IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3674 of 2008()
1. STATE OF KERALA REPRESENTED BY
... Petitioner
Vs
1. PAUL V. THOMAS,
... Respondent
For Petitioner :PUBLIC PROSECUTOR
For Respondent :SRI.B.RAMAN PILLAI
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :18/12/2008
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
Crl.R.P. NO. 3674 OF 2008
===========================
Dated this the 18th day of December,2008
ORDER
Revision is filed challenging the order passed
by Enquiry Commissioner and Special Judge,
Thiruvananthapuram in C.C.2/2003 directing Deputy
Superintendent of Police, Vigilance to file the
charge sheet before the proper court for the reason
that second accused who alone is a public servant
expired on 26.12.2003 and the case as against the
first accused a private person will not lie and
Special Court has no jurisdiction.
2. Learned Public Prosecutor and the learned
counsel appearing for respondent were heard.
3. Learned Public Prosecutor submitted that
the fact that respondent is a private individual
does not mean that Special Court has no
jurisdiction to try him for an offence under the
Prevention of Corruption Act, when the prosecution
case is that in furtherance of the criminal
CRRP 3674/2008 2
conspiracy the offence was committed along with the
second accused who is a public servant. Learned
counsel appearing for the respondent submitted that
the contract was executed on 8.8.1989 and after the
lapse of 17 years it is not in the interest of
justice to proceed with the case.
4. The only question for consideration in the
revision is whether the Special Judge,
Thiruvananthapuram was justified in directing
return of the charge sheet to the Deputy
Superintendent of Police for the reason that
second accused the public servant expired on
26.12.2003. It cannot be disputed that if the
second accused is alive, respondent could have been
tried by the Special Judge. In such circumstance,
the death of the second accused will not take away
jurisdiction, which was with the Special Judge
when cognizance was taken.
Revision is allowed. The order dated 15.1.2005
is set aside. Enquiry Commissioner and Special
Judge, Thiruvananthapuram is directed to proceed
with the trial. Send back the records.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
CRRP 3674/2008 3
M.SASIDHARAN NAMBIAR, J.
---------------------
W.P.(C).NO. /06
---------------------
JUDGMENT
SEPTEMBER,2006