High Court Kerala High Court

R. Karunakaran vs The Deputy Superintendent Of … on 24 February, 2010

Kerala High Court
R. Karunakaran vs The Deputy Superintendent Of … on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2892 of 2008()


1. R. KARUNAKARAN ,S/O.RAMAN,AGED 68 YEARS
                      ...  Petitioner
2. M.SOMAN, AGED 61 YEARS
3. MATHEW CHACKO, S/O.MATHEW, AGED 69 YEARS
4. V.T.DEVASIA, S/O.THOMAS
5. K.PANKAJAKSHAN, S/O.KESAVAN,AGED 65
6. A.UNNIKRISHNAN NAIR, AGED 65 YEARS
7. T.K.GOPI, S/O.KUNJAN, AGED 58 YEARS
8. M.G.MATHEW, S/O. GEEVARGESE,
9. A.V.RAVEENDRAN NAIR, AGED 64 YEARS

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE
                       ...       Respondent

2. THE DISTRICT COLLECTOR

3. STATE OF KERALA

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :24/02/2010

 O R D E R
                         P. BHAVADASAN, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Crl.M.C. No. 2892 of 2008
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 24th day of February, 2010.

                                   ORDER

in this petition filed under Section 482 of the

Code of Criminal Procedure, the petitioners seek to have

all further proceedings pursuant to Annexures A8 to A16

quashed.

2. The petitioners were working in Village

offices of various Panchayats in Alappuzha District during

1994 July. They had engaged in rescue operations in an

unprecedented flood that occurred in that year. The

second respondent issued orders to take immediate

steps to ameliorate the agonies of the victims. The copy

of the order is produced as Annexure 1. The Tahsildar,

as per the orders of the District Collector sought to

implement the directions through the Village Officers

including the petitioners. About 2000 families had to be

evacuated and they had to be provided shelters and

food had also to be made available to them. All this

Crl.M.C.2892/2008. 2

were implemented under the supervision of the District

Collector as well as the Tahsildar. Copy of the report

submitted to the District Collector is produced as Annexure

2. It seems that later complaints were raised from several

quarters regarding the misappropriation of the funds allotted

for relief operation and misutilization. Papers flashed the

news. It appears that a vigilance case as Case No.1 of 1998

under Sections 468, 471 and 477A read with Section 120 IPC

and Section 13(1)(c) and (d) of the Prevention of Corruption

Act was registered by the Deputy Superintendent of Police.

The copy of the FIR is produced as Annexure 3.

3. Petitioners point out that prior to the

registration of the FIR, one P.N. Venugopal of Alappuzha had

filed a writ petition as O.P.10393 of 1996 complaining about

the illegalities and irregularities committed in the

distribution of relief etc to the flood affected victims. This

court by Annexure 4 judgment directed the State to conduct

an enquiry into the matter and to consider whether a

vigilance enquiry is necessary. Petitioners point out that a

Crl.M.C.2892/2008. 3

detail enquiry was conducted by the RDO, Alappuzha as per

the direction issued by the District Collector and Annexure 5

report was filed. In the said report, it is observed as follows:

“After careful consideration of the

evidences produced before me, I find that the

allegations made out in the Desabhimani Daily in

the article published on 23.8.1995, 24.8.1995 and

25.8.1995 and in the O.P.10393/96 filed before

the Hon’ble High Court have not been proved. I

do not consider it necessary to have a further

detailed departmental or vigilance enquiry in the

matter. ”

The first respondent on receipt of the relevant report has

issued Annexure 6 communication. In the meanwhile, the

Vigilance Department went on with its enquiry and as a

result of which, the FIR was registered. The Vigilance

Department without giving heed to the decision of the

Government to drop the proceedings went on with the

investigation and submitted a final report, which is marked

as Annexure 7. Charge sheet was framed and the offences

were taken cognizance of by the Enquiry Commissioner and

Crl.M.C.2892/2008. 4

special Judge, Thiruvananthapuram and a single charge has

been framed against petitioners 1 to 9, which are marked as

Annexures 8 to 16.

4. The complaint of the petitioners is that the

enquiry and investigation by the Vigilance department in the

light of the fact that the Government has decided to drop

the proceedings is without sanction and non-est. They

would point out that it was the Government, who had to

decide whether vigilance enquiry is necessary. A detailed

enquiry was conducted and it was thereafter the

Government had come to the conclusion that it was

unnecessary to have the vigilance enquiry. The Vigilance

Department, which is the limb of the Government has no

right thereafter to go on with the investigation and enquiry

and they should have dropped the proceedings.

Consequently, it is pointed out that the filing of the final

report and consequent taking of cognizance are all bad in

law.

Crl.M.C.2892/2008. 5

5. Per contra, learned counsel appearing for the

first respondent supported the vigilance enquiry. It was

pointed out by him that departmental enquiry and vigilance

enquiry are two different matters and merely because the

departmental proceedings are dropped, it does not mean

the vigilance enquiry has to come to an end. There is no

communication from the State to the Vigilance Department

to drop the proceedings. It was also pointed out that once

the Vigilance department has taken a case on file, they are

bound to investigate the same and proceed in accordance

with law. None can interdict them in the course of action.

That was precisely what has been done in the present case.

It is also contended that it is not possible to accept the

findings in departmental enquiry, because in the vigilance

enquiry it was found to be otherwise. Therefore, it is

contended that no grounds are made out to interfere with

Annexures A8 to A16.

Crl.M.C.2892/2008. 6

6. It does not appear that the contentions now

taken by the petitioners before this court have been urged

before the court below. Annexures A8 to A16 are charges

framed against the petitioners. Before going further, one

aspect needs to be noticed. As far as the seventh petitioner

is concerned, he is still in service and it is pointed out that it

was the Commissioner of Revenue, who is the authority to

grant sanction and the sanction given by the District

Collector is non-est. This point also does not seem to have

been urged before the court below. The present case of the

petitioners is that once it was found by the Government that

the enquiry was unnecessary, it was not within the powers of

the Vigilance Department to go on with the investigation. It

is contended that the Vigilance Department has no

overriding powers of the State and it is bound by the

decisions taken by the State.

7. As already noticed, none of these grounds seen

to have been urged before the court below. The court below

had no occasion to consider these aspects. There may be

Crl.M.C.2892/2008. 7

some substance in the contention of the petitioners that

since the Government had decided that there is no need to

go on with the vigilance enquiry, the enquiry by the

Vigilance Department ought not to have continued. But

powers and duties of the Vigilance Department vis a vis the

State is a matter for consideration. How far the decision of

the State Government to drop further proceedings against

the petitioners in view of the detailed report submitted by

the District Collector and also not to embark upon the

vigilance enquiry can bind the Vigilance Department, which

has already set the law in motion is a matter for

determination. It is true that the charge has been framed.

But these are certain fundamental aspects, which affect the

case. So also the question as to whether the sanction given

in relation to the seventh petitioner is valid or not can be

raised at any time. But it is a question regarding the

jurisdiction of the authority which granted sanction to take

cognizance of the offence against that accused. The

petitioners also have a case that the filing of final report was

Crl.M.C.2892/2008. 8

deliberately delayed to avoid seeking sanction under Section

19 of the Prevention of Corruption Act. The acts of Vigilance

Department therefore lack credence.

8. It is therefore thought fit and proper that the

whole issue be determined by the court which considers the

matter, since none of the grounds had been urged before

that court.

Therefore, this petition is disposed of giving liberty

to the petitioners to agitate all their contentions before the

court below in appropriate proceedings. If so agitated, the

court below shall determine the issues in accordance with

law and in the light of what has been stated above.

P. BHAVADASAN,
JUDGE

sb.