High Court Kerala High Court

S.G. Raveendranath vs State Of Kerala on 17 June, 2009

Kerala High Court
S.G. Raveendranath vs State Of Kerala on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2168 of 2006()


1. S.G. RAVEENDRANATH, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :17/06/2009

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                      CRL. M.C. NO. 2168 OF 2006
                   --------------------------------------------

                   Dated this the 17th day of June, 2009


                                  O R D E R

The petitioner, an Assistant Surgeon attached to the Taluk Head

Quarters Hospital, Chirayinkeezhu, has filed this Cr. M.C. seeking to

expunge certain adverse remarks passed against him by the Additional

District and Sessions Judge (Fast Track Court I), Thiruvananthapuram in

the common judgment in Sessions Case Nos. 207 of 2004 a and 1659 of

2004 dated 16.2.2006. The accused persons in the said cases were charge

sheeted for offences punishable under Sections 323, 325 and 302 read with

Section 34 I.P.C. Since the said cases arose in the course of the very same

transaction, the trial court clubbed and tried the cases together and

disposed of the same by Annexure-A common judgment.

2. The petitioner herein was examined as PW.1 in the aforesaid

cases. Besides him, PWs.2 to 4 were also declared hostile to the

prosecution. The trial court found the accused guilty under Sections 323

and 325 read with Section 34 I.P.C., but found them not guilty under

Crl.M.C. No. 2168/2006 2

Section 302 read with Section 34 I.P.C. and accordingly convicted them

only for offences punishable under Sections 323 and 325 read with

Section 34 I.P.C. However, in the said common judgment, certain adverse

remarks were passed against the petitioner as hereunder:

(i) “But on a mere reading of the evidence
of PW.1 as a whole, it can be clearly seen that
he has deposed utter falsehood before court
probably with a view to help the accused
persons.” (ii) “As stated by me earlier he is not
an ordinary witness. Even then he has no prick
of conscious to say falsehood before court
probably with a view to help the accused
persons.” (iii) “What prompted PW.1 to disown
the statements made by him in Ext.P1 is a matter
to be looked and enquired into by his higher
authorities. He has no inclination to deviate
from the statement given by him in Ext.P1
probably with a view to help the accused
persons.”

The counsel for the petitioner contended that the learned Sessions Judge

was not justified in making the said adverse remarks and comments

having far reaching adverse consequences upon the petitioner who is a

Government doctor. He, therefore, seeks to expunge the said adverse

remarks on various grounds. Firstly, it is contended that the principles of

natural justice have been violated in as much as before passing the above

extracted adverse remarks and comments against the petitioner, he was

not put on notice and no opportunity whatsoever was afforded to him.

Crl.M.C. No. 2168/2006 3

Secondly, it is contended that the aforesaid adverse remarks and

comments made against the petitioner were absolutely unnecessary for the

purpose of taking a decision in the above Sessions Case.

3. It is a settled position of law that before passing comments,

criticism or observations against a party to the proceedings, the said party

has to be given an opportunity of having his say in the matter. The

Honourable Apex Court, time and again, deprecated the practice of

making observations, comments and criticisms, unmindful of the serious

repercussions that may entail such persons without adhering to the

principles of natural justice. To substantiate the contentions, the learned

counsel for the petitioner relied on the decisions of the Honourable Apex

Court in S.K. Viswambaran v. E. Koyakunju, reported in A.I.R. 1987

S.C. 1436 and Testa Setalvad v. State of Gujarat reported in (2004)10

SCC 88. In the decision in S.K. Viswambaran v. E. Koyakunju

reported in A.I.R. 1987 S.C. 1436, paragraph 10 of the decision in State

of Uttar Pradesh v. Mohd. Naim, A.I.R. 1964 S.C. 703 was quoted with

approval and reaffirmed the duty of courts to keep strict adherence to the

principles of natural justice before making any comments, criticisms or

observations against a party in a judgment. In the latter decision, the Apex

Court heavily came down on the practice of making observations,

Crl.M.C. No. 2168/2006 4

comments and criticisms in violation of the principles of natural justice

against persons or authorities in decisions by courts. It is held therein:

“The appellants were not parties in the case
before the High Court. it is beyond
comprehension as to how the leaned Judges in the
High Court could afford to overlook such basic
and vitally essential tenet of the “rule of law” that
no one should be condemned unheard, and risk
themselves to be criticised for injudicious
approach and/or render their decisions vulnerable
for challenge on account of violating judicial
norms and ethics.”

4. This Court also had occasions to consider several such instances

of passing of adverse remarks/comments by the courts below in their

judgments, in violation of the principles of natural justice. Relying on

precedents of this Court as also that of the Honourable Apex Court, in all

such occasions this Court interfered with such unjustifiable actions and

heavily deprecated such injudicious approach. (see the judgment of this

Court in Nandakumaran v. State of Kerala, reported in 2001(2) K.L.T.

500.) In short, it is now a settled position that no one should be

condemned unheard. In this case, indisputably the petitioner was not

given any notice or heard in the matter by the trial court before passing the

above extracted adverse remarks against him in the judgment. The

petitioner is a doctor. To say that he is a person unscrupulously telling

untruth would definitely have very serious repercussions in future in his

Crl.M.C. No. 2168/2006 5

personal and professional life. It is evident from Annexure-A judgment

that adverse remarks were passed therein to the effect that the petitioner

who was examined as PW.1 had deposed utter falsehood before the court

probably with a view to help the accused persons. In another portion of

the judgment, it was observed that the petitioner herein is not an ordinary

witness and that he had no prick of conscious to say falsehood before the

court , probably with a view to help the accused persons. What is more

injudicious is the remark made in paragraph 11 of Annexure-A judgment,

viz., “What prompted PW.1 to disown the statements made by him in

Ext.P1 is a matter to be looked and enquired into by his higher authorities

and that he has no inclination to deviate from the statement given by him

in Ext.P1 probably with a view to help the accused persons”. The above

extracted adverse remarks will undoubtedly portrait the petitioner as a man

who unscrupulously told untruth before the court and it would necessarily

entail very serious repercussions in future. In the totality of the

circumstances, I am inclined to accept the contentions of the counsel for

the petitioner that the above extracted adverse remarks made by the

learned Sessions Judge in Annexure-A judgment are liable to be

expunged.

5. In fact, in view of my finding as regards the first submission of

Crl.M.C. No. 2168/2006 6

the counsel for the petitioner, it is unnecessary to deal with the second

submission. The said submission was that the above extracted remarks

and comments passed against the petitioner by the learned Sessions Judge

are absolutely unjustifiable and unnecessary for deciding the cases covered

by Annexure-A judgment. In the decision in S.K. Viswambaran Case

(supra), it was held by the Honourable Apex Court as hereunder:

“We have also to point out a grievous
procedural error committed by the High Court.
Even assuming for argument’s sake that for
expunging the remarks against respondents 2 and
3 the conduct of the appellant required scrutiny
and merited adverse comment, the principles of
natural justice required the High Court to have
issued notice to the appellant and heard him
before passing adverse remarks against him if it
was considered necessary. By its failure the High
Court has failed to render elementary justice to
the appellant.”

Suffice it to say that even in a case where making of observations,

comments and criticisms in a judgment against a person or authority are

found absolutely essential and necessary for the purpose of deciding the

case, before doing so, an opportunity of hearing must be afforded to the

concerned party. Hence, consideration as to whether the conduct of the

petitioner herein as a witness required scrutiny and merited adverse

comments or remarks is unnecessary and any conclusion thereon cannot

Crl.M.C. No. 2168/2006 7

cure the grievous procedural error committed by the court below.

6. In view of the above discussions, I am of the view that the above

extracted adverse remarks passed by the learned District and Sessions

Judge (Fast Track Court I), Thiruvananthapuram in Annexure-A common

judgment dated 16.2.2006 in S.C. N of 207 of 2004 and 1659 of 2004 are

liable to be expunged. In the result, the adverse remarks made by the

said court against the petitioner herein in Annexure-A judgment shall

stand expunged and deleted and consequently they must be treated as

having never existed or been part of the said judgment.

The Crl.M.C. is accordingly allowed.

(C.T. RAVIKUMAR, JUDGE)

sp/

Crl.M.C. No. 2168/2006 8

C.T. RAVIKUMAR, J.

CRL. M.C. NO. 2168/2006

O R D E R

17th June, 2009

Crl.M.C. No. 2168/2006 9