High Court Kerala High Court

Saji Samuel vs The Inspector General Of Police on 2 November, 2010

Kerala High Court
Saji Samuel vs The Inspector General Of Police on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20715 of 2010(Q)


1. SAJI SAMUEL, AGED 46 YEARS, S/O.SAMUEL,
                      ...  Petitioner

                        Vs



1. THE INSPECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. UNION OF INDIA, REPRESENTED BY ITS

4. STATE OF KERALA, REPRESENTED BY

5. DIRECTOR, CENTRAL BUREAU OF

                For Petitioner  :SRI.N.SURESH

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/11/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          W.P.(C).No. 20715   OF 2010
          ===========================

    Dated this the 2nd day of November,2010

                   JUDGMENT

This petition is filed under Article 226 of

the Constitution of India praying for a writ of

mandamus or any other appropriate direction

commanding third respondent to consider the

grievance of the petitioner before issuing any

direction based on the request of the interpol

to extradit him and to issue a writ of mandamus

commanding the fifth respondent to keep in

abeyance any proceeding initiated against the

petitioner for extradition until third

respondent makes any order on merits

considering the grievance of the petitioner.

2. Petitioner contended that he was

working in Dubai and while so he as nominee a

hotel business was started by name and style

“Pappy Corner Restaurant/L.L.C along with his

W.P.(C)20715//2010 2

wife, one Ajith Kumar and Mr.Jayadevan and

petitioner was entrusted with the management of

hotel. In July 2008, he decided to have a short

visit to India and at that time Ajith Kumar

requested to have a signed cheque from the

petitioner to borrow money in case of emergency

for business by giving the cheque. Accordingly he

issued a signed cheque to Ajithkumar. The said

Ajithkukumar told the petitioner that if a fixed

amount is written and so much amount is not with

the borrower, the cheque amount be used and

therefore the amount was not written and an entry

was made not over 25000/- (AED). It is contended

that the said cheque was misused and to avoid jail

sentence petitioner issued a cheque for

Rs.1,75,000/- AED encashable after three months and

another cheque for Rs.25,000/- AED encashable on

8.10.2008 to Dubai police. As the dispute is over

in January 2009, he returned to India and before

his entry to Dubai, cheque for Rs.1,75,000/- was

presented before the bank and got it returned back

W.P.(C)20715//2010 3

by Ajithkumar and a fresh case was ignited before

the Dubai Police and it was a trap set up to book

the petitioner as and when he lands in Dubai. It

is contended that subsequent to the registration of

the Crime, Ajithkumar arrived in India and he was

granted bail by Judicial First Class Magistrate-II,

Mavelikara in Crime No.400/2009 of Nooranad Police

and as a counterblast, he initiated crime

No.351/2009 for the offence under section 420 read

with section 34 of Indian Penal Code. Even the wife

of the petitioner, who is now in Dubai, was not

spared and on a request from Abudabi Police

forwarded to Central Bureau of Investigation, New

Delhi to locate the petitioner, Inspector General

of Police Crime Branch, Thiruvananthapuram who is

also the State Interpol Liason Officer, based on

the request of CBI directed the Superintendent of

Police, Pathanamthitta to locate the petitioner and

Superintendent of Police, Pathanamthitta made an

inquiry by Special Branch police and located the

petitioner and forwarded the report to the

W.P.(C)20715//2010 4

Inspector General of Police. In such

circumstances, a writ of mandamus as prayed for was

sought. It is contended that under Article 6(2)(c)

of the India -United Arab Emirates Extradition

Treaty, if a person whose extradition is sought is

being investigated or tried in the State for the

same offence for which his extradition is

requested, the authority can refuse the said

request made through INTERPOL. It is the case of

the petitioner that as cases are pending in

respect of the same offence in India Union of

India could refuse to extradit the petitioner and

therefore direction is to be issued.

3. A statement is filed by the fifth

respondent, Central Bureau of Investigation stating

that the National Central Bureau-India which is a

part of Central Bureau of Investigation, acts as

an interface between various law enforcement

agencies of India and National Central Bureau of

other countries for mutual co-operation to combat

crime and trace fugitives. National Central

W.P.(C)20715//2010 5

Bureau, New Delhi received a request from the NCB-

Abu Dhabi to locate the petitioner in India, who is

wanted by the authorities of United Arab Emirates

for the offence of issuing in bad faith, a cheque

dishonoured for Rs.1,75,000/- and the address of

the accused was also provided which was in

Kerala. NCB, New Delhi requested the Inspector

General of Police, Crime Branch CID, Kerala only to

locate the accused. Petitioner was located and on

the basis of the report of Inspector General of

Police, CBCID, Kerala NCB-India informed Interpol

Abu Dhabi that petitioner is occasionally staying

in Kanukumpallil, Koodal, Pathanamthitta District

in connection with the construction of his house at

Koodal and other times he is staying in lodges. It

is also stated that NCB has not received

extradition request/papers from the authorities of

Interpol-Abu Dhabi so far.

4. In the light of the statement of the fifth

respondent, it is clear that no request for

extradition of the petitioner was received from

W.P.(C)20715//2010 6

UAE. In such circumstances, I find no reason to

issue any direction as sought for. Once a request

is received from Interpol, Union of India can act

only as provided under the provisions United Arab

Emirates Extradition Treaty executed with the

United Arab Emirates. Union of India is entitled

to proceed as provided under the United Arab

Emirates Extradition Treaty. If any representation

is made by the petitioner to the Union of India, it

shall also be considered.

Petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006