will amount to the violation of

right to speedy trial as conferred under Article 21 of

CRL.M.C.NO.2641 OF 2003

:-26-:

the Constitution of India, I am of the opinion that this is

a fit case where this Court has to exercise the

jurisdiction of this Court under Section 482 of the

Cr.P.C. in favour of the petitioner to secure the ends of

justice and I do so accordingly.

19. In the result, the Crl.M.C. is allowed and

Annexure A5 Final Report and all proceedings in

C.C.No.6 of 2006 on the file of the Court of the

Enquiry Commissioner and Special Judge,

Thiruvananthapuram are quashed.

V.K.Mohanan,

Judge

Mbs/

CRL.M.C.NO.2641 OF 2003

:-27-:

V.K.MOHANAN, J.

——————————————–

Crl.M.C.NO. 2641 OF 2003

——————————————–

O R D E R

CRL.M.C.NO.2641 OF 2003

:-28-:

DATED: -2-2008

CRL.M.C.NO.2641 OF 2003

:-29-: