High Court Kerala High Court

Shanthakumari Amma vs State Of Kerala on 9 August, 2006

Kerala High Court
Shanthakumari Amma vs State Of Kerala on 9 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1445 of 2003()


1. SHANTHAKUMARI AMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUKUMARAN NAIR, AAGED 58,

3. SREEKUMAR, AGED 27,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :09/08/2006

 O R D E R
                                  R. BASANT, J.
                           - - - - - - - - - - - - - - - - - - - -
                          Crl.R.P.No.  1445  of   2003
                          -  - - - -  - - - - - - - - - - - - - - -
                   Dated this the  9th day of   August, 2006


                                      O R D E R

This revision petition is directed against an order passed by the

Magistrate refusing permission to the victim/defacto complainant to

conduct the prosecution under Section 302 Cr.P.C.

2. The prosecution is for the offences punishable under

Sections 341, 323 and 354 r/w. 34 I.P.C. The petitioner is a woman

aged about 57 years now. It is her grievance that right from the

beginning, the investigation was not conducted properly by the

Investigating Officers. She had occasion to raise complaints earlier

about the conduct of the investigation. Superior officials of the

police directed investigation by a different police officer than the one

who was conducting the investigation and it was thus that ultimately

the final report/charge sheet was filed in the case.

3. The petitioner raised a grievance before the learned

Magistrate that she apprehends that the prosecution may not be

Crl.R.P.No. 1445 of 2003 2

conducted properly. Even in the final report there are certain observations

against a police officer, who conducted the investigation earlier. The other

police officers are likely to support the said police officer resulting in

improper conduct of the case and thus prejudice to the petitioner. It is in

these circumstances that the petitioner filed a petition under Section 302

Cr.P.C. to permit her to conduct the prosecution under Section 302 Cr.P.C.

by engaging her own private counsel.

4. Evidently the application was opposed. The accused raised an

objection that the sublime presecution by the Public Prosecutor may

degenerate into private prosecution by a counsel engaged by the petitioner

herein. This may not be conducive to the interests of justice and in these

circumstances permission sought may not be granted, it was contended.

5. The learned Magistrate, by the impugned order, refused to grant

permission on the ground that sufficient grounds are not shown. The

learned Magistrate took note of the fact that no specific allegations were

raised against the Prosecutor and in these circumstances the mere fact that

allegations are raised against the Investigating Officer, who conducted the

investigation earlier, is not sufficient to exclude the Prosecutor from the

Crl.R.P.No. 1445 of 2003 3

conduct of the case and leave such prosecution in the hands of a private

counsel of the choice of the petitioner. The court appears to have accepted

the said objection and proceeded to pass the impugned order.

6. The learned counsel for the petitioner submits that the course

adopted by the learned Magistrate is not correct. The counsel relies on the

observations of the Supreme Court in J.K. International v. State Govt.

of N.C.T., Delhi (2001 (1) KLT 870 (SC). The learned counsel for the

petitioner relies also on the observations of this Court in Hamsa v. Asst.

Public Prosecutor (1978 KLT 816). The learned counsel for the petitioner

submits that it will be harsh and unjust to deprive the petitioner of an

opportunity to participate in the proceedings and bring the offender to book.

In these circumstances it is prayed that the revision petition may be allowed

and the impugned order may be set aside granting permission to the

petitioner under Section 302 Cr.P.C. to participate in the prosecution

before the learned Magistrate.

7. The learned counsel for the respondent/accused opposed the

prayer for grant of permission under Section 302 Cr.P.C. The learned

counsel for the respondent relies on the observations of the three Judges

Crl.R.P.No. 1445 of 2003 4

Bench of the Supreme Court in Shiv Kumar v. Hukam Chand & anr.

((1999) 7 SCC 467). The counsel submits that the sublimity with which a

Public Prosecutor/Asst. Public Prosecutor may approach the case may not

be available when a private individual is permitted to prosecute the case

through counsel appointed by her. The learned counsel for the petitioner

submits that the allegations of offence punishable under Section 354 I.P.C.

against the petitioner, a person aged more than 50 years, must convey to the

court that the allegations are not raised bonafide. As a matter of fact, there

is a private dispute between the parties and the alleged incident is the off

shoot of such private dispute. In these circumstances permission may not

be granted and this revision petition may be dismissed, it is prayed.

8. I have considered all the relevant inputs and the submissions by

the counsel. The role of a private individual in a prosecution by the State is

certainly limited. Normally prosecutions have to be conducted by Public

Prosecutors/Asst. Public Prosecutors. The rule admits exceptions in

appropriate cases. Under Section 302 Cr.P.C. the Magistrate is given the

discretion to decide whether a private individual can be permitted to

prosecute an accused in proceedings pending before the court. Sufficient

Crl.R.P.No. 1445 of 2003 5

reasons must be shown to exist to persuade the court to grant such

permission. As observed by the Supreme Court, there is an ocean of

difference between the role of a private counsel permitted to assist the

Prosecutor under Section 301(2) Cr.P.C. and a person permitted to conduct

the prosecution under Section 302 Cr.P.C.

9. A court considering the exercise of the discretion under Section

301(2) vis-a-vis Section 302 must always be alertly conscious of the fact

that private vengeance is not expected to have any role in the prosecution

undertaken by the State. Sections 301 and 302 Cr.P.C. may have

overlapping areas. But Section 302 Cr.P.C. can have no application to

sessions case. The court will always have to ensure that in prosecutions

before courts only sublime interest to ensure public justice survives and not

interest of private vengeance and retalliation.

10. In the facts of the case, I note that the petitioner’s apprehension

of interest against her by police officers is absolutely justified. At the same

time, I am not persuaded to agree that blanket permission under Section 302

Cr.P.C. deserves to be granted to the petitioner. I am satisfied considering

all the relevant inputs that it will be an ideally fit case where the petitioner

Crl.R.P.No. 1445 of 2003 6

can be granted permission to engage a private counsel to assist the Asst.

Public Prosecutor under Section 301(2) Cr.P.C. If the petitioner feels that

the Asst. Public Prosecutor is not properly conducting the case, the

petitioner shall be at liberty to renew the request before the learned

Magistrate for permission under Section 302 Cr.P.C. If such a request is

made, the learned Magistrate must consider such request in the light of the

specific complaint, if any, about inadequate prosecution by the Asst. Public

Prosecutor and then pass appropriate orders as to whether the petitioner is

entitled for permission under Section 302 Cr.P.C. In coming to this

conclusion I take particular note of the fact that before the learned

Magistrate no specific allegation is seen raised against the Asst. Public

Prosecutor. Even in this revision petition allegations are raised not against

the Asst. Public Prosecutor in charge of the case, but against a Prosecutor

who was temporarily placed in charge of the prosecution in the absence of

the regular Prosecutor. Needless to say, I expect the Asst. Public

Prosecutor to imbibe the sublimity which is expected of an Asst. Public

Prosecutor in the conduct of the case. The learned Magistrate shall monitor

such conduct and consider any renewed request by the petitioner for

Crl.R.P.No. 1445 of 2003 7

permission under Section 302 Cr.P.C.

11. The learned counsel for the petitioner submits that the alleged

incident had taken place as early as on 7.12.2000. The trial has not

commenced yet. The learned Magistrate shall ensure that the trial is

undertaken and completed as expeditiously as possible, at any rate, within a

period of four months from the date on which a copy of this order is placed

before the learned Magistrate.

12. With the above observations, this revision petition is dismissed.

It is made clear that the petitioner shall be entitled to engage a private

counsel to act under the directions of the Asst. Public Prosecutor under

Section 301(2) Cr.P.C.

13. Issue a copy of the order free of cost to the counsel for the

petitioner for production before the learned Magistrate.

(R. BASANT)
Judge

tm

Crl.R.P.No. 1445 of 2003 8

R. BASANT, J.

——————————————

Crl.R.P.No. 1445 of 2003

——————————————

O R D E R

Crl.R.P.No. 1445 of 2003 9

9th August, 2006

Crl.R.P.No. 1445 of 2003 10