Delhi High Court High Court

Suraj Modi vs Commissioner Of Police, Delhi on 4 November, 2011

Delhi High Court
Suraj Modi vs Commissioner Of Police, Delhi on 4 November, 2011
Author: Mukta Gupta
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

+                           W.P.(CRL) 1014/2011

%                                                  Reserved on: 1st November, 2011

                                                   Decided on: 4th November, 2011


SURAJ MODI                                                         ..... Petitionr
                                     Through:   Mr. Siddharth Aggarwal and Ms. Stuti
                                                Gujral, Advocates.
                            versus

COMMISSIONER OF POLICE, DELHI                ..... Respondent
                 Through: Mr. Dayan Krishnan, Additional
                           Standing Counsel with Mr. Nikhil A.
                           Menon, Advocate.
Coram:

HON'BLE MS. JUSTICE MUKTA GUPTA


1. Whether the Reporters of local papers may               Not Necessary
   be allowed to see the judgment?

2. To be referred to Reporter or not?                      Yes

3. Whether the judgment should be reported                 Yes
   in the Digest?

MUKTA GUPTA, J.

1. By this petition the Petitioner inter alia seeks transfer of investigation

relating to FIR No. 114/2011 under Section 302 IPC registered at PS Vasant

Kunj to Central Bureau of Investigation (CBI).

W.P. (Crl.) No. 1014/2011 Page 1 of 7

2. Learned counsel for the Petitioner contends that the Petitioner is an

unfortunate father of Shobhit Modi who died a homicidal death at about 9.30

P.M. near C-5, Gali No. 2, Vasant Kunj, New Delhi. The Petitioner had

specifically named the family of one Ms. Shivangi who was close to her son.

The Petitioner suspects R.N. Bhadwar, father of Shivangi to possibly have a

hand in his son’s death. The Petitioner has specific reasons for naming them

as his son and Shivangi had relations which were not approved by R.N.

Bhadwar. In this context on or around 17th February, 2011 R.N. Bhadwar had

visited the Petitioner’s home and specifically expressed his disapproval of

Shobhit’s relationship with Shivangi. He had also arranged goons to

misbehave with Shobhit in October, 2010. Despite R.N. Bhadwar having

threatened Shobhit to maintain distance from Shivangi, they remained in

touch with each other resulting in the death of the Petitioner’s son. The

investigations have fortified and substantiated the claim of the Petitioner that

the Petitioner’s son was threatened in his college by goons at the instance of

R.N. Bhadwar however, still no action is taken. The claim of the police that it

has investigated and interrogated all the family members of Ms. Shivangi at

length but still they do not find any material to implicate them is wholly

incorrect. A perusal of the several text messages on deceased’s phone also

W.P. (Crl.) No. 1014/2011 Page 2 of 7
independently indicate the strained and violent relationship between Shivangi

and her father and brother.

3. According to the Petitioner the Delhi Police have been resistant to look

at the complicity of the Badhwar family in this crime from the very beginning

of this investigation on flimsy grounds. The Respondents have investigated

into all angles like road rage, random crime or for robbery etc. which have

also resulted in futility. The police did not even seize the laptop and mobile

phone of the deceased though they took it and returned back the same, without

preparing any seizure memo. No scientific investigation has been conducted

of the internet forums like email, messaging, phoning applications including

Facebook, Gmail, Skype, Whatsapp have neither been analyzed nor asked to

be frozen so that no interference with the data takes place. On 27 th May, 2011

the Petitioner was called to meet one Deepak Malik/Deepak Singh who had

allegedly confessed to have robbed and murdered Shobhit. Though the police

claimed that they had recovered bloodstained clothes from Malik, and a team

of officers was sent to Kanpur to seize the weapon of offence however, the

same alsodid not yield results. In fact on further investigation it was revealed

that the said Malik/Singh was not even in the city on the date when the

Petitioner’s son was murdered. Thus the investigation be transferred to CBI

W.P. (Crl.) No. 1014/2011 Page 3 of 7
for a fair and independent probe so that culprits of the Petitioner’s son are

prosecuted as per law.

4. Learned Additional Standing Counsel for the State on the other hand

contends that every possible endeavour has been made to ensure a proper,

thorough and detailed investigation in respect of the abovementioned FIR.

The guard who had first seen the Petitioner’s son has been thoroughly

examined. He has neither seen any scuffle nor anybody with him. The

examination of the body revealed two stab injuries on the chest and two on the

back of the body. There were also abrasions in the right hand and both the

knees. The t-shirt was also torn. The investigation is being conducted under

the direct supervision of the District DCP and besides all the nearby police

stations are involved, specialized agencies like Anti Auto Theft, South, Cyber

Crime Cell, EOW are also associated. As regards the phone and laptop of the

deceased are concerned, the same were taken into possession and all the data

available therein has been transferred into another electronic media with the

technical assistance of Institute of Informatics and Communication,

University of Delhi, South Campus. Since the phone and the laptop were not

the suspected objects of the crime the same were returned. The investigation

agency has the entire material available with it and it is still progressing.

More than 272 persons have been examined in the present case, mostly on the

W.P. (Crl.) No. 1014/2011 Page 4 of 7
basis of analysis of the electronic data. Besides position investigation has also

been carried out to see the exact location of the suspect. The CDR analysis

and the dump data analysis has also been conducted. According to the learned

Additional Standing Counsel the text messages relied upon by the Petitioner

and the list of dates prepared conveniently skipped the interaction after 17th

February, 2011 till 1st April, 2011. However, the CDR details show that there

are enough number of calls inter se shobhit and shivangi besides messages.

All persons who are mentioned in the phone book of the deceased have been

examined. Since it is a murder case wherein no eye-witness has been found

till date, investigations have been conducted from all angles including road

rage, robbery and substance related issues. In this regard verifications were

done from all bad characters of the area, TSR drivers, students in the college

as well as friends, computer communication on Skype and entire CCTV

footage of the mall where the deceased last visited was also examined. It is

further contended that the present case does not fall within the parameters of

the tests laid down by the Constitution Bench in State of West Bengal and

others vs. Committee for Protection of Democratic Rights, West Bengal and

others, 2010 (3) SCC 571 and T.C. Thangaraj vs. V. Engammal and others,

2011 (8) Scale 488. Hence the present petition be dismissed.

5. I have heard learned counsel for the parties.

W.P. (Crl.) No. 1014/2011 Page 5 of 7

6. The present case relates to the unfortunate offence of murder of the

Petitioner’s son at around 9.30 p.m. on 5th May, 2011 near C-5, Gali No. 2,

Vasant Kunj. The deceased had four stab wounds besides abrasions on the

arm and the knees. A perusal of the status report filed by the Respondents

shows that extensive investigations have been conducted from all angles

however, the issue which arises in the present petition is that despite extensive

investigations having been conducted which have not yielded results whether

the investigation should continue with the same agency or it should be

transferred to another agency. In the State of West Bengal (Supra) their

Lordships held that the extra ordinary power to direct CBI to conduct

investigation in a case should be exercised sparingly, cautiously and in

exceptional situations where it becomes necessary to provide credibility and

instill confidence in investigations or where the incident may have national

and international ramifications or where such an order may be necessary for

doing complete justice and enforcing the fundamental rights. Otherwise CBI

would be flooded with a large number of cases and with limited resources,

may find it difficult to properly investigate even serious cases and in the

process lose its credibility and purpose with unsatisfactory investigations.

Learned counsel for the Petitioner has strenuously contended that the

Respondents have lost credibility. A perusal of the efforts made by the local

W.P. (Crl.) No. 1014/2011 Page 6 of 7
police though may not have been able to instill confidence in the Petitioner

however, the same cannot be undermined. There is no denial to the fact that

the offence committed is a gruesome one, where a young college boy has been

murdered with no trails left behind. In such a situation where despite

extensive investigation, the investigating agency has reached a dead end to

enforce the fundamental rights of the Petitioner and in the interest of justice, it

is essential to transfer the investigation to another agency.

7. In the facts and circumstances of the case, I, therefore, deem it fit to

transfer the investigation in case FIR No.114/2011 under Section 302 IPC

registered at PS Vasant Kunj to Crime Branch of Delhi Police. Needless to

direct that the investigation will be conducted under the direct supervision of

DCP Crime Branch, Delhi Police.

Petition is disposed of.

(MUKTA GUPTA)
JUDGE

NOVEMBER 04, 2011
vn

W.P. (Crl.) No. 1014/2011 Page 7 of 7