High Court Kerala High Court

Rajesh @ Unni vs State Of Kerala on 6 July, 2010

Kerala High Court
Rajesh @ Unni vs State Of Kerala on 6 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8775 of 2010(Q)


1. RAJESH @ UNNI, S/O.RAJAGOPALAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DETECTIVE INSPECTOR, CB-CID, CW-II,

                For Petitioner  :SRI.T.N.MANOJ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/07/2010

 O R D E R
                  * * * *V.*RAMKUMAR,*J.* * * *
                         * * * * * * * *
                   W.P. ( C) NO. 8775 of 2010
                  *Dated:*6th*day*of* July,* 2010
                    * * * * * * *     * * * * *


                           JUDGMENT

Petitioner who has been served with Ext.P1 notice under

Section 160 Cr.P.C. by the 3rd respondent Detecting Inspector ,

CB CID , CWII, Ernakulam in connection with Crime No,

72/CR/SII/04 seeks a direction to the 3rd respondent not to

summon the petitioner any more for the aforesaid Crime as

part of the investigation or in the alternative to allow the

petitioner to be interrogated in the presence of a lawyer of his

choice in case he is interrogated in connection with the above

crime and a direction to respondents 2 and 3 Director General

of Police and the Detective Inspector CB-CID, CW-II, Ernakulam

not to summon the petitioner in connection with the above

crime unless and until new facts or materials have come to

light .

2. According to the petitioner, he has not been so far

made an accused in the above Crime and it is on the basis of

W.P. ( C) NO. 8775 of 2010 -:2:-

sheer suspicion that he was being interrogated by the

Investigating Officers and some of them had even manhandled

him.

3. The 3rd respondent has filed a statement stating inter

alia as follows:-

Under the CBCID,OCW-II, Ernakulam Wing, 29 grave

nature cases are under investigation including crimes such as

decoity, robbery, house-breaking and theft in which cases

involving theft of jewellery shops , kilograms of gold and lakhs

of rupees were stolen by unknown accused without leaving

any evidence. It is very difficult to detect the culprits in all

these cases since the investigation in those cases is not confined

to any District in Kerala only but the offences are also having

ramifications in the State of Tamil Nadu, Karnataka and other

States. In all these 29 cases, the accused persons are yet to be

detected. The petitioner was involved in robbery and decoity

cases while he was studying in college and got associated

himself with gunda elements. The petitioner is an accused in

Crime No. 167/2001 of Binanipuram Police Station for offences

punishable under Sections 307 and 397 I.P.C. involving robbery

of 1,92,000/-. The petitioner is the 2nd accused in Crime No. 329

W.P. ( C) NO. 8775 of 2010 -:3:-

of 2000 of Chengamanad Police Station for an offence

punishable under Section 395 I.P. C. in which case the

allegation against the petitioner in that he along with 5 others

robbed 17.320 kgs of gold. In Crime No. 72/CR/2004

registered by CBCID CWII, Ernakulam Unit the allegation is that

the six accused persons therein blocked the complainant Binil

and his father and his brother while they were carrying 2.330

Kgs of gold worth 12.6 lakhs from Kizhakkambalam Town to

their house and they were robbed of the jewels and assaulted

and a country bomb was also exploded and the six assailants

had decamped with the booty in two motor cycles. In Crime

No. 329/CR/06 the accused persons had made a manhole in the

rear wall of the jewellery shop of Mathew John the owner of

Kachappally Jewellery and committed theft of 1934.9 grams of

gold ornaments and 25 wrist watches altogether valued at

Rs.11,28,379/-. The culprits in the above case had not left

behind any trace of evidence. For the investigation of the above

two cases, the antecedents of the Criminals, suspects , bad

characters and ex-convicts has to be verified. It was a part of

the investigation that the petitioner and others were

summoned to the Crime Branch Office at Ernakulam and their

W.P. ( C) NO. 8775 of 2010 -:4:-

statements are recorded. This was part of the routine process

to find out whether the petitioner is involved in any of the above

cases. The questioning of the petitioner is also necessary for

detecting the real culprits in the above cases.

4. The petitioner cannot take exception to any of the

investigating officers summoning the petitioners under Sec. 160

Cr.P.C. as a person who is believed to be acquainted with the

facts and circumstances of the case. The Investigating Agency

has not so far arrayed the petitioner as an accused in the above

said case evidently for want of incriminating materials in

support of the same. But the petitioner cannot keep the police

at bay by seeking a direction as has been prayed for in this case.

The question as to whether the petitioner has been manhandled

is a matter to be considered by the appropriate Magistrate as

and when a complaint is lodged in that behalf. Even if the

petitioner has been acquitted in some other crimes registered

against him that is not a reason for claiming immunity from

interrogation as a suspect. I am, therefore, not inclined to grant

the reliefs prayed for by the petitioner. In case, the petitioner is

manhandled or subjected to corporal torture he can certainly

move the Magistrate concerned and thereby set the criminal

W.P. ( C) NO. 8775 of 2010 -:5:-

law in motion. But the petitioner cannot claim a total immunity

from interrogation by the police, I am sure that the 3rd

respondent or any police officer under the 2nd and 3rd

respondents will not subject the petitioner to corporal torture

under the guise of investigation or interrogation. Clarifying this

position, this Writ Petition is dismissed.

In case the petitioner is again required to be interrogated

in connection with the aforesaid crime, the 3rd respondent shall

give fresh notice to the petitioner under Sec. 160 Cr.P.C. since

the date and time fixed under Ext.P1 notice have already

expired.

Dated this the 7thn day of July, 2010.

Sd/-V. RAMKUMAR,
(JUDGE)

/true copy/

P.S. to Judge

ani.