Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Kerala High Court

Sreekumar S.V vs The Central Bureau Of Investigation on 27 August, 2025

                                                          ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭1‬‭:‬




                    IN THE HIGH COURT OF KERALA AT ERNAKULAM‬
                    ‭
                                      PRESENT‬
                                      ‭
           THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V‬
           ‭
                                                   &‬
                                                   ‭
                   THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR‬
                   ‭
                   TH‬
                   ‭
  WEDNESDAY, THE 27‬
  ‭                    DAY OF AUGUST 2025 / 5TH BHADRA,‬‭
                       ‭                                1947‬


                               DSR NO. 6 OF 2018‬
                               ‭

AGAINST‬ ‭
‭        THE‬ ‭
              JUDGMENT‬ ‭
                        DATED‬ ‭
                               25.07.2018‬ ‭
                                           IN‬ ‭
                                               SC‬ ‭
                                                   NO.917‬ ‭
                                                           OF‬ ‭
                                                               2012‬
OF SPE/CBI COURT, THIRUVANANTHAPURAM‬
‭


PETITIONER‬
‭         /STATE:‬
          ‭

                   STATE OF KERALA‬
                   ‭


RESPONDENTS/‬
‭           COMPLAINANTS:‬
            ‭

          1.
          ‭        JITHAKUMAR K.‬
                   ‭/O. KAMALASANAN NAIR PCT- 7256 R/O KAMALALAYAM,
                   S
                   VP 3- 555B, VILAVOORKAL, MALAYINKEEZH POST,‬
                   ‭
                   THIRUVANANTHAPURAM.‬
                   ‭

          2‭
          ‭.‬‬ ‭
               SREEKUMAR.S.V‬
               S/O K.SHIVARAJAN, ARPC T- 1795, S.V.BUILDING,‬
               ‭
               CONVENT ROAD, NEYYATTINKARA, THIRUVANANTHAPURAM.‬
               ‭

          ‭PL. PUBLIC PROSECUTOR FOR CBI, DR. K.P.SATHEESAN‬
          S
          ASSISTED BY GOKUL D SUDHAKARAN AND BHARATH MOHA‬
          ‭

      THIS‬‭
      ‭    DEATH‬‭SENTENCE‬‭REFERENCE‬‭HAVING‬‭ COME‬‭UP‬‭
                                                         FOR‬‭FINAL‬
‭EARING‬ ‭
H        ON‬ ‭
             27.08.2025,‬ ‭
                          ALONG‬ ‭
                                 WITH‬ ‭
                                       CRL.A.940/2018,‬ ‭  959/2018‬
AND‬ ‭
‭    CONNECTED‬ ‭
                CASES,‬ ‭
                        THE‬ ‭
                             COURT‬ ‭
                                    ON‬ ‭THE‬ ‭
                                              SAME‬ ‭
                                                    DAY‬ ‭
                                                         DELIVERED‬
THE FOLLOWING:‬
‭
                                                           ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭2‬‭:‬




                     IN THE HIGH COURT OF KERALA AT ERNAKULAM‬
                     ‭
                                      PRESENT‬
                                      ‭
            THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V‬
            ‭
                                                   &‬
                                                   ‭
                    THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR‬
                    ‭
                    TH‬
                    ‭
   WEDNESDAY, THE 27‬
   ‭                    DAY OF AUGUST 2025 / 5TH BHADRA,‬‭
                        ‭                                1947‬


                               CRL.A NO. 940 OF 2018‬
                               ‭

AGAINST‬ ‭
‭        THE‬ ‭
              JUDGMENT‬ ‭
                        DATED‬ ‭
                               25.07.2018‬ ‭
                                           IN‬ ‭
                                               SC‬ ‭
                                                   NO.917‬ ‭
                                                           OF‬ ‭
                                                               2012‬
(S.C.No.916/2012‬ ‭
‭                 CLUBBED‬ ‭
                           WITH‬ ‭
                                 S.C.No.917/12)‬ ‭
                                                 PASSED‬ ‭
                                                         BY‬ ‭
                                                             THE‬
COURT OF SPECIAL JUDGE (SPE/CBI), THIRUVANANTHAPURAM‬
‭




APPELLANT‬
‭        /ACCUSED NO.4:‬
         ‭

            ‭.AJITH KUMAR‬
            T
            AGED 54 YEARS‬
            ‭
            S/O.THANKAPPAN NAIR,‬
            ‭
            CIRCLE INSPECTOR OF‬
            ‭
            POLICE,R/O.PRASANNA BHAVAN,NEMOM,‬
            ‭
            PALLICHAL,THIRUVANANTHAPURAM.‬
            ‭


                       ‭Y ADVS.‬
                       B
                       SRI.S.RAJEEV‬
                       ‭
                       SHRI.ANAND KALYANAKRISHNAN‬
                       ‭
                       SRI.K.K.DHEERENDRAKRISHNAN‬
                       ‭
                       SRI.D.FEROZE‬
                       ‭
                       SRI.V.VINAY‬
                       ‭
                                                            ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭3‬‭:‬




RESPONDENT‬
‭         /STATE:‬
          ‭

                       ‭ENTRAL BUREAU OF INVESTIGATION‬
                       C
                       REP. BY STANDING COUNSEL, CBI,‬
                       ‭
                       HIGH COURT OF KERALA,‬
                       ‭
                       ERNAKULAM - 682 031‬
                       ‭
                       (RC5(S)/2007/CBI/SCB/CHENNAI.‬
                       ‭


                       ‭Y ADVS.‬
                       B
                       SPL. PUBLIC PROSECUTOR FOR CBI, DR. K.P.SATHEESAN‬
                       ‭
                       ASSISTED BY GOKUL D SUDHAKARAN AND BHARATH MOHAN‬
                       ‭



‭HIS‬ ‭
T     CRIMINAL‬ ‭
                APPEAL‬ ‭
                        HAVING‬ ‭
                                COME‬ ‭
                                      UP‬ ‭
                                          FOR‬ ‭
                                               FINAL‬ ‭
                                                      HEARING‬ ‭
                                                               ON‬
27.08.2025,‬ ‭
‭            ALONG‬ ‭
                    WITH‬ ‭
                          DSR.6/2018‬ ‭
                                      AND‬ ‭
                                           CONNECTED‬ ‭
                                                      CASES,‬ ‭
                                                              THE‬
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:‬
‭
                                                            ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭4‬‭:‬




                     IN THE HIGH COURT OF KERALA AT ERNAKULAM‬
                     ‭
                                      PRESENT‬
                                      ‭
            THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V‬
            ‭
                                                   &‬
                                                   ‭
                    THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR‬
                    ‭
                    TH‬
                    ‭
   WEDNESDAY, THE 27‬
   ‭                    DAY OF AUGUST 2025 / 5TH BHADRA,‬‭
                        ‭                                1947‬


                               CRL.A NO. 959 OF 2018‬
                               ‭

AGAINST‬ ‭
‭        THE‬ ‭
              JUDGMENT‬ ‭
                        DATED‬ ‭
                               25.07.2018‬ ‭
                                           IN‬ ‭
                                               SC‬ ‭
                                                   NO.917‬ ‭
                                                           OF‬ ‭
                                                               2012‬
(S.C.No.916/2012‬ ‭
‭                 CLUBBED‬ ‭
                           WITH‬ ‭
                                 S.C.No.917/12)‬ ‭
                                                 PASSED‬ ‭
                                                         BY‬ ‭
                                                             THE‬
COURT OF SPECIAL JUDGE (SPE/CBI), THIRUVANANTHAPURAM‬
‭



APPELLANT‬
‭        /ACCUSED NO. 5:‬
         ‭

                       ‭.K.SABU‬
                       E
                       AGED 59 YEARS, S/O.ISRAEL,‬
                       ‭
                       ASST.COMMISSIONER OF POLICE,R/O.K.P.BHAVAN,‬
                       ‭
                       VELLARDA JUNCTION,THIRUVANANTHAPURAM.‬
                       ‭


                       ‭Y ADVS.‬
                       B
                       SRI.S.RAJEEV‬
                       ‭
                       SHRI.ANAND KALYANAKRISHNAN‬
                       ‭
                       SRI.K.K.DHEERENDRAKRISHNAN‬
                       ‭
                       SRI.D.FEROZE‬
                       ‭
                       SRI.V.VINAY‬
                       ‭
                       SRI.PIRAPPANCODE V.S.SUDHIR‬
                       ‭
                       SHRI. AKASH S.‬
                       ‭
                       SMT.V.S.VARALEKSHMI‬
                       ‭
                                                            ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭5‬‭:‬




RESPONDENT‬
‭         /STATE:‬
          ‭

                       ‭ENTRAL BUREAU OF INVESTIGATION‬
                       C
                       REP. BY STANDING COUNSEL, CBI,HIGH COURT OF‬
                       ‭
                       KERALA,ERNAKULAM - 682 031‬
                       ‭
                       (RC 5 (S)/2007/CBI/SCB/CHENNAI).‬
                       ‭


                       ‭Y ADVS.‬
                       B
                       SPL. PUBLIC PROSECUTOR FOR CBI, DR. K.P.SATHEESAN‬
                       ‭
                       ASSISTED BY GOKUL D SUDHAKARAN AND BHARATH MOHAN‬
                       ‭

‭HIS‬ ‭
T     CRIMINAL‬ ‭
                APPEAL‬ ‭
                        HAVING‬ ‭
                                COME‬ ‭
                                      UP‬ ‭
                                          FOR‬ ‭
                                               FINAL‬ ‭
                                                      HEARING‬ ‭
                                                               ON‬
27.08.2025,‬ ‭
‭            ALONG‬ ‭
                    WITH‬ ‭
                          DSR.6/2018‬ ‭
                                      AND‬ ‭
                                           CONNECTED‬ ‭
                                                      CASES,‬ ‭
                                                              THE‬
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:‬
‭
                                                            ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭6‬‭:‬




                    IN THE HIGH COURT OF KERALA AT ERNAKULAM‬
                    ‭
                                      PRESENT‬
                                      ‭
           THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V‬
           ‭
                                                   &‬
                                                   ‭
                   THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR‬
                   ‭
                   TH‬
                   ‭
  WEDNESDAY, THE 27‬
  ‭                    DAY OF AUGUST 2025 / 5TH BHADRA,‬‭
                       ‭                                1947‬


                               CRL.A NO. 965 OF 2018‬
                               ‭


  AGAINST‬‭
  ‭       THE‬‭
              JUDGMENT‬‭
                       DATED‬‭
                             25.07.2018‬‭
                                        IN‬‭
                                           SC‬‭
                                              NO.917‬‭
                                                     OF‬‭
                                                        2012‬
(S.C.No.916/2012‬ ‭
‭                 CLUBBED‬ ‭
                           WITH‬ ‭
                                 S.C.No.917/12)‬ ‭
                                                 PASSED‬ ‭
                                                         BY‬ ‭
                                                             THE‬
COURT OF SPECIAL JUDGE (SPE/CBI), THIRUVANANTHAPURAM‬
‭



APPELLANT‬
‭        /ACCUSED NO. 6:‬
         ‭

                       ‭.K. HARIDAS,‬
                       T
                       AGED 62 YEARS, S/O.KRISHNAN NAIR,‬
                       ‭
                       ASST.COMMISSIONER OF POLICE (RETD.),‬
                       ‭
                       SUPRABHA, TC.NO.34/1533, CHITTATINKARA,‬
                       ‭
                       VATTIYOORKAVAU, THIRUVANANTHAPURAM.‬
                       ‭


                       ‭Y ADVS.‬
                       B
                       SRI.P.MARTIN JOSE‬
                       ‭
                       SRI.P.PRIJITH‬
                       ‭
                       SRI.THOMAS P.KURUVILLA‬
                       ‭
                       SRI.R.GITHESH‬
                       ‭
                       SHRI.AJAY BEN JOSE‬
                       ‭
                       SRI.MANJUNATH MENON‬
                       ‭
                       SHRI.SACHIN JACOB AMBAT‬
                       ‭
                       SHRI.M.A.MOHAMMED SIRAJ‬
                       ‭
                       SMT.ANNA LINDA EDEN‬
                       ‭
                                                            ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭7‬‭:‬




                       ‭HRI.HARIKRISHNAN S.‬
                       S
                       SRI.S.SREEKUMAR (SR.)‬
                       ‭



RESPONDENT‬
‭         /STATE:‬
          ‭

                       ‭ENTRAL BUREAU OF INVESTIGATION‬
                       C
                       REPRESENTED BY STANDING COUNSEL, CBI,HIGH COURT OF‬
                       ‭
                       KERALA, ERNAKULAM - 682 031‬
                       ‭
                       (RC.5(S)/2007/CBI/SCB/CHENNAI).‬
                       ‭

                       ‭Y ADVS.‬
                       B
                       SPL. PUBLIC PROSECUTOR FOR CBI, DR. K.P.SATHEESAN‬
                       ‭
                       ASSISTED BY GOKUL D SUDHAKARAN AND BHARATH MOHAN‬
                       ‭

     THIS‬ ‭
     ‭     CRIMINAL‬ ‭
                     APPEAL‬ ‭
                             HAVING‬ ‭
                                     COME‬ ‭
                                           UP‬ ‭
                                               FOR‬ ‭
                                                    FINAL‬ ‭
                                                           HEARING‬
‭N‬‭
O  27.08.2025,‬‭
               ALONG‬‭WITH‬‭
                           DSR.6/2018‬‭AND‬‭CONNECTED‬‭CASES,‬‭THE‬
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:‬
‭
                                                            ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭8‬‭:‬




                     IN THE HIGH COURT OF KERALA AT ERNAKULAM‬
                     ‭
                                      PRESENT‬
                                      ‭
            THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V‬
            ‭
                                                   &‬
                                                   ‭
                    THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR‬
                    ‭
                    TH‬
                    ‭
   WEDNESDAY, THE 27‬
   ‭                    DAY OF AUGUST 2025 / 5TH BHADRA,‬‭
                        ‭                                1947‬


                               CRL.A NO. 1057 OF 2018‬
                               ‭

  AGAINST‬‭
  ‭       THE‬‭
              JUDGMENT‬‭
                       DATED‬‭
                             25.07.2018‬‭
                                        IN‬‭
                                           SC‬‭
                                              NO.917‬‭
                                                     OF‬‭
                                                        2012‬
(S.C.No.916/2012‬ ‭
‭                 CLUBBED‬ ‭
                           WITH‬ ‭
                                 S.C.No.917/12)‬ ‭
                                                 PASSED‬ ‭
                                                         BY‬ ‭
                                                             THE‬
COURT OF SPECIAL JUDGE (SPE/CBI), THIRUVANANTHAPURAM‬
‭



APPELLANT/ACCUSED NO.1:‬
‭

                       ‭ITHA KUMAR.K‬
                       J
                       AGED 53 YEARS‬
                       ‭
                       S/O KAMALASANAN NAIR, PCT-7256 R/O. KAMALALAYAM,‬
                       ‭
                       VP 3-555B VILAVOORKAL, MALAYINKEEZH POST,‬
                       ‭
                       THIRUVANANTHAPURAM‬
                       ‭


                       ‭Y ADVS.‬
                       B
                       SHRI. P.VIJAYA BHANU (SR.)‬
                       ‭
                       SHRI.HARISH R. MENON‬
                       ‭
                       SRI.P.M.RAFIQ‬
                       ‭
                       SRI.M.REVIKRISHNAN‬
                       ‭
                       SRI.VIPIN NARAYAN‬
                       ‭
                       SRI.V.C.SARATH‬
                       ‭
                       SMT.POOJA PANKAJ‬
                       ‭
                       SRUTHY N. BHAT‬
                       ‭
                       SMT.PRAVEENA P.K.‬
                       ‭
                                                            ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭9‬‭:‬




RESPONDENT‬
‭         /COMPLAINANT:‬
          ‭

                       ‭NSPECTOR OF POLICE‬
                       I
                       CENTRAL BUREAU OF INVESTIGATION,SCB CHENNAI,‬
                       ‭
                       REPRESENTED BY STANDING COUNSEL CBI,‬
                       ‭
                       HIGH COURT OF KERALA, ERNAKULAM, PIN - 682031‬
                       ‭


                       ‭Y ADVS.‬
                       B
                       SPL. PUBLIC PROSECUTOR FOR CBI, DR. K.P.SATHEESAN‬
                       ‭
                       ASSISTED BY GOKUL D SUDHAKARAN AND BHARATH MOHAN‬
                       ‭



     THIS‬ ‭
     ‭     CRIMINAL‬ ‭
                     APPEAL‬ ‭
                             HAVING‬ ‭
                                     COME‬ ‭
                                           UP‬ ‭
                                               FOR‬ ‭
                                                    FINAL‬ ‭
                                                           HEARING‬
‭N‬‭
O  27.08.2025,‬‭
               ALONG‬‭WITH‬‭
                           DSR.6/2018‬‭AND‬‭CONNECTED‬‭CASES,‬‭THE‬
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:‬
‭
                                                             ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭10‬‭:‬




                        IN THE HIGH COURT OF KERALA AT ERNAKULAM‬
                        ‭
                                          PRESENT‬
                                          ‭
                THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V‬
                ‭
                                                    &‬
                                                    ‭
                       THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR‬
                       ‭
                       TH‬
                       ‭
      WEDNESDAY, THE 27‬
      ‭                    DAY OF AUGUST 2025 / 5TH BHADRA,‬‭
                           ‭                                1947‬


                                 CRL.A NO. 1132 OF 2018‬
                                 ‭

  AGAINST‬‭
  ‭       THE‬‭
              JUDGMENT‬‭
                       DATED‬‭
                             25.07.2018‬‭
                                        IN‬‭
                                           SC‬‭
                                              NO.917‬‭
                                                     OF‬‭
                                                        2012‬
(S.C.No.916/2012‬ ‭
‭                 CLUBBED‬ ‭
                           WITH‬ ‭
                                 S.C.No.917/12)‬ ‭
                                                 PASSED‬ ‭
                                                         BY‬ ‭
                                                             THE‬
COURT OF SPECIAL JUDGE (SPE/CBI), THIRUVANANTHAPURAM‬
‭


APPELLANT‬
‭        /2ND ACCUSED‬
         ‭           :‬
                     ‭

                       ‭REEKUMAR S.V.‬
                       S
                       AGED 42 YEARS‬
                       ‭
                       S/O K SHIVARAJAN, ARPCT-1795, S V BUILDING,‬
                       ‭
                       CONVENT ROAD, NEYYATTINKARA,‬
                       ‭
                       THIRUVANANTHAPURAM, PIN - 695121‬
                       ‭


                       ‭Y ADVS.‬
                       B
                       SRI. ARUN V.G.‬
                       ‭
                       SRI.R.ANIL‬
                       ‭
                       SHRI.SUJESH MENON V.B.‬
                       ‭
                       SMT.INDULEKHA JOSEPH‬
                       ‭
                       SRI.NEERAJ NARAYAN‬
                       ‭

RESPONDENT/‬
‭          STATE/COMPLAINANT:‬
           ‭

          1‬
          ‭            ‭HE CENTRAL BUREAU OF INVESTIGATION‬
                       T
                       REPRESENTED BY ITS STANDING COUNSEL,‬
                       ‭
                       HIGH COURT OF KERALA, PIN - 682031‬
                       ‭
                                                            ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬           ‭:‬‭11‬‭:‬




          2‬
          ‭            ‭HE STATE OF KERALA,‬
                       T
                       REPRESENTED BY THE PUBLIC PROSECUTOR,‬
                       ‭
                       HIGH COURT OF KERALA,ERNAKULAM,KOCHI-682031‬
                       ‭

                       ‭Y ADVS.‬
                       B
                       SPL. PUBLIC PROSECUTOR FOR CBI, DR. K.P.SATHEESAN‬
                       ‭
                       ASSISTED BY GOKUL D SUDHAKARAN AND BHARATH MOHAN‬
                       ‭


‭HIS‬ ‭
T     CRIMINAL‬ ‭
                APPEAL‬ ‭
                        HAVING‬ ‭
                                COME‬ ‭
                                      UP‬ ‭
                                          FOR‬ ‭
                                               FINAL‬ ‭
                                                      HEARING‬ ‭
                                                               ON‬
27.08.2025,‬ ‭
‭            ALONG‬ ‭
                    WITH‬ ‭
                          DSR.6/2018‬ ‭
                                      AND‬ ‭
                                           CONNECTED‬ ‭
                                                      CASES,‬ ‭
                                                              THE‬
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:‬
‭
                                                                                   ‭2025:KER:64852‬
‭DSR Nos.6/2018 & Con.Cases‬                   ‭:‬‭12‬‭:‬




                                         ‭J U D G M E N T‬


‭[DSR Nos.6/2018, 940/2018, 959/2018, 965/2018, 1057/2018, 1132/2018‬‭ ]‬ ‭Raja Vijayaraghavan. J.‬ ‭Prelude‬‭:‬ ‭Udayakumar,‬ ‭a‬ ‭28-year-old‬ ‭man,‬ ‭was‬ ‭picked‬ ‭up‬ ‭by‬ ‭two‬ ‭police‬ ‭officers‬ ‭attached‬ ‭to‬ ‭the‬ ‭Fort‬ ‭Police‬ ‭Station,‬ ‭Thiruvananthapuram,‬ ‭on‬ ‭27.09.2005‬ ‭at‬ ‭around‬ ‭2:15‬ ‭a.m.,‬ ‭while‬ ‭he‬ ‭was‬ ‭standing‬ ‭with‬ ‭his‬ ‭friend‬ ‭Suresh‬ ‭Kumar‬ ‭at‬ ‭Sreekandeshwaram‬ ‭Park,‬ ‭Thiruvananthapuram.‬ ‭He‬ ‭was‬ ‭taken‬ ‭to‬ ‭the‬‭Fort‬‭Police‬ ‭Station‬‭and‬‭thereafter‬‭to‬‭the‬‭nearby‬‭office‬‭of‬‭the‬‭Circle‬‭Inspector,‬‭where‬‭he‬‭was‬ ‭subjected‬ ‭to‬ ‭custodial‬ ‭interrogation‬ ‭involving‬ ‭the‬ ‭use‬ ‭of‬ ‭force‬ ‭and‬ ‭infliction‬ ‭of‬ ‭injuries.‬ ‭Later,‬ ‭on‬ ‭the‬ ‭same‬ ‭day,‬ ‭Udayakumar‬ ‭was‬ ‭declared‬ ‭dead‬ ‭at‬ ‭approximately‬ ‭11:40‬ ‭p.m.‬ ‭at‬‭the‬‭Medical‬‭College‬‭Hospital,‬‭Thiruvananthapuram.‬ ‭The‬ ‭post-mortem‬ ‭revealed‬ ‭severe‬ ‭crush‬ ‭injuries‬ ‭to‬ ‭both‬ ‭thighs,‬ ‭which‬ ‭were‬ ‭determined‬ ‭to‬ ‭be‬ ‭the‬ ‭cause‬‭of‬‭death.‬‭The‬‭prosecution‬‭case‬‭is‬‭that‬‭the‬‭death‬‭of‬ ‭Udayakumar‬ ‭was‬ ‭the‬ ‭result‬ ‭of‬ ‭custodial‬ ‭violence‬‭and‬‭torture‬‭inflicted‬‭under‬‭the‬ ‭shield‬‭of‬‭police‬‭uniform‬‭and‬‭authority,‬‭within‬‭the‬‭confines‬‭of‬‭a‬‭Police‬‭Station.‬‭The‬ ‭case‬ ‭also‬ ‭exposes‬ ‭the‬‭manner‬‭in‬‭which‬‭senior‬‭police‬‭officers‬‭colluded‬‭with‬‭their‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭13‬‭:‬ ‭subordinates‬‭to‬‭suppress‬‭the‬‭truth‬‭and‬‭obstruct‬‭the‬‭course‬‭of‬‭justice.‬‭Following‬‭a‬ ‭prolonged‬ ‭investigation,‬‭initially‬‭by‬‭the‬‭CBCID‬‭and‬‭subsequently‬‭by‬‭the‬‭CBI,‬‭the‬ ‭trial‬ ‭was‬ ‭conducted‬ ‭before‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Court.‬ ‭Accused‬ ‭Nos.‬ ‭1‬ ‭and‬ ‭2‬ ‭were‬ ‭found‬ ‭guilty‬ ‭of‬ ‭murder‬ ‭and‬ ‭were‬ ‭sentenced‬ ‭to‬ ‭death‬ ‭by‬ ‭hanging.‬ ‭The‬ ‭superior‬ ‭officers,‬ ‭arraigned‬ ‭as‬ ‭accused‬ ‭Nos.‬ ‭4‬ ‭to‬ ‭6,‬ ‭were‬ ‭found‬ ‭guilty‬ ‭of‬ ‭conspiracy‬ ‭and‬ ‭of‬ ‭abusing‬ ‭their‬ ‭official‬ ‭position‬ ‭to‬ ‭fabricate‬ ‭records‬ ‭and‬ ‭cause‬ ‭the‬ ‭disappearance‬ ‭of‬ ‭evidence‬ ‭in‬ ‭an‬ ‭attempt‬ ‭to‬ ‭shield‬ ‭the‬ ‭perpetrators.‬ ‭They‬ ‭were‬ ‭accordingly‬ ‭convicted‬ ‭and‬ ‭sentenced‬ ‭to‬ ‭undergo‬ ‭lesser‬ ‭terms‬ ‭of‬ ‭imprisonment.‬ ‭Accused‬ ‭No.‬ ‭2‬ ‭passed‬ ‭away‬ ‭in‬ ‭the‬ ‭course‬ ‭of‬ ‭proceedings,‬ ‭and‬ ‭hence the proceedings against him were abated.‬ ‭1.1.‬ ‭Crl.‬ ‭A.‬‭1057‬‭of‬‭2018‬‭has‬‭been‬‭preferred‬‭by‬‭the‬‭1st‬‭accused,‬‭Crl.A.‬ ‭No.‬ ‭940‬‭of‬‭2008‬‭has‬‭been‬‭preferred‬‭by‬‭the‬‭4th‬‭accused,‬‭Crl.A.‬‭No.‬‭959‬‭of‬‭2018‬ ‭has‬‭been‬‭preferred‬‭by‬‭the‬‭5th‬‭accused‬‭and‬‭Crl.‬‭A.‬‭No.‬‭965‬‭of‬‭2018‬‭has‬‭been‬‭filed‬ ‭by‬‭the‬‭6th‬‭accused‬‭assailing‬‭the‬‭finding‬‭of‬‭guilt,‬‭conviction‬‭and‬‭sentence‬‭passed‬ ‭by the SPE/CBI Court, Thiruvananthapuram.‬ ‭1.2.‬ ‭The‬‭SPE/CBI‬‭Court,‬‭Thiruvananthapuram,‬‭has‬‭forwarded‬‭the‬‭entire‬ ‭case‬ ‭records‬ ‭to‬ ‭this‬ ‭Court‬ ‭for‬ ‭confirmation‬ ‭of‬ ‭the‬ ‭death‬ ‭sentence‬ ‭of‬ ‭the‬ ‭1st‬ ‭accused‬ ‭as‬ ‭provided‬ ‭in‬ ‭Section‬ ‭366‬ ‭(1)‬ ‭of‬ ‭the‬ ‭Code‬ ‭of‬ ‭Criminal‬ ‭Procedure‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭14‬‭:‬ ‭(hereinafter referred to as the 'Cr.P.C.').‬ ‭2.‬ ‭The prosecution case:‬ ‭2.1.‬ ‭At‬ ‭around‬ ‭2:15‬ ‭p.m.‬ ‭on‬ ‭September‬ ‭27,‬ ‭2005,‬ ‭Udayakumar‬ ‭(the‬ ‭deceased)‬ ‭and‬ ‭Suresh‬ ‭Kumar‬ ‭(PW1),‬ ‭who‬ ‭were‬ ‭together‬ ‭at‬ ‭Sreekanteswaram‬ ‭Park,‬ ‭were‬ ‭apprehended‬ ‭by‬ ‭Police‬ ‭Constables‬ ‭Jitha‬ ‭Kumar‬ ‭(A1)‬ ‭and‬‭Sreekumar‬ ‭(A2),‬ ‭members‬ ‭of‬ ‭the‬ ‭Crime‬ ‭Squad‬ ‭of‬ ‭the‬ ‭Fort‬ ‭Police‬ ‭Station.‬ ‭They‬ ‭found‬ ‭currency‬ ‭notes‬ ‭in‬ ‭the‬ ‭possession‬ ‭of‬ ‭Udayakumar‬ ‭and‬ ‭dissatisfied‬ ‭with‬ ‭his‬ ‭explanation,‬‭the‬‭Police‬‭Officers‬‭took‬‭Udayakumar‬‭and‬‭PW1‬‭to‬‭Fort‬‭Police‬‭Station‬ ‭in‬‭an‬‭autorickshaw‬‭and‬‭they‬‭were‬‭initially‬‭entrusted‬‭with‬‭Thankamani‬‭(PW5)‬‭the‬ ‭officer in charge of the General Diary (GD).‬ ‭2.2.‬ ‭After‬ ‭arrival‬ ‭at‬ ‭the‬ ‭Police‬ ‭Station,‬ ‭A1‬ ‭and‬ ‭A2‬ ‭took‬‭Udayakumar‬‭to‬ ‭the‬ ‭Office‬ ‭of‬ ‭the‬ ‭CI‬ ‭and‬ ‭after‬ ‭counting‬ ‭his‬ ‭money‬ ‭made‬ ‭him‬ ‭lie‬ ‭on‬ ‭a‬ ‭wooden‬ ‭bench‬ ‭and‬ ‭started‬ ‭torturing‬ ‭him.‬ ‭They‬ ‭lashed‬ ‭the‬ ‭soles‬ ‭of‬ ‭his‬ ‭feet‬ ‭repeatedly‬ ‭with‬ ‭a‬ ‭bamboo‬ ‭cane.‬ ‭While‬ ‭they‬ ‭were‬ ‭going‬ ‭about‬ ‭with‬ ‭this‬ ‭horrendous‬ ‭task‬ ‭Soman‬ ‭(A3),‬ ‭another‬ ‭Police‬ ‭Constable,‬ ‭joined‬ ‭them.‬ ‭A3‬ ‭forcibly‬ ‭held‬ ‭Udayakumar's‬ ‭head‬ ‭while‬ ‭A1‬ ‭and‬ ‭A2‬ ‭forcibly‬ ‭kneaded‬ ‭a‬ ‭GI‬‭pipe‬‭(MO10)‬‭on‬‭his‬ ‭thighs,‬ ‭crushing‬ ‭his‬ ‭thigh‬ ‭muscles.‬ ‭It‬ ‭is‬ ‭alleged‬ ‭that‬ ‭the‬ ‭torture‬ ‭lasted‬ ‭approximately 1.5 hours.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭15‬‭:‬ ‭2.3.‬ ‭After‬ ‭the‬ ‭torture,‬ ‭a‬ ‭battered‬ ‭and‬ ‭injured‬ ‭Udayakumar‬ ‭was‬‭walked‬ ‭back‬‭by‬‭accused‬‭Nos.‬‭1‬‭and‬‭2‬‭to‬‭the‬‭Police‬‭Station‬‭and‬‭he‬‭was‬‭lodged‬‭in‬‭a‬‭cell.‬ ‭Thereafter,‬‭A1‬‭and‬‭A2‬‭took‬‭Suresh‬‭Kumar‬‭(PW1)‬‭to‬‭the‬‭CI's‬‭Office,‬‭stripped‬‭him,‬ ‭and‬‭started‬‭beating‬‭him.‬‭Hearing‬‭his‬‭cries,‬‭the‬‭personnel‬‭in‬‭the‬‭office‬‭intervened‬ ‭and‬ ‭asked‬ ‭them‬ ‭to‬ ‭spare‬ ‭him.‬ ‭PW1‬ ‭was‬ ‭then‬ ‭made‬ ‭to‬ ‭stand‬ ‭outside‬ ‭Udayakumar's cell.‬ ‭2.4.‬ ‭At‬ ‭about‬ ‭10:15‬ ‭p.m.,‬ ‭PW5‬ ‭asked‬ ‭the‬ ‭inmates‬ ‭of‬ ‭the‬ ‭cell‬ ‭whether‬ ‭they‬ ‭wanted‬ ‭dinner,‬ ‭but‬ ‭found‬ ‭Udayakumar‬ ‭unresponsive.‬ ‭He‬ ‭obtained‬ ‭instructions‬‭from‬‭the‬‭Circle‬‭Inspector‬‭E.K.‬‭Sabu‬‭(A5),‬‭and‬‭immediately‬‭thereafter,‬ ‭Udayakumar‬ ‭was‬ ‭rushed‬ ‭to‬ ‭the‬ ‭General‬ ‭Hospital,‬ ‭where‬ ‭he‬ ‭was‬ ‭seen‬ ‭by‬ ‭Dr.‬ ‭Sunitha‬ ‭(PW7).‬ ‭The‬ ‭Doctor‬‭found‬‭that‬‭his‬‭condition‬‭was‬‭critical‬‭and‬‭advised‬ ‭immediate‬ ‭transfer‬ ‭to‬ ‭the‬ ‭Medical‬ ‭College.‬ ‭Udayakumar‬ ‭was‬ ‭declared‬ ‭dead‬ ‭at‬ ‭11:40‬ ‭p.m.‬ ‭at‬ ‭Medical‬ ‭College‬ ‭by‬ ‭Dr.‬ ‭Premlal‬ ‭(PW8)‬ ‭due‬ ‭to‬ ‭the‬ ‭crush‬ ‭injuries‬ ‭sustained on his thighs.‬ ‭2.5.‬ ‭Immediately‬ ‭after‬ ‭Udayakumar's‬ ‭death‬ ‭was‬ ‭confirmed‬ ‭around‬ ‭11:45‬‭p.m.,‬‭S.I.‬‭T.‬‭Ajith‬‭Kumar‬‭(A4),‬‭C.I.‬‭E.K.‬‭Sabu‬‭(A5),‬‭and‬‭A.C.P.‬‭T.K.‬‭Haridas‬ ‭(A6)‬‭conspired‬‭to‬‭fabricate‬‭false‬‭documents‬‭with‬‭the‬‭intent‬‭to‬‭shield‬‭A1,‬‭A2,‬‭and‬ ‭A3‬‭from‬‭legal‬‭consequences.‬‭Instructions‬‭were‬‭issued‬‭to‬‭divert‬‭all‬‭phone‬‭calls‬‭to‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭16‬‭:‬ ‭the‬ ‭Circle‬ ‭Inspector's‬ ‭office‬ ‭in‬ ‭order‬ ‭to‬ ‭prevent‬ ‭information‬ ‭regarding‬ ‭the‬ ‭custodial‬ ‭death‬ ‭from‬ ‭leaking.‬ ‭False‬ ‭entries‬ ‭were‬ ‭made‬ ‭in‬ ‭the‬ ‭General‬ ‭Diary‬ ‭(Ext.P4),‬‭pursuant‬‭to‬‭instructions‬‭from‬‭A5,‬‭who‬‭directed‬‭that‬‭the‬‭diary‬‭entries‬‭be‬ ‭stopped‬‭at‬‭7:30‬‭p.m.‬‭to‬‭conceal‬‭the‬‭illegal‬‭detention.‬‭Subordinate‬‭Police‬‭Officers,‬ ‭including PW5, were coerced into making these entries.‬ ‭2.6.‬ ‭A‬ ‭false‬ ‭FIR,‬ ‭Crime‬ ‭No.703‬ ‭of‬ ‭2005‬ ‭(Ext.P17),‬ ‭was‬ ‭fabricated‬ ‭and‬ ‭backdated‬ ‭to‬ ‭8:00‬ ‭p.m.‬ ‭on‬ ‭27/9/05,‬ ‭though‬ ‭it‬ ‭was‬ ‭in‬‭fact‬‭registered‬‭after‬‭3:00‬ ‭AM‬‭on‬‭28/9/05.‬‭Crime‬‭SI‬‭Raveendran‬‭Nair‬‭(PW15)‬‭was‬‭compelled‬‭to‬‭register‬‭this‬ ‭false‬ ‭FIR‬ ‭under‬ ‭threat.‬ ‭Head‬ ‭Constable‬ ‭Mohanan‬‭dictated‬‭a‬‭fabricated‬‭mahazar‬ ‭(Ext.P18)‬ ‭to‬ ‭support‬ ‭a‬ ‭narrative‬ ‭of‬ ‭fictitious‬ ‭arrest,‬ ‭falsely‬ ‭claiming‬ ‭that‬ ‭Udayakumar and PW1 were arrested at Sreekanteswaram Park at 4:00 p.m..‬ ‭2.7.‬ ‭Other‬ ‭official‬ ‭records‬ ‭were‬ ‭also‬ ‭manipulated‬ ‭to‬ ‭align‬ ‭with‬ ‭the‬ ‭concocted‬ ‭timeline,‬ ‭including‬ ‭the‬ ‭Register‬ ‭of‬ ‭Property‬ ‭Found‬ ‭in‬ ‭Search‬ ‭of‬ ‭Prisoners‬ ‭(Ext.P20),‬ ‭arrest‬ ‭memos‬ ‭(Exts.P22,‬ ‭P28(a),‬ ‭P28(b)),‬ ‭arrest‬ ‭registers‬ ‭(Ext.P27),‬ ‭inspection‬ ‭memos‬ ‭(Exts.P21,‬ ‭P24),‬ ‭and‬ ‭the‬ ‭remand‬ ‭application‬ ‭(Ext.P23).‬‭Although‬‭an‬‭arrest‬‭memo‬‭was‬‭prepared‬‭to‬‭evidence‬‭the‬‭alleged‬‭arrest‬ ‭of‬ ‭Udayakumar,‬ ‭his‬ ‭signature‬ ‭was‬ ‭absent,‬ ‭thus‬ ‭substantiating‬ ‭the‬ ‭fact‬ ‭that‬ ‭he‬ ‭had already succumbed to his injuries by then.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭17‬‭:‬ ‭2.8.‬ ‭A4,‬‭A5,‬‭and‬‭A6‬‭threatened‬‭and‬‭coerced‬‭subordinate‬‭officers‬‭(PW5,‬ ‭PW15,‬ ‭PW16,‬ ‭PW17,‬ ‭PW18)‬ ‭into‬ ‭creating‬ ‭these‬ ‭false‬ ‭documents‬ ‭and‬ ‭later‬ ‭to‬ ‭depose falsely before the Trial Court.‬ ‭2.9.‬ ‭The‬ ‭bamboo‬ ‭cane‬ ‭and‬ ‭bath‬ ‭towel‬ ‭(thorthu)‬‭allegedly‬‭used‬‭for‬‭the‬ ‭torture were intentionally destroyed by the accused to eliminate evidence.‬ ‭3.‬ ‭Initial Investigation:‬ ‭3.1.‬ ‭Initially,‬ ‭two‬ ‭crimes‬ ‭were‬ ‭registered.‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005‬ ‭was‬ ‭registered‬ ‭under‬ ‭Section‬ ‭41(1)(d)‬ ‭and‬ ‭Section‬ ‭102‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭against‬ ‭Udayakumar‬ ‭and‬ ‭PW1.‬ ‭Immediately‬ ‭thereafter,‬ ‭Crime‬ ‭No.704‬ ‭of‬ ‭2005‬ ‭was‬ ‭registered‬ ‭under‬ ‭Section‬ ‭174‬ ‭of‬ ‭the‬ ‭Cr.P.C,‬ ‭on‬ ‭account‬ ‭of‬ ‭the‬ ‭death‬ ‭of‬ ‭Udayakumar.‬ ‭The‬ ‭investigation‬ ‭of‬ ‭these‬ ‭two‬ ‭cases‬‭were‬‭initially‬‭handed‬‭over‬‭to‬ ‭the‬ ‭Narcotic‬ ‭Cell‬ ‭Assistant‬ ‭Commissioner‬ ‭(PW43).‬ ‭Thereafter,‬ ‭the‬ ‭investigation‬ ‭was‬ ‭handed‬ ‭over‬ ‭to‬ ‭CBCID‬ ‭by‬ ‭the‬ ‭ADGP‬ ‭(Crimes)‬ ‭and‬ ‭accordingly,‬ ‭K.B.Balachandran‬ ‭(PW45),‬ ‭then‬ ‭Superintendent‬ ‭CBCID,‬ ‭S.I.G.I,‬ ‭took‬ ‭over‬ ‭the‬ ‭investigation.‬‭He‬‭was‬‭assisted‬‭by‬‭Dy.‬‭SP‬‭CBCID‬‭S.I.G.‬‭(PW‬‭44).‬‭On‬‭completion‬‭of‬ ‭the‬ ‭investigation,‬ ‭CBCID‬ ‭submitted‬‭a‬‭refer‬‭report‬‭in‬‭Crime‬‭No.‬‭703‬‭of‬‭2005‬‭and‬ ‭final‬ ‭report‬ ‭in‬ ‭Crime‬ ‭No.‬‭704‬‭of‬‭2005‬‭for‬‭the‬‭offence‬‭punishable‬‭under‬‭Sections‬ ‭323,‬‭331,‬‭302‬‭r/w.‬‭Section‬‭34‬‭of‬‭the‬‭IPC‬‭against‬‭accused‬‭Nos.‬‭1‬‭to‬‭3,‬‭viz.,‬‭Jitha‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭18‬‭:‬ ‭Kumar, Sreekumar, and Soman.‬ ‭4.‬ ‭Earlier Trial‬ ‭4.1.‬ ‭Committal‬ ‭proceedings‬ ‭were‬ ‭initiated‬ ‭by‬ ‭the‬ ‭Judicial‬ ‭Magistrate‬‭of‬ ‭First‬‭Class-II,‬‭Thiruvananthapuram‬‭by‬‭numbering‬‭the‬‭same‬‭as‬‭C.P.No.‬‭21‬‭of‬‭2006‬ ‭to‬‭the‬‭Principal‬‭Sessions‬‭Court,‬‭Thiruvanthapuram‬‭on‬‭04.04.2006.‬‭The‬‭case‬‭was‬ ‭numbered‬ ‭as‬ ‭S.C.No.1542‬ ‭of‬ ‭2006‬ ‭and‬ ‭the‬ ‭same‬ ‭was‬ ‭made‬ ‭over‬ ‭to‬ ‭the‬ ‭Additional Sessions Court (Fast Track-III), Thiruvananthapuram.‬ ‭4.2.‬ ‭As‬ ‭many‬ ‭as‬ ‭34‬ ‭witnesses‬ ‭were‬ ‭examined‬ ‭before‬‭the‬‭Trial‬‭Court‬‭in‬ ‭S.C.No.‬‭1542‬‭of‬‭2006‬‭and‬‭several‬‭documents‬‭and‬‭material‬‭objects‬‭were‬‭marked.‬ ‭In‬ ‭the‬ ‭course‬ ‭of‬ ‭trial,‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Judge‬ ‭arraigned‬ ‭one‬‭Raveendran‬ ‭Nair,‬ ‭who‬ ‭was‬ ‭examined‬ ‭as‬ ‭PW11‬ ‭in‬ ‭the‬ ‭said‬ ‭case‬ ‭under‬ ‭Section‬ ‭319‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭The‬ ‭entire‬ ‭prosecution‬ ‭witnesses‬ ‭except‬ ‭for‬ ‭a‬ ‭few‬ ‭did‬ ‭not‬ ‭support‬ ‭the‬ ‭prosecution‬ ‭and‬ ‭the‬ ‭trial‬ ‭became‬ ‭a‬ ‭farce.‬ ‭This‬ ‭was‬ ‭bound‬ ‭to‬ ‭happen‬ ‭as‬ ‭the‬ ‭police‬ ‭officers‬ ‭who‬ ‭were‬ ‭privy‬ ‭to‬ ‭the‬ ‭incident‬ ‭did‬ ‭not‬ ‭speak‬ ‭against‬ ‭their‬ ‭colleagues and superiors.‬ ‭5.‬ ‭Ordering of further investigation‬ ‭5.1.‬ ‭Faced‬ ‭with‬ ‭the‬ ‭above‬ ‭scenario,‬ ‭the‬ ‭mother‬ ‭of‬ ‭deceased‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭19‬‭:‬ ‭Udayakumar‬‭approached‬‭this‬‭Court‬‭and‬‭filed‬‭W.P.(C)‬‭No.‬‭24258‬‭of‬‭2007‬‭seeking‬ ‭various‬ ‭reliefs,‬ ‭including‬ ‭the‬ ‭handing‬ ‭over‬ ‭of‬ ‭the‬ ‭investigation‬ ‭to‬ ‭the‬ ‭CBI.‬ ‭Crl.R.P.No.‬ ‭2902‬ ‭of‬ ‭2007‬ ‭was‬ ‭filed‬ ‭by‬ ‭Raveendran‬ ‭Nair‬ ‭challenging‬ ‭the‬ ‭order‬ ‭passed‬‭by‬‭the‬‭learned‬‭Sessions‬‭Judge‬‭invoking‬‭powers‬‭under‬‭Section‬‭319‬‭of‬‭the‬ ‭Cr.P.C. and arraigning him as the 4th accused.‬ ‭5.2.‬ ‭The‬ ‭learned‬ ‭Single‬ ‭Judge,‬ ‭before‬ ‭whom‬ ‭the‬ ‭matter‬ ‭had‬ ‭come‬ ‭up‬ ‭for‬ ‭consideration,‬ ‭referred‬ ‭the‬ ‭matter‬ ‭to‬ ‭the‬ ‭Division‬ ‭Bench‬ ‭as‬ ‭one‬ ‭of‬ ‭the‬ ‭questions‬ ‭that‬ ‭arose‬ ‭for‬ ‭consideration‬ ‭was‬‭whether‬‭further‬‭investigation‬‭can‬‭be‬ ‭handed‬ ‭over‬ ‭to‬ ‭a‬ ‭different‬ ‭agency‬ ‭other‬ ‭than‬‭the‬‭agency‬‭which‬‭carried‬‭out‬‭the‬ ‭initial investigation.‬ ‭5.3.‬ ‭Their‬ ‭Lordships‬ ‭of‬ ‭the‬ ‭Division‬ ‭Bench,‬ ‭after‬ ‭considering‬‭the‬‭entire‬ ‭facts‬ ‭and‬ ‭circumstances‬ ‭and‬ ‭hearing‬ ‭the‬ ‭contentions,‬ ‭held‬ ‭that‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭was‬ ‭justified‬ ‭on‬ ‭the‬ ‭basis‬ ‭of‬ ‭the‬ ‭evidence‬ ‭adduced‬ ‭before‬ ‭it‬ ‭in‬ ‭arraigning‬ ‭Raveendran‬ ‭Nair‬ ‭as‬ ‭the‬ ‭4th‬ ‭accused‬ ‭and‬ ‭dismissed‬ ‭the‬ ‭Revision‬ ‭Petition.‬ ‭Insofar‬ ‭as‬ ‭the‬ ‭further‬ ‭investigation‬‭by‬‭the‬‭CBI‬‭is‬‭concerned,‬‭this‬‭Court‬ ‭held‬ ‭that‬ ‭it‬ ‭was‬ ‭a‬ ‭fit‬ ‭case‬ ‭in‬ ‭which‬ ‭CBI‬ ‭should‬ ‭conduct‬ ‭"further‬ ‭investigation".‬ ‭The‬ ‭court‬ ‭also‬ ‭held‬ ‭that‬ ‭further‬ ‭proceedings‬ ‭of‬ ‭the‬ ‭Trial‬ ‭Court‬ ‭need‬‭be‬‭started‬ ‭only‬ ‭after‬ ‭CBI‬ ‭files‬ ‭its‬ ‭report.‬ ‭Accordingly,‬ ‭the‬ ‭CBI‬ ‭was‬ ‭directed‬ ‭to‬ ‭conduct‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭20‬‭:‬ ‭further investigation in Crime No. 704 of 2005.‬ ‭5.4.‬ ‭In‬ ‭terms‬ ‭of‬ ‭the‬ ‭directions‬ ‭issued‬ ‭by‬ ‭this‬ ‭Court,‬ ‭Crime‬ ‭No.‬ ‭704‬ ‭of‬ ‭2005‬ ‭dated‬ ‭27.09.2005‬ ‭under‬ ‭section‬ ‭174‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭was‬ ‭re-registered‬ ‭as‬ ‭Crime‬ ‭No.‬ ‭RC-10/S/2007-CBI/SCB/Chennai‬ ‭and‬ ‭the‬ ‭investigation‬ ‭was‬ ‭entrusted‬ ‭with‬‭K.Pradeep‬‭Kumar,‬‭Inspector‬‭of‬‭Police,‬‭CBI.‬‭The‬‭report‬‭was‬‭forwarded‬‭to‬‭the‬ ‭CJM‬‭Court,‬‭Ernakulam.‬ ‭It‬‭would‬‭be‬‭pertinent‬‭to‬‭note‬‭that‬‭while‬‭allowing‬‭the‬‭Writ‬ ‭Petition,‬‭the‬‭Division‬‭Bench‬‭had‬‭directed‬‭the‬‭CBI‬‭to‬‭conduct‬‭further‬‭investigation‬ ‭and‬ ‭the‬ ‭trial‬ ‭which‬ ‭had‬ ‭commenced‬ ‭before‬ ‭the‬ ‭Sessions‬ ‭Court,‬ ‭Thiruvananthapuram,‬ ‭was‬ ‭stayed‬ ‭so‬‭that‬‭supplementary/further‬‭report‬‭could‬‭be‬ ‭filed by the CBI.‬ ‭5.5.‬ ‭While‬ ‭so,‬ ‭W.P.(C)‬ ‭No.‬ ‭12365‬ ‭of‬ ‭2008‬ ‭was‬ ‭filed‬ ‭with‬ ‭a‬ ‭prayer‬ ‭to‬ ‭transfer‬‭Crime‬‭No.‬‭703‬‭of‬‭2005‬‭of‬‭the‬‭Fort‬‭Police‬‭Station‬‭also‬‭to‬‭the‬‭CBI,‬‭in‬‭which‬ ‭case‬‭the‬‭police‬‭had‬‭submitted‬‭a‬‭refer‬‭report.‬‭The‬‭said‬‭Writ‬‭Petition‬‭was‬‭allowed‬ ‭by‬ ‭this‬ ‭Court‬ ‭by‬ ‭judgment‬ ‭dated‬ ‭8.7.2008.‬ ‭Accordingly,‬ ‭K.‬ ‭Pradeep‬ ‭Kumar‬ ‭(PW47)‬ ‭took‬ ‭over‬ ‭investigation‬ ‭and‬ ‭renumbered‬ ‭Crime‬ ‭No.‬ ‭703‬‭of‬‭2005‬‭as‬‭RC-‬ ‭5/S/2008-CBI/SCB/Chennai‬‭and‬ ‭investigation‬‭was‬‭commenced‬‭linking‬‭it‬‭to‬‭Crime‬ ‭No.RC-10/S/2007-CBI/SCB/Chennai.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭21‬‭:‬ ‭6.‬ ‭Addition of accused and tendering of pardon to accused‬ ‭6.1.‬ ‭After‬‭taking‬‭over‬‭the‬‭investigation,‬‭Ext.P149‬‭report‬‭was‬‭filed‬‭by‬‭the‬ ‭Investigating‬ ‭Officer,‬ ‭CBI,‬ ‭seeking‬ ‭to‬ ‭incorporate‬ ‭Sri.‬ ‭George‬ ‭G.‬ ‭as‬ ‭A5,‬ ‭Sri.Mohanan‬ ‭as‬ ‭A6,‬ ‭Sri.‬ ‭K.‬ ‭Thankamani‬ ‭as‬ ‭A7,‬ ‭Sri.‬ ‭N.‬ ‭Ramachandran‬ ‭as‬ ‭A8,‬ ‭Smt.Sheeja‬ ‭Kumari‬ ‭as‬ ‭A9‬ ‭and‬ ‭Smt.‬ ‭Sajitha‬ ‭C.S.‬ ‭as‬ ‭A10‬ ‭in‬ ‭CBI‬ ‭Case‬‭No.‬‭RC‬‭10‬ ‭(S)/2007‬‭(Crime‬‭No.‬‭704‬‭of‬‭2005‬‭of‬‭Fort‬‭Police‬‭Station).‬‭Immediately‬‭thereafter,‬ ‭Ext.P151‬ ‭report‬ ‭was‬ ‭submitted‬ ‭arraigning‬ ‭Sri.C.R.‬ ‭Heeralal‬ ‭as‬ ‭A11‬ ‭and‬ ‭Sri.Sureshkumar‬ ‭@‬ ‭Mani‬ ‭as‬ ‭A12,‬‭as‬‭accused‬‭in‬‭the‬‭above‬‭case.‬‭It‬‭needs‬‭to‬‭be‬ ‭noted‬ ‭that‬ ‭Sri.‬ ‭Sureshkumar,‬ ‭who‬ ‭was‬ ‭arraigned‬ ‭as‬ ‭A12,‬ ‭was‬ ‭the‬ ‭person‬ ‭who‬ ‭was‬‭caught‬‭along‬‭with‬‭deceased‬‭Udayakumar‬‭by‬‭accused‬‭Nos.‬‭1‬‭and‬‭2‬‭and‬‭was‬ ‭assaulted‬ ‭while‬ ‭at‬ ‭the‬ ‭Police‬ ‭Station.‬‭After‬‭arraigning‬‭them‬‭all‬‭as‬‭accused,‬‭they‬ ‭were‬‭all‬‭arrested‬‭on‬‭18.09.2010,‬‭as‬‭is‬‭evident‬‭from‬‭Ext.P158‬‭to‬‭P165.‬‭They‬‭were‬ ‭remanded‬ ‭to‬ ‭judicial‬ ‭custody.‬‭On‬‭the‬‭same‬‭day‬‭itself,‬‭the‬‭CBI‬‭filed‬‭Exts.P166‬‭to‬ ‭P173,‬ ‭to‬ ‭tender‬ ‭pardon‬ ‭to‬ ‭the‬ ‭aforesaid‬‭Raveendran‬‭Nair‬‭(A4),‬ ‭K.‬‭Thankamani‬ ‭(A7),‬ ‭Sri.‬ ‭N.‬ ‭Ramachandran‬ ‭(A8),‬ ‭Smt.‬‭Sheeja‬‭Kumari‬‭(A9),‬ ‭Smt.Sajitha‬‭(A10),‬ ‭Sri.C.R.‬‭Heeralal‬‭(A11),‬‭Sri.Suresh‬‭Kumar‬‭(A12)‬‭and‬‭Sri.George‬‭(A5).‬‭Raveendran‬ ‭Nair‬ ‭(A4)‬ ‭had‬ ‭been‬ ‭incorporated‬ ‭as‬ ‭accused‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭by‬ ‭invoking‬‭Section‬‭319‬‭of‬‭the‬‭Cr.P.C,‬‭which‬‭order‬‭had‬‭been‬‭upheld‬‭by‬‭this‬‭Court.‬‭All‬ ‭these‬‭applications‬‭were‬‭filed‬‭before‬‭the‬‭Chief‬‭Judicial‬‭Magistrate‬‭Ernakulam.‬‭It‬‭is‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭22‬‭:‬ ‭stated‬ ‭in‬ ‭the‬ ‭said‬ ‭application‬ ‭that‬ ‭the‬ ‭case‬ ‭was‬ ‭registered‬ ‭pursuant‬ ‭to‬ ‭the‬ ‭directions‬ ‭issued‬ ‭by‬ ‭this‬ ‭Court‬ ‭in‬ ‭W.P.(C)‬ ‭No.24258‬ ‭of‬ ‭2007,‬ ‭and‬ ‭that‬ ‭on‬ ‭completion‬ ‭of‬ ‭investigation,‬ ‭a‬ ‭supplementary‬ ‭final‬ ‭report‬ ‭had‬ ‭been‬ ‭filed‬ ‭before‬ ‭the‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate.‬ ‭By‬ ‭separate‬ ‭orders‬ ‭dated‬ ‭11.10.2010,‬ ‭the‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate‬ ‭tendered‬ ‭pardon‬ ‭to‬ ‭the‬ ‭aforesaid‬ ‭persons,‬ ‭on‬ ‭condition‬ ‭of‬ ‭them‬ ‭making‬ ‭a‬ ‭full‬ ‭and‬ ‭true‬ ‭disclosure‬ ‭of‬ ‭the‬ ‭whole‬ ‭of‬ ‭the‬ ‭circumstances‬ ‭and‬ ‭facts‬ ‭within‬ ‭their‬ ‭knowledge‬ ‭relating‬ ‭to‬ ‭the‬ ‭offence,‬ ‭and‬ ‭every‬ ‭other‬ ‭person‬ ‭concerned.‬ ‭6.2.‬ ‭Insofar‬ ‭as‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005‬ ‭registered‬ ‭as‬ ‭RC‬ ‭5/S/2008‬ ‭is‬ ‭concerned,‬ ‭the‬ ‭Investigating‬ ‭Officer,‬ ‭CBI‬ ‭filed‬ ‭Ext.P176‬ ‭Report‬ ‭before‬‭the‬‭Chief‬ ‭Judicial‬ ‭Magistrate,‬ ‭Ernakulam‬ ‭seeking‬ ‭to‬ ‭delete‬ ‭Section‬ ‭41(1)(d)‬ ‭and‬ ‭Section‬ ‭102‬ ‭of‬ ‭the‬ ‭Cr.P.C,‬ ‭as‬ ‭mentioned‬ ‭in‬‭the‬‭original‬‭FIR,‬‭and‬‭to‬‭incorporate‬‭offences‬ ‭under‬‭Section‬‭120B‬‭r/w.‬‭Sections‬‭331,‬‭348,‬‭466‬‭and‬‭474‬‭of‬‭the‬‭IPC.‬‭It‬‭is‬‭stated‬ ‭therein‬‭that‬‭the‬‭original‬‭FIR,‬‭connected‬‭documents‬‭and‬‭Material‬‭objects‬‭were‬‭in‬ ‭the‬ ‭Court‬ ‭of‬ ‭the‬ ‭CJM,‬ ‭Ernakulam.‬ ‭Thereafter,‬ ‭Ext.P177‬ ‭report‬ ‭was‬ ‭submitted‬ ‭before‬‭the‬‭court‬‭seeking‬‭to‬‭arraign‬‭Jitha‬‭Kumar‬‭and‬‭Sreekumar‬‭as‬‭accused‬‭Nos.‬ ‭1‬‭and‬‭2‬‭respectively‬‭in‬‭the‬‭said‬‭crime‬‭and‬‭also‬‭for‬‭deleting‬‭from‬‭the‬‭array‬‭of‬‭the‬ ‭accused‬ ‭Sureshkumar‬ ‭@‬ ‭Mani.‬ ‭Reports‬ ‭were‬ ‭then‬ ‭submitted‬ ‭seeking‬ ‭judicial‬ ‭remand‬ ‭of‬ ‭Accused‬ ‭Nos.‬ ‭1‬ ‭and‬ ‭2,‬ ‭who‬ ‭were‬ ‭arrested‬ ‭on‬ ‭20.04.2009.‬ ‭On‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭23‬‭:‬ ‭19.05.2009,‬ ‭Ext.P181‬ ‭report‬ ‭was‬ ‭submitted‬ ‭seeking‬ ‭to‬ ‭incorporate‬ ‭Sri.P.Raveendran‬ ‭Nair‬ ‭as‬‭the‬‭3rd‬‭accused‬‭and‬‭Sri.Heeralal‬‭as‬‭the‬‭4th‬‭accused‬‭in‬ ‭R.C.No.5/S/2008.‬ ‭Sri.‬ ‭Raveendran‬ ‭Nair‬ ‭and‬ ‭Heeralal‬ ‭were‬ ‭arrested‬ ‭on‬ ‭18.05.2009‬ ‭at‬ ‭05.45‬ ‭p.m.‬ ‭Ext.‬ ‭P184‬‭application‬‭was‬‭then‬‭submitted‬‭for‬‭remand‬ ‭of‬ ‭the‬ ‭above‬ ‭accused‬ ‭and‬ ‭police‬ ‭custody‬ ‭was‬ ‭also‬ ‭sought.‬ ‭Immediately‬ ‭thereafter,‬ ‭Ext.P185‬ ‭report‬ ‭was‬ ‭submitted‬ ‭before‬ ‭the‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate‬ ‭seeking‬ ‭to‬ ‭incorporate‬ ‭Sri.‬ ‭Thankamani‬ ‭(A5),‬ ‭Sri.N‬ ‭Ramachandran‬ ‭(A6),‬ ‭Smt.‬ ‭Sheeja Kumari (A7) and Smt. Sajitha C.S (A8) as Accused Nos. 5 to 8.‬ ‭6.3.‬ ‭Ext.‬ ‭P186‬ ‭application‬ ‭was‬ ‭then‬ ‭filed‬ ‭by‬ ‭the‬ ‭Investigating‬ ‭officer,‬ ‭CBI,‬ ‭requesting‬ ‭that‬‭the‬‭Section‬‭164‬‭statement‬‭of‬‭Raveendran‬‭Nair‬‭(A3)‬‭in‬‭R.C.‬ ‭5/S/2008‬ ‭be‬ ‭recorded.‬ ‭The‬ ‭aforesaid‬ ‭accused‬ ‭was‬ ‭in‬ ‭custody‬ ‭then.‬ ‭Ext.‬ ‭P187‬ ‭application‬‭was‬‭submitted‬‭requesting‬‭that‬‭Section‬‭164‬‭statement‬‭of‬‭Heeralal‬‭(A4)‬ ‭be recorded. Those applications were allowed by the CJM.‬ ‭6.4.‬ ‭Thereafter,‬ ‭Ext.P189‬ ‭report‬ ‭was‬ ‭submitted‬ ‭on‬ ‭16.12.2009‬ ‭seeking‬ ‭to‬‭incorporate‬‭T.‬‭Ajith‬‭Kumar‬‭as‬‭A9,‬‭Sri.‬‭E.K.‬‭Sabu‬‭as‬‭A10‬‭and‬‭Sri.‬‭T.K.‬‭Haridas‬‭as‬ ‭A11‬‭in‬‭R.C.No.‬‭5/S/2008.‬‭Thereafter,‬‭separate‬‭applications‬‭were‬‭filed‬‭by‬‭the‬‭CBI‬ ‭seeking‬ ‭to‬ ‭tender‬ ‭pardon‬ ‭to‬ ‭Sri.P.‬ ‭Raveendran‬ ‭Nair,‬ ‭Sri.N.‬ ‭Ramachandran,‬ ‭Sri.‬‭D.R.‬‭Heeralal,‬‭Smt.‬‭Thankamani,‬‭Smt.‬‭Sheeja‬‭Kumari‬‭and‬‭Smt.‬‭Sajitha‬‭which‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭24‬‭:‬ ‭applications‬ ‭were‬ ‭allowed‬ ‭by‬ ‭the‬ ‭learned‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate.‬ ‭Ext.P198‬ ‭application‬ ‭was‬ ‭then‬ ‭filed‬ ‭seeking‬ ‭to‬ ‭incorporate‬ ‭Ajith‬ ‭Kumar‬ ‭(A13)‬ ‭and‬ ‭E.K.‬ ‭Sabu‬‭(A14)‬‭as‬‭accused.‬‭The‬‭aforesaid‬‭accused‬‭were‬‭arrested‬‭on‬‭18.08.2010‬‭and‬ ‭were‬‭released‬‭on‬‭bail‬‭by‬‭the‬‭CBI‬‭themselves‬‭on‬‭the‬‭same‬‭day‬‭as‬‭is‬‭evident‬‭from‬ ‭Exts‬‭P200‬‭to‬‭P204.‬‭They‬‭were‬‭then‬‭produced‬‭before‬‭the‬‭Chief‬‭Judicial‬‭Magistrate‬ ‭and‬ ‭Ext.P205‬ ‭report‬ ‭was‬ ‭submitted‬ ‭to‬ ‭record‬ ‭the‬ ‭161‬ ‭statements‬ ‭of‬ ‭all‬ ‭the‬ ‭witnesses.‬ ‭7.‬ ‭Submission of Final Report‬ ‭7.1.‬ ‭After‬ ‭completion‬ ‭of‬ ‭the‬ ‭investigation,‬ ‭PW47‬ ‭submitted‬ ‭the‬ ‭Final‬ ‭Report,‬ ‭and‬ ‭thereafter,‬ ‭R.C.‬ ‭No.5/S/2008‬ ‭was‬ ‭renumbered‬‭as‬‭C.P.No.8‬‭of‬‭2010,‬ ‭and‬ ‭RC‬ ‭No.10/S/07‬ ‭was‬ ‭numbered‬ ‭as‬ ‭C.P.‬ ‭No.9/2010‬ ‭on‬ ‭the‬ ‭file‬ ‭of‬ ‭the‬ ‭Chief‬ ‭Judicial Magistrate Court, Ernakulam.‬ ‭7.2.‬ ‭The‬ ‭cases‬ ‭were‬ ‭then‬ ‭committed‬ ‭to‬ ‭the‬ ‭Principal‬ ‭Sessions‬ ‭Court,‬ ‭Ernakulam‬ ‭on‬ ‭12.12.2011.‬ ‭After‬ ‭removing‬ ‭the‬ ‭approvers‬ ‭from‬ ‭the‬ ‭array‬ ‭of‬ ‭the‬ ‭accused,‬ ‭in‬ ‭R.C.No‬ ‭10/S/2007‬ ‭the‬ ‭accused‬ ‭were‬ ‭Jitha‬ ‭Kumar‬ ‭(A1),‬ ‭Sreekumar‬ ‭(A2),‬‭Soman‬‭(A3),‬‭T.‬‭Ajith‬‭Kumar‬‭(A4),‬‭E.K.‬‭Sabu‬‭(A5).‬‭In‬‭R.C.‬‭No‬‭5/S/2008,‬‭the‬ ‭accused‬‭were‬‭Jitha‬‭Kumar‬‭(A1),‬‭Sreekumar‬‭(A2),‬‭T.‬‭Ajith‬‭Kumar‬‭(A4),‬‭E.K.‬‭Sabu‬ ‭(A5)‬ ‭and‬ ‭T.K.Haridas‬ ‭(A5).‬‭The‬‭Principal‬‭Sessions‬‭Court‬‭made‬‭over‬‭the‬‭cases‬‭to‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭25‬‭:‬ ‭the‬ ‭CBI‬ ‭Court,‬ ‭Ernakulam‬ ‭and‬ ‭the‬‭cases‬‭were‬‭numbered‬‭as‬‭S.C.No.‬‭25‬‭of‬‭2012‬ ‭and‬ ‭S.C.No.‬ ‭26‬ ‭of‬ ‭2012,‬ ‭respectively.‬ ‭Thereafter,‬ ‭the‬ ‭cases‬ ‭were‬ ‭transferred‬‭to‬ ‭the‬ ‭Special‬ ‭Judge‬ ‭(SPE/CBI)‬ ‭at‬ ‭Thiruvananthapuram‬ ‭as‬ ‭per‬ ‭Order‬ ‭dated‬ ‭14.03.2012‬ ‭of‬ ‭this‬‭Court‬‭on‬‭the‬‭administrative‬‭side.‬‭The‬‭cases‬‭were‬‭accordingly‬ ‭numbered‬ ‭as‬ ‭S.C.‬ ‭No.‬ ‭916‬ ‭of‬ ‭2012‬ ‭and‬ ‭S.C.No.‬ ‭917‬‭of‬‭2012.‬‭SC‬‭No.‬‭916/2012‬ ‭was clubbed with SC 917/2012.‬ ‭8.‬ ‭Petition‬ ‭filed‬ ‭by‬ ‭CBI‬ ‭to‬ ‭quash‬ ‭charge‬ ‭laid‬ ‭by‬ ‭the‬ ‭CBCID‬ ‭and‬ ‭to‬ ‭eschew evidence‬ ‭8.1.‬ ‭After‬ ‭the‬ ‭submission‬ ‭of‬ ‭the‬ ‭final‬ ‭report,‬ ‭the‬ ‭CBI‬ ‭approached‬ ‭this‬ ‭Court‬ ‭and‬ ‭filed‬ ‭Criminal‬ ‭M.C.‬ ‭No.‬ ‭4957‬ ‭of‬ ‭2010,‬ ‭seeking‬ ‭to‬ ‭quash‬ ‭the‬ ‭charge‬ ‭framed‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭(Fast‬ ‭Track‬ ‭Court-III),‬ ‭Thiruvananthapuram,‬ ‭in‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006,‬ ‭and‬ ‭to‬ ‭order‬ ‭a‬ ‭de‬ ‭novo‬ ‭trial‬ ‭based‬ ‭on‬ ‭the‬ ‭supplementary‬ ‭report‬ ‭filed‬ ‭in‬ ‭RC‬‭10(S)/2007/CBI/SCB/Chennai.‬‭It‬ ‭was‬ ‭contended‬ ‭in‬ ‭the‬ ‭petition‬ ‭that‬ ‭a‬ ‭de‬ ‭novo‬ ‭trial‬ ‭ought‬ ‭to‬ ‭be‬ ‭ordered‬ ‭on‬ ‭the‬ ‭basis‬ ‭of‬ ‭the‬ ‭supplementary‬ ‭charge‬ ‭sheet‬ ‭filed‬ ‭by‬ ‭the‬ ‭CBI,‬ ‭with‬‭a‬‭direction‬‭that‬ ‭the‬‭evidence‬‭given‬‭by‬‭certain‬‭accused‬‭persons,‬‭who‬‭were‬‭subsequently‬‭accepted‬ ‭as‬ ‭approvers‬ ‭and‬ ‭examined‬ ‭as‬ ‭witnesses‬ ‭in‬ ‭the‬ ‭previous‬ ‭trial,‬ ‭as‬ ‭well‬ ‭as‬ ‭their‬ ‭statements‬‭recorded‬‭under‬‭Section‬‭161‬‭Cr.P.C‬‭by‬‭the‬‭local‬‭police‬‭and‬‭the‬‭CBCID,‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭26‬‭:‬ ‭should‬‭not‬‭be‬‭considered‬‭in‬‭the‬‭fresh‬‭trial.‬‭The‬‭learned‬‭Single‬‭Judge‬‭rejected‬‭the‬ ‭prayer,‬ ‭holding‬ ‭that‬ ‭a‬ ‭de‬ ‭novo‬ ‭trial,‬ ‭as‬ ‭sought‬ ‭by‬ ‭the‬ ‭CBI,‬ ‭eschewing‬ ‭the‬ ‭evidence‬ ‭recorded‬ ‭in‬ ‭the‬‭previous‬‭trial‬‭and‬‭after‬‭quashing‬‭the‬‭charge‬‭framed‬‭in‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006‬ ‭by‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram,‬ ‭was‬ ‭not‬ ‭permissible‬‭in‬‭law.‬‭The‬‭Criminal‬‭M.C.‬‭filed‬‭by‬‭the‬ ‭CBI was dismissed.‬ ‭9.‬ ‭Joint Trial of the cases ordered‬ ‭9.1.‬ ‭Before‬‭the‬‭Sessions‬‭Court,‬‭the‬‭Special‬‭Public‬‭Prosecutor‬‭for‬‭the‬‭CBI‬ ‭filed‬ ‭Crl.M.P.No.‬ ‭58‬‭of‬‭2014‬‭and‬‭Crl.M.P.No.‬‭59‬‭of‬‭2014‬‭seeking‬‭joint‬‭trial‬‭of‬‭the‬ ‭two‬ ‭cases,‬ ‭and‬ ‭the‬ ‭said‬ ‭petition‬ ‭was‬ ‭allowed.‬ ‭The‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭ordered‬‭joint‬‭trial‬‭in‬‭S.C.No.‬‭917‬‭of‬‭2012‬‭by‬‭adding‬‭the‬‭5th‬‭accused‬‭Haridas‬‭from‬ ‭S.C.No.‬‭916‬‭of‬‭2012.‬‭The‬‭learned‬‭Sessions‬‭Judges‬‭was‬‭of‬‭the‬‭view‬‭that‬‭accused‬ ‭Nos.‬ ‭1‬ ‭to‬ ‭3‬ ‭in‬ ‭S.C.No.‬ ‭917‬ ‭of‬ ‭2012‬ ‭could‬ ‭be‬ ‭tried‬ ‭for‬ ‭the‬ ‭offences‬ ‭punishable‬ ‭under‬ ‭Sections‬ ‭323,‬ ‭331,‬ ‭348‬ ‭and‬ ‭302‬ ‭r/w.‬ ‭Section‬ ‭34‬ ‭of‬ ‭the‬ ‭IPC,‬ ‭and‬ ‭all‬ ‭accused‬‭in‬‭S.C.No.‬‭917‬‭of‬‭2012‬‭and‬‭A5‬‭in‬‭S.C.No.‬‭916‬‭of‬‭2012‬‭could‬‭be‬‭tried‬‭for‬ ‭the‬‭offences‬‭punishable‬‭under‬‭Sections‬‭120B‬‭r/w.‬‭Section‬‭201,‬‭167,‬‭466‬‭and‬‭474‬ ‭of‬ ‭the‬ ‭IPC.‬ ‭The‬ ‭court‬ ‭also‬ ‭ordered‬ ‭that‬ ‭the‬ ‭offences‬ ‭punishable‬ ‭under‬ ‭Section‬ ‭120B‬‭r/w.‬‭Section‬‭193‬‭and‬‭116‬‭of‬‭the‬‭IPC‬‭could‬‭be‬‭considered‬‭after‬‭the‬‭disposal‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭27‬‭:‬ ‭of‬ ‭S.C.‬ ‭No.‬ ‭917‬ ‭of‬ ‭2012.‬ ‭Being‬ ‭aggrieved,‬ ‭Soman‬ ‭(A3)‬ ‭and‬ ‭Haridas‬ ‭(A6)‬ ‭filed‬ ‭Crl.M.C.‬ ‭No.3189‬ ‭of‬ ‭2014‬ ‭and‬ ‭Crl.‬ ‭M.C.No.3083‬ ‭of‬ ‭2014‬ ‭before‬‭this‬‭Court.‬‭This‬ ‭Court‬‭upheld‬‭the‬‭order‬‭of‬‭the‬‭trial‬‭court‬‭clubbing‬‭the‬‭charge‬‭and‬‭adding‬‭the‬‭5th‬ ‭accused‬‭in‬‭S.C.No.‬‭916‬‭of‬‭2012‬‭as‬‭the‬‭additional‬‭7th‬‭accused‬‭in‬‭S.C.‬‭No.‬‭917‬‭of‬ ‭2012.‬ ‭However,‬ ‭the‬ ‭other‬ ‭part‬ ‭of‬ ‭the‬ ‭order‬ ‭relegating‬ ‭the‬ ‭trial‬ ‭of‬ ‭offences‬ ‭punishable‬ ‭under‬ ‭Section‬ ‭120B‬ ‭r/w.‬ ‭Section‬ ‭193‬ ‭and‬ ‭116‬ ‭of‬ ‭the‬ ‭IPC,‬ ‭after‬ ‭disposal‬ ‭of‬ ‭S.C.No.‬ ‭917‬ ‭of‬ ‭2012‬ ‭was‬ ‭set‬ ‭aside,‬ ‭and‬ ‭directions‬ ‭were‬ ‭issued‬ ‭to‬ ‭consider the matter afresh.‬ ‭9.2.‬ ‭Pursuant‬ ‭to‬ ‭the‬ ‭same,‬ ‭the‬ ‭4th‬ ‭accused,‬ ‭Mohanan,‬ ‭filed‬ ‭an‬ ‭application‬ ‭seeking‬ ‭discharge,‬ ‭and‬ ‭the‬ ‭said‬ ‭petition‬ ‭was‬ ‭allowed,‬ ‭and‬ ‭the‬ ‭4th‬ ‭accused‬ ‭was‬ ‭discharged‬ ‭of‬ ‭the‬ ‭offences‬ ‭punishable‬ ‭under‬ ‭Sections‬ ‭120B‬ ‭r/w.‬ ‭Sections‬‭193‬‭and‬‭116‬‭of‬‭the‬‭IPC.‬‭The‬‭charge‬‭in‬‭S.C.No.‬‭916‬‭of‬‭2012‬‭was‬‭clubbed‬ ‭with‬ ‭S.C.‬ ‭No.‬ ‭917‬‭of‬‭2012,‬‭and‬‭the‬‭5th‬‭accused‬‭Haridas‬‭in‬‭S.C.No.‬‭916‬‭of‬‭2012‬ ‭was‬‭added‬‭as‬‭an‬‭additional‬‭7th‬‭accused‬‭in‬‭S.C.No.‬‭917‬‭of‬‭2012.‬‭Therefore,‬‭after‬ ‭the discharge of the 4th accused Mohanan, 6 persons are facing trial.‬ ‭10.‬ ‭Evidence let in‬ ‭10.1.‬ ‭Before‬ ‭the‬ ‭Court‬ ‭of‬ ‭Sessions,‬ ‭as‬ ‭many‬ ‭as‬ ‭47‬ ‭witnesses‬ ‭were‬ ‭examined‬‭by‬‭the‬‭prosecution‬‭as‬‭PWs‬‭1‬‭to‬‭47‬‭and‬‭through‬‭them‬‭Exts.P1‬‭to‬‭P207‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭28‬‭:‬ ‭were‬ ‭exhibited‬ ‭and‬ ‭marked.‬ ‭Material‬ ‭objects‬ ‭were‬ ‭produced‬ ‭and‬ ‭identified‬ ‭as‬ ‭MOs‬ ‭1‬ ‭to‬ ‭MO13‬ ‭series.‬ ‭After‬ ‭the‬ ‭conclusion‬ ‭of‬ ‭the‬ ‭prosecution‬ ‭evidence,‬ ‭the‬ ‭accused‬ ‭Nos.‬ ‭1,‬ ‭2‬ ‭and‬ ‭4‬ ‭to‬ ‭6‬ ‭were‬ ‭examined‬ ‭under‬ ‭Section‬ ‭313‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭This‬ ‭is‬ ‭because‬ ‭the‬ ‭accused‬ ‭No.‬ ‭3‬ ‭had‬ ‭died‬ ‭pending‬ ‭trial.‬ ‭Thereafter,‬ ‭as‬ ‭there‬ ‭was‬ ‭no‬ ‭scope‬ ‭for‬ ‭acquitting‬ ‭the‬ ‭accused‬ ‭under‬ ‭Section‬ ‭232‬ ‭of‬ ‭the‬ ‭Cr.P.C,‬ ‭they‬ ‭were‬ ‭called‬ ‭upon‬ ‭to‬ ‭enter‬ ‭upon‬ ‭their‬ ‭defence.‬ ‭On‬ ‭the‬ ‭part‬ ‭of‬ ‭the‬‭1st‬‭accused,‬ ‭DW 1 and DW2 were examined, and Exts.D1 to D15 were marked.‬ ‭11.‬ ‭Findings of the learned Sessions Judge‬ ‭11.1.‬ ‭The‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭found‬ ‭A1‬ ‭(Jitha‬ ‭Kumar)‬ ‭and‬ ‭A2‬ ‭(Sreekumar)‬ ‭guilty‬ ‭of‬ ‭custodial‬ ‭torture‬ ‭leading‬ ‭to‬ ‭murder,‬ ‭and‬ ‭of‬ ‭conspiracy‬ ‭to‬ ‭falsify‬ ‭records‬ ‭and‬ ‭cause‬ ‭disappearance‬ ‭of‬ ‭evidence.‬ ‭A4‬ ‭(T.‬ ‭Ajith‬ ‭Kumar),‬ ‭A5‬ ‭(E.K.‬ ‭Sabu),‬ ‭and‬ ‭A6‬ ‭(T.K.‬ ‭Haridas)‬ ‭were‬ ‭found‬ ‭guilty‬ ‭of‬ ‭conspiracy‬ ‭to‬‭fabricate‬ ‭records‬ ‭and‬ ‭to‬ ‭suppress‬ ‭material‬ ‭evidence.‬ ‭However,‬ ‭all‬ ‭the‬ ‭accused‬ ‭were‬ ‭acquitted of offences under Sections 466 and 474 IPC relating to forgery.‬ ‭11.2.‬ ‭In‬‭arriving‬‭at‬‭the‬‭finding‬‭of‬‭guilt,‬‭the‬‭learned‬‭Sessions‬‭Judge‬‭placed‬ ‭reliance‬ ‭on‬ ‭the‬ ‭evidence‬ ‭of‬ ‭PW1‬ ‭(Suresh‬ ‭Kumar),‬‭a‬‭friend‬‭of‬‭Udayakumar,‬‭who‬ ‭was‬ ‭also‬ ‭detained‬ ‭by‬ ‭the‬ ‭police.‬ ‭Though‬ ‭he‬ ‭turned‬ ‭hostile‬ ‭during‬ ‭the‬ ‭trial,‬ ‭his‬ ‭initial‬ ‭complaint‬ ‭(Ext.P9)‬ ‭detailing‬ ‭the‬ ‭torture,‬ ‭as‬ ‭well‬ ‭as‬ ‭his‬ ‭early‬ ‭supportive‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭29‬‭:‬ ‭testimony,‬‭were‬‭found‬‭credible‬‭by‬‭the‬‭court.‬‭His‬‭identification‬‭of‬‭A1‬‭and‬‭A2‬‭in‬‭the‬ ‭Test‬ ‭Identification‬ ‭Parade‬ ‭(TIP)‬ ‭was‬ ‭corroborated‬ ‭by‬ ‭PW38‬ ‭(the‬ ‭learned‬ ‭Magistrate) and PW46 (Jailor).‬ ‭11.3.‬ ‭The‬ ‭court‬ ‭also‬ ‭placed‬ ‭substantial‬ ‭reliance‬ ‭on‬ ‭the‬ ‭testimony‬ ‭of‬ ‭PW21‬ ‭(Rajani),‬ ‭a‬ ‭Police‬ ‭Constable‬ ‭on‬ ‭VHF‬ ‭duty,‬ ‭who‬ ‭testified‬ ‭that‬ ‭A1‬ ‭and‬ ‭A2‬ ‭brought‬ ‭Udayakumar‬ ‭and‬ ‭PW1‬ ‭to‬ ‭the‬ ‭station‬ ‭at‬ ‭around‬ ‭2:30‬ ‭p.m..‬ ‭She‬ ‭further‬ ‭deposed‬ ‭that‬ ‭Udayakumar‬ ‭was‬ ‭taken‬ ‭to‬ ‭the‬ ‭Circle‬ ‭Inspector's‬ ‭office‬ ‭and‬ ‭later‬ ‭returned in a battered condition.‬ ‭11.4.‬ ‭The‬ ‭court‬ ‭additionally‬ ‭relied‬ ‭on‬ ‭the‬ ‭evidence‬ ‭of‬ ‭DW2‬ ‭(Mohanan‬ ‭V.P.),‬ ‭who‬ ‭stated‬ ‭that‬ ‭he‬ ‭had‬ ‭heard‬ ‭individuals‬ ‭being‬ ‭interrogated‬ ‭in‬ ‭the‬ ‭Circle‬ ‭Inspector's office around 3:00-3:30 p.m..‬ ‭11.5.‬ ‭Significant‬ ‭weight‬ ‭was‬ ‭given‬ ‭to‬ ‭the‬ ‭testimony‬ ‭of‬ ‭PW5‬ ‭(Thankamani),‬‭PW15‬‭(Raveendran‬‭Nair),‬‭PW16‬‭(Sajitha),‬‭PW17‬‭(Sheeja‬‭Kumari),‬ ‭and‬ ‭PW18‬ ‭(Heeralal),‬ ‭police‬ ‭personnel‬ ‭who‬ ‭were‬ ‭tendered‬ ‭pardon‬ ‭and‬ ‭turned‬ ‭approvers.‬‭These‬‭witnesses‬‭had‬‭not‬‭supported‬‭the‬‭prosecution‬‭in‬‭the‬‭earlier‬‭trial‬ ‭but‬ ‭later‬ ‭deposed‬ ‭that‬ ‭A1‬ ‭and‬ ‭A2‬ ‭had‬ ‭brought‬ ‭Udayakumar‬ ‭and‬ ‭PW1‬ ‭to‬ ‭the‬ ‭station,‬ ‭and‬ ‭that‬ ‭Udayakumar‬ ‭was‬ ‭taken‬ ‭to‬ ‭the‬ ‭Circle‬ ‭Inspector's‬ ‭office‬ ‭and‬ ‭brought‬ ‭back‬ ‭in‬ ‭a‬ ‭severely‬ ‭injured‬ ‭condition.‬ ‭Their‬ ‭explanation‬ ‭that‬ ‭they‬ ‭had‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭30‬‭:‬ ‭been‬‭compelled‬‭to‬‭testify‬‭in‬‭accordance‬‭with‬‭the‬‭police‬‭records‬‭in‬‭the‬‭earlier‬‭trial‬ ‭under‬‭pressure‬‭from‬‭senior‬‭officers‬‭who‬‭were‬‭themselves‬‭accused‬‭was‬‭accepted‬ ‭by‬ ‭the‬ ‭court.‬ ‭The‬ ‭recovery‬ ‭of‬ ‭the‬ ‭GI‬ ‭pipe‬ ‭(MO10),‬ ‭which‬ ‭had‬ ‭bloodstains‬ ‭and‬ ‭was‬‭seized‬‭from‬‭the‬‭scene,‬‭and‬‭the‬‭presence‬‭of‬‭blood‬‭on‬‭MO11‬‭(wooden‬‭bench)‬ ‭and‬ ‭MO12‬ ‭(iron‬ ‭cot)‬ ‭found‬ ‭in‬ ‭the‬ ‭Circle‬ ‭Inspector's‬ ‭office,‬ ‭were‬ ‭found‬ ‭to‬ ‭corroborate the prosecution's case of custodial torture.‬ ‭11.6.‬ ‭The‬ ‭learned‬ ‭Sessions‬‭Judge‬‭further‬‭held‬‭that‬‭a‬‭criminal‬‭conspiracy‬ ‭was‬ ‭hatched‬‭among‬‭A1,‬‭A2,‬‭A4,‬‭A5,‬‭and‬‭A6‬‭after‬‭Udayakumar's‬‭custodial‬‭death‬ ‭on‬‭the‬‭night‬‭of‬‭27.09.2005,‬‭with‬‭the‬‭intent‬‭to‬‭fabricate‬‭false‬‭records‬‭to‬‭shield‬‭A1,‬ ‭A2,‬ ‭and‬ ‭A3‬ ‭from‬ ‭legal‬ ‭punishment.‬ ‭It‬ ‭was‬ ‭held‬ ‭that‬ ‭the‬ ‭evidence‬ ‭established,‬ ‭beyond‬ ‭any‬‭doubt,‬‭that‬‭A4,‬‭A5,‬‭and‬‭A6‬‭gathered‬‭at‬‭the‬‭Fort‬‭Police‬‭Station‬‭after‬ ‭Udayakumar's‬‭death‬‭and‬‭orchestrated‬‭the‬‭cover-up‬‭by‬‭manipulating‬‭the‬‭General‬ ‭Diary‬ ‭(GD),‬ ‭fabricating‬ ‭the‬ ‭FIR‬ ‭(Ext.P17)‬ ‭and‬ ‭mahazar‬ ‭(Ext.P18),‬ ‭making‬ ‭false‬ ‭entries‬‭in‬‭the‬‭Property‬‭Search‬‭Register‬‭(PSR‬‭-‬‭Ext.P20),‬‭arrest‬‭memos‬‭[Exts.P22,‬ ‭P28(a),‬ ‭P28(b)],‬ ‭arrest‬ ‭register‬ ‭(Ext.P27),‬ ‭inspection‬ ‭memos‬ ‭(Exts.P21,‬ ‭P24),‬ ‭and‬ ‭remand‬ ‭application‬ ‭(Ext.P23),‬ ‭all‬ ‭of‬ ‭which‬ ‭were‬ ‭falsified‬ ‭to‬ ‭support‬ ‭the‬ ‭fabricated narrative.‬ ‭11.7.‬ ‭Relying‬ ‭on‬ ‭the‬ ‭evidence‬ ‭of‬ ‭PW5,‬ ‭PW15,‬ ‭PW16,‬ ‭PW17,‬‭and‬‭PW18,‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭31‬‭:‬ ‭the‬‭court‬‭held‬‭that‬‭A4,‬‭A5,‬‭and‬‭A6‬‭had‬‭threatened‬‭and‬‭coerced‬‭them‬‭into‬‭making‬ ‭false‬ ‭entries‬ ‭in‬ ‭official‬ ‭records‬ ‭and‬ ‭personal‬ ‭notebooks,‬ ‭and‬ ‭into‬ ‭giving‬ ‭false‬ ‭testimony‬ ‭in‬ ‭court.‬ ‭It‬ ‭was‬ ‭also‬ ‭held‬ ‭that‬ ‭the‬ ‭accused‬ ‭managed‬ ‭to‬ ‭destroy‬ ‭key‬ ‭material‬ ‭objects‬ ‭used‬ ‭in‬ ‭the‬ ‭torture,‬ ‭including‬ ‭a‬ ‭bamboo‬ ‭cane‬ ‭and‬ ‭a‬ ‭towel‬ ‭(thorth).‬ ‭12.‬ ‭Submissions of the learned counsel‬ ‭12.1.‬ ‭Sri.‬ ‭P.Vijayabhanu,‬ ‭the‬ ‭learned‬ ‭counsel‬ ‭appearing‬ ‭for‬ ‭the‬ ‭1st‬ ‭accused, advanced the following contentions:‬ ‭a)‬ ‭The‬ ‭material‬ ‭witnesses‬ ‭whose‬ ‭evidence‬ ‭was‬ ‭relied‬ ‭on‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions‬‭Judge‬‭to‬‭arrive‬‭at‬‭a‬‭finding‬‭of‬‭guilt‬‭was‬‭earlier‬‭examined‬‭before‬ ‭the‬ ‭Additional‬‭Sessions‬‭Court‬‭(Fast‬‭Track‬‭-III),‬‭Thiruvananthapuram‬‭and‬ ‭had‬ ‭stated‬ ‭a‬ ‭different‬ ‭version‬ ‭before‬ ‭the‬ ‭court.‬ ‭The‬ ‭said‬ ‭version‬ ‭corresponded‬ ‭to‬ ‭the‬‭records‬‭maintained‬‭in‬‭the‬‭Police‬‭Station.‬ ‭However,‬ ‭after‬‭entrusting‬‭the‬‭investigation‬‭with‬‭the‬‭CBI,‬‭the‬‭bureau‬‭acted‬‭against‬ ‭the‬ ‭directions‬ ‭issued‬ ‭by‬ ‭the‬ ‭Division‬ ‭Bench‬ ‭and‬ ‭conducted‬ ‭re-investigation.‬ ‭The‬ ‭material‬ ‭witnesses‬ ‭were‬ ‭arrayed‬ ‭as‬ ‭accused‬ ‭and‬ ‭later‬‭giving‬‭them‬‭certain‬‭assurances,‬‭they‬‭were‬‭made‬‭approvers.‬ ‭Those‬ ‭witnesses‬ ‭under‬ ‭threat‬ ‭by‬ ‭the‬ ‭CBI‬ ‭and‬ ‭to‬ ‭escape‬ ‭being‬ ‭an‬ ‭accused‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭32‬‭:‬ ‭deposed‬ ‭a‬ ‭different‬ ‭version‬ ‭before‬ ‭the‬ ‭court‬ ‭in‬ ‭the‬ ‭subsequent‬ ‭trial‬ ‭which‬‭took‬‭place‬‭after‬‭almost‬‭6‬‭years.‬ ‭According‬‭to‬‭the‬‭learned‬‭counsel,‬ ‭as‬ ‭held‬ ‭by‬ ‭this‬ ‭Court‬ ‭in‬ ‭Viswanathan‬ ‭v.‬ ‭State‬‭of‬‭Kerala‬‭and‬‭Ors.‬‭1‬‭,‬ ‭while‬ ‭evaluating‬ ‭the‬ ‭testimony‬ ‭of‬ ‭approvers‬ ‭the‬ ‭courts‬ ‭are‬ ‭required‬ ‭to‬ ‭consider‬‭the‬‭circumstances‬‭under‬‭which‬‭they‬‭were‬‭arrested,‬‭the‬‭specific‬ ‭role‬ ‭attributed‬ ‭to‬ ‭them‬ ‭in‬ ‭the‬ ‭charge,‬ ‭the‬ ‭actual‬ ‭role‬ ‭played‬ ‭in‬ ‭the‬ ‭commission‬‭of‬‭the‬‭offence‬‭and‬‭the‬‭timing‬‭and‬‭manner‬‭in‬‭which‬‭the‬‭said‬ ‭witness chose to turn approver.‬ ‭b)‬ ‭Relying‬ ‭on‬ ‭the‬ ‭law‬ ‭laid‬ ‭down‬ ‭by‬ ‭this‬ ‭Court‬ ‭in‬ ‭State‬ ‭of‬ ‭Kerala‬ ‭v‬ ‭Anil‬ ‭Kumar‬‭@‬‭Jacky‬‭2‬‭,‬‭it‬‭is‬‭argued‬‭that‬‭while‬‭considering‬‭the‬‭evidence‬‭of‬‭PW‬ ‭5,‬ ‭PW15‬ ‭to‬‭18‬‭who‬‭were‬‭initially‬‭arrayed‬‭as‬‭accused‬‭and‬‭later‬‭tendered‬ ‭pardon,‬ ‭the‬ ‭Court‬ ‭failed‬ ‭to‬ ‭satisfy‬ ‭the‬ ‭double‬ ‭test‬ ‭viz.,‬ ‭whether‬ ‭their‬ ‭evidence‬ ‭was‬ ‭reliable‬ ‭and‬ ‭whether‬ ‭the‬ ‭evidence‬ ‭has‬ ‭been‬ ‭sufficiently‬ ‭corroborated.‬ ‭It‬ ‭was‬ ‭argued‬ ‭that‬ ‭the‬ ‭Court‬ ‭ought‬ ‭to‬ ‭have‬ ‭found‬ ‭corroboration‬‭of‬‭the‬‭approver's‬‭testimony‬‭from‬‭independent‬‭sources‬‭and‬ ‭one‬ ‭approver's‬ ‭testimony‬ ‭could‬ ‭not‬ ‭have‬ ‭been‬ ‭used‬ ‭to‬ ‭corroborate‬ ‭the‬ ‭testimony of another approver.‬ ‭1‬ [‭ 2025 :KER: 42302]‬ ‭2‬ ‭[‭2 ‬ 024 (3) KLJ 995]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭33‬‭:‬ ‭c)‬ ‭The‬ ‭learned‬ ‭Senior‬ ‭Counsel‬ ‭would‬ ‭then‬ ‭refer‬ ‭to‬ ‭the‬ ‭court‬ ‭charge‬ ‭and‬ ‭it‬ ‭was‬ ‭argued‬ ‭that‬ ‭the‬ ‭specific‬ ‭charge‬ ‭against‬ ‭the‬ ‭1st‬ ‭accused‬ ‭is‬ ‭that‬ ‭he‬ ‭had‬ ‭tortured‬ ‭Udayakumar‬ ‭for‬‭the‬‭purpose‬‭of‬‭extorting‬‭a‬‭confession‬‭and‬ ‭thereby‬ ‭causing‬ ‭death.‬ ‭It‬ ‭is‬ ‭submitted‬ ‭that‬ ‭the‬ ‭charge‬ ‭does‬ ‭not‬ ‭specifically‬‭state‬‭that‬‭the‬‭1st‬‭accused‬‭had‬‭the‬‭intention‬‭of‬‭causing‬‭death‬ ‭or‬‭knowledge‬‭that‬‭by‬‭his‬‭act‬‭death‬‭would‬‭be‬‭caused‬‭to‬‭the‬‭deceased‬‭and‬ ‭if‬ ‭that‬ ‭be‬ ‭the‬‭case,‬‭he‬‭could‬‭not‬‭have‬‭been‬‭found‬‭guilty‬‭for‬‭the‬‭offence‬ ‭of murder.‬ ‭d)‬ ‭The‬ ‭learned‬‭Senior‬‭counsel‬‭would‬‭rely‬‭on‬‭the‬‭observations‬‭made‬‭by‬‭the‬ ‭Apex‬ ‭Court‬ ‭in‬ ‭Shankar‬ ‭Kisanrao‬ ‭Khade‬‭v.‬‭State‬‭Of‬‭Maharashtra‬‭3‬‭,‬ ‭wherein‬ ‭the‬ ‭Hon'ble‬ ‭Court‬ ‭had‬ ‭analysed‬ ‭all‬ ‭past‬ ‭precedents‬ ‭including‬ ‭Bachan‬ ‭Singh‬ ‭v.‬ ‭State‬ ‭Of‬ ‭Punjab‬‭4‭,‬ ‬ ‭Machhi‬ ‭Singh‬ ‭v.‬ ‭State‬ ‭of‬ ‭Punjab‬‭5‭,‬ ‬ ‭Mohd.‬ ‭Chaman‬ ‭v.‬ ‭State‬ ‭(NCT‬ ‭Of‬ ‭Delhi)‬‭6‬‭.,‬‭Surendra‬‭Pal‬ ‭Shivbalakpal‬ ‭v.‬ ‭State‬ ‭Of‬ ‭Gujarat‬‭7‭,‬ ‬ ‭State‬ ‭Of‬ ‭Maharashtra‬ ‭v.‬ ‭Mansingh‬‭8‬ ‭and‬‭State‬‭Of‬‭Rajasthan‬‭v.‬‭Kashi‬‭Ram‬‭9‬ ‭and‬‭it‬‭was‬‭argued‬ ‭that‬‭in‬‭any‬‭view‬‭of‬‭the‬‭matter,‬‭the‬‭case‬‭would‬‭not‬‭fall‬‭under‬‭the‬‭rarest‬‭of‬ ‭3‬ ‭[(‬‭2013) 5 SCC 546]‬ ‭4‬ [‭‭(‬ 1980) 2 SCC 684]‬ ‭5‬ ‭[‬‭(1983) 3 SCC 470]‬ ‭6‬ ‭[(‬‭2001) 2 SCC 28]‬ ‭7‬ ‭[‭(‬2005) 3 SCC 127]‬ ‭8‬ ‭[(2005) 3 SCC 131]‬ ‭9‬ ‭[(2006) 12 SCC 254]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭34‬‭:‬ ‭the‬ ‭rare‬ ‭category‬ ‭warranting‬ ‭capital‬ ‭punishment.‬ ‭It‬ ‭is‬ ‭submitted‬ ‭that‬ ‭if‬ ‭the‬ ‭prosecution‬ ‭case‬ ‭is‬ ‭accepted‬ ‭in‬ ‭its‬ ‭entirety,‬ ‭it‬ ‭can‬ ‭be‬ ‭seen‬‭that‬‭the‬ ‭evidence‬‭let‬‭in,‬‭which‬‭is‬‭purely‬‭circumstantial‬‭in‬‭nature,‬‭would‬‭not‬‭reveal‬ ‭that‬‭1st‬‭accused‬‭had‬‭any‬‭intention‬‭to‬‭murder‬‭Udayakumar‬‭or‬‭that‬‭he‬‭had‬ ‭any‬ ‭knowledge‬ ‭in‬ ‭inflicting‬ ‭any‬ ‭injuries‬ ‭which‬ ‭are‬ ‭sufficient‬ ‭in‬ ‭the‬ ‭ordinary‬‭course‬‭of‬‭nature‬‭to‬‭cause‬‭death.‬‭It‬‭is‬‭further‬‭submitted‬‭that‬‭the‬ ‭1st‬ ‭accused‬ ‭had‬ ‭no‬ ‭previous‬ ‭criminal‬ ‭record‬ ‭or‬ ‭is‬‭there‬‭any‬‭material‬‭to‬ ‭conclude‬ ‭that‬ ‭he‬ ‭would‬ ‭be‬ ‭a‬ ‭threat‬ ‭to‬ ‭the‬ ‭society.‬ ‭Neither‬ ‭the‬ ‭"Crime‬ ‭test"‬ ‭nor‬ ‭the‬ ‭"Criminal‬ ‭test"‬ ‭would‬ ‭be‬ ‭satisfied‬ ‭and‬ ‭under‬ ‭no‬ ‭circumstances‬ ‭can‬ ‭the‬ ‭case‬ ‭be‬ ‭put‬ ‭in‬ ‭the‬ ‭category‬ ‭of‬ ‭a‬ ‭rarest‬ ‭of‬ ‭rare‬ ‭case.‬ ‭12.2.‬ ‭Sri.S‬ ‭Rajeev,‬ ‭the‬ ‭learned‬ ‭counsel‬ ‭appearing‬ ‭for‬ ‭the‬ ‭4th‬ ‭accused,‬ ‭advanced the following submissions.‬ ‭a)‬ ‭The‬‭4th‬‭accused‬‭had‬‭joined‬‭the‬‭Police‬‭Station‬‭as‬‭a‬‭Constable‬‭only‬‭a‬‭few‬ ‭days‬‭prior‬‭to‬‭the‬‭alleged‬‭incident‬‭and‬‭the‬‭evidence‬‭did‬‭not‬‭reveal‬‭that‬‭he‬ ‭was ever informed about the custody of Udayakumar.‬ ‭b)‬ ‭All‬‭the‬‭witnesses‬‭whose‬‭evidence‬‭was‬‭relied‬‭on‬‭for‬‭arriving‬‭at‬‭the‬‭finding‬ ‭of‬ ‭guilt‬ ‭were‬ ‭examined‬ ‭before‬ ‭the‬ ‭Sessions‬ ‭Court‬ ‭during‬ ‭the‬ ‭previous‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭35‬‭:‬ ‭trial‬ ‭which‬ ‭was‬ ‭stayed‬ ‭by‬ ‭this‬ ‭Court.‬ ‭None‬ ‭of‬ ‭the‬ ‭witnesses‬ ‭deposed‬ ‭about‬ ‭the‬ ‭involvement‬ ‭of‬ ‭the‬ ‭4th‬ ‭accused.‬ ‭After‬ ‭taking‬ ‭over‬ ‭the‬ ‭investigation‬ ‭pursuant‬ ‭to‬ ‭orders‬ ‭issued‬ ‭by‬ ‭this‬ ‭Court,‬ ‭the‬ ‭CBI,‬ ‭against‬ ‭the‬ ‭spirit‬ ‭of‬ ‭the‬‭directions,‬‭conducted‬‭a‬‭reinvestigation‬‭and‬‭filed‬‭a‬‭fresh‬ ‭final‬ ‭report‬ ‭before‬ ‭the‬ ‭Court.‬‭The‬‭witnesses‬‭who‬‭were‬‭earlier‬‭examined‬ ‭were‬ ‭arrayed‬ ‭as‬ ‭accused‬ ‭and‬ ‭they‬ ‭were‬ ‭then‬ ‭tendered‬ ‭pardon‬ ‭under‬ ‭threat‬ ‭that‬ ‭they‬ ‭shall‬ ‭narrate‬ ‭the‬ ‭case‬ ‭set‬ ‭up‬ ‭by‬ ‭the‬‭CBI.‬‭Thereafter,‬‭a‬ ‭fresh‬‭trial‬‭was‬‭conducted‬‭wherein‬‭all‬‭the‬‭witnesses‬‭came‬‭forward‬‭with‬‭a‬ ‭new‬‭case.‬‭Though‬‭while‬‭disposing‬‭of‬‭Crl.M.C.‬‭No.‬‭4957‬‭of‬‭2010,‬‭filed‬‭by‬ ‭the‬ ‭CBI,‬ ‭this‬ ‭Court‬ ‭had‬ ‭opined‬ ‭that‬ ‭after‬ ‭the‬ ‭submission‬ ‭of‬ ‭the‬ ‭supplementary‬ ‭report‬ ‭by‬ ‭the‬ ‭CBI,‬ ‭the‬ ‭trial‬ ‭court‬ ‭may‬ ‭have‬ ‭to‬ ‭alter‬ ‭the‬ ‭charges‬ ‭and‬ ‭had‬ ‭ordered‬ ‭testimony‬ ‭of‬ ‭the‬ ‭witnesses‬ ‭previously‬ ‭examined‬‭will‬‭have‬‭to‬‭be‬‭appreciated‬‭in‬‭light‬‭of‬‭the‬‭evidence‬‭proposed‬‭to‬ ‭be‬ ‭adduced‬ ‭in‬ ‭the‬ ‭subsequent‬ ‭trial‬ ‭by‬ ‭the‬ ‭trial‬ ‭court,‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭ignored‬ ‭this‬ ‭directive‬ ‭and‬ ‭proceeded‬ ‭to‬ ‭convict‬ ‭the‬ ‭accused solely relying on the evidence tendered in the subsequent trial.‬ ‭(c)‬ ‭The‬ ‭learned‬ ‭counsel‬ ‭criticised‬ ‭the‬ ‭manner‬ ‭in‬ ‭which‬ ‭the‬ ‭CBI‬ ‭chose‬ ‭to‬ ‭present‬‭its‬‭witnesses‬‭during‬‭trial.‬‭It‬‭was‬‭pointed‬‭out‬‭that‬‭the‬‭evidence‬‭on‬ ‭record‬ ‭unequivocally‬ ‭establishes‬ ‭that‬ ‭several‬‭other‬‭senior‬‭police‬‭officers‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭36‬‭:‬ ‭were‬‭present‬‭in‬‭the‬‭Police‬‭Station‬‭after‬‭7:30‬‭p.m.‬‭on‬‭the‬‭relevant‬‭day.‬‭If‬ ‭that‬ ‭were‬ ‭indeed‬ ‭the‬ ‭case,‬ ‭there‬ ‭was‬ ‭no‬ ‭plausible‬ ‭justification‬ ‭for‬ ‭the‬ ‭non-examination‬ ‭of‬ ‭material‬ ‭witnesses‬ ‭who‬ ‭were‬ ‭expressly‬ ‭cited‬ ‭in‬ ‭the‬ ‭charge,‬ ‭namely‬ ‭CW9‬ ‭(Anilkumar),‬ ‭CW11‬ ‭(Satheesan),‬ ‭CW13‬ ‭(Binukuttan),‬ ‭CW14‬ ‭(Kamaludeen‬ ‭K.S.),‬ ‭CW15‬ ‭(Arunkumar),‬ ‭CW33‬ ‭(E.Shareefudeen),‬ ‭CW34‬ ‭(Mohammed‬ ‭Shafi),‬ ‭CW37‬ ‭(Xavier‬ ‭L.‬ ‭in‬ ‭RC‬ ‭10/S/07/CBI/SCB/Chennai),‬ ‭and‬ ‭CW20‬ ‭(Madhusoodhan),‬ ‭CW23‬ ‭(Shibeerkhan‬ ‭P.K.‬ ‭in‬ ‭RC‬ ‭5/S/08/CBI/SCB/Chennai,‬ ‭as‬ ‭well‬ ‭as‬ ‭one‬ ‭Mohannan‬ ‭Chettiar).‬ ‭Instead‬ ‭of‬ ‭initiating‬ ‭proceedings‬ ‭against‬ ‭PW5,‬ ‭PW15,‬ ‭PW16,‬ ‭and‬ ‭PW17,‬ ‭who‬ ‭are‬ ‭alleged‬ ‭to‬ ‭have‬ ‭manipulated‬ ‭official‬ ‭records‬ ‭and‬ ‭who‬ ‭were‬ ‭admittedly‬ ‭present‬ ‭in‬ ‭the‬ ‭police‬ ‭station‬ ‭at‬ ‭the‬ ‭relevant‬ ‭time,‬ ‭the‬ ‭CBI,‬ ‭it‬ ‭is‬ ‭contended,‬ ‭has‬ ‭deliberately‬ ‭fabricated‬ ‭evidence‬‭in‬‭an‬‭attempt‬‭to‬‭fasten‬‭culpability‬‭upon‬‭the‬‭superior‬‭officers‬‭for‬ ‭the‬ ‭unfortunate‬ ‭incident.‬ ‭This‬ ‭is‬ ‭more‬ ‭so‬ ‭because‬ ‭the‬ ‭persons‬ ‭who‬ ‭benefited‬‭by‬‭changing‬‭the‬‭time‬‭and‬‭manipulation‬‭of‬‭the‬‭records‬‭were‬‭the‬ ‭officers who were present at the PoliceStation and none else.‬ ‭d)‬ ‭The‬‭evidence‬‭adduced‬‭will‬‭not‬‭establish‬‭that‬‭the‬‭4th‬‭accused‬‭took‬‭part‬‭in‬ ‭any‬ ‭conspiracy‬ ‭or‬ ‭that‬ ‭the‬ ‭alleged‬ ‭weapons,‬ ‭namely‬ ‭the‬ ‭'cane'‬ ‭and‬ ‭'thorthu'‬ ‭alleged‬ ‭to‬ ‭have‬ ‭been‬ ‭used‬ ‭by‬ ‭the‬ ‭accused‬ ‭Nos.‬ ‭1‬ ‭and‬‭2‬‭were‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭37‬‭:‬ ‭destroyed‬ ‭by‬ ‭anyone.‬ ‭Furthermore,‬ ‭the‬ ‭manipulation,‬ ‭if‬ ‭any‬ ‭of‬ ‭the‬ ‭documents‬‭were‬‭committed‬‭by‬‭the‬‭responsible‬‭officers‬‭themselves‬‭and‬‭if‬ ‭that‬ ‭be‬ ‭the‬ ‭case,‬ ‭the‬ ‭offence‬ ‭under‬ ‭Section‬ ‭167‬ ‭of‬ ‭the‬ ‭IPC‬ ‭will‬ ‭not‬‭be‬ ‭made out.‬ ‭e)‬ ‭The‬ ‭failure‬ ‭of‬ ‭the‬ ‭trial‬ ‭court‬ ‭to‬ ‭evaluate‬ ‭the‬ ‭evidence‬ ‭of‬ ‭the‬ ‭witnesses‬ ‭who were examined during the earlier trial is fatal.‬ ‭f )‬ ‭Reliance‬ ‭was‬ ‭placed‬ ‭on‬ ‭the‬‭evidence‬‭of‬‭PW3‬‭and‬‭PW5‬‭and‬‭it‬‭is‬‭pointed‬ ‭out‬‭that‬‭the‬‭fact‬‭that‬‭Udayakumar‬‭was‬‭sick‬‭was‬‭brought‬‭to‬‭the‬‭notice‬‭of‬ ‭the‬ ‭5th‬ ‭accused‬ ‭only‬ ‭after‬ ‭10.30‬ ‭p.m..‬ ‭The‬ ‭notebooks‬ ‭of‬ ‭the‬ ‭officers‬ ‭including‬ ‭the‬ ‭sentry‬ ‭were‬ ‭in‬ ‭fact‬ ‭collected‬ ‭by‬ ‭PW5‬‭and‬‭none‬‭else.‬‭PW5‬ ‭has‬ ‭no‬ ‭case‬ ‭that‬ ‭he‬ ‭had‬ ‭occasion‬ ‭to‬ ‭inform‬ ‭the‬ ‭superior‬ ‭officers‬‭about‬ ‭the‬‭health‬‭condition‬‭of‬‭Udayakumar‬‭at‬‭any‬‭point‬‭of‬‭time.‬ ‭It‬‭is‬‭submitted‬ ‭that‬ ‭a‬ ‭proper‬ ‭evaluation‬ ‭of‬ ‭the‬ ‭evidence‬ ‭would‬ ‭not‬ ‭reveal‬ ‭that‬ ‭the‬ ‭4th‬ ‭accused‬‭was‬‭aware‬‭of‬‭the‬‭illegal‬‭custody‬‭of‬‭Udayakumar‬‭and‬‭the‬‭records‬ ‭also‬‭will‬‭not‬‭reveal‬‭that‬‭he‬‭was‬‭informed‬‭about‬‭the‬‭incident‬‭through‬‭VHF‬ ‭or otherwise.‬ ‭g)‬ ‭It‬‭is‬‭urged‬‭that‬‭the‬‭ingredients‬‭of‬‭Section‬‭167‬‭or‬‭Section‬‭120B‬‭of‬‭the‬‭IPC‬ ‭have not been made out.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭38‬‭:‬ ‭h)‬ ‭The‬ ‭charge‬ ‭framed‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭is‬ ‭not‬ ‭in‬ ‭order.‬ ‭In‬ ‭order‬ ‭to‬ ‭elucidate‬ ‭the‬ ‭principles‬ ‭reliance‬ ‭was‬ ‭placed‬ ‭on‬ ‭a‬ ‭judgment‬ ‭of‬ ‭this‬ ‭Court‬ ‭rendered‬ ‭by‬ ‭a‬ ‭Division‬ ‭Bench‬ ‭in‬ ‭Rajappan‬ ‭v.‬ ‭State‬ ‭of‬ ‭Kerala‬‭10‬‭.‬ ‭i)‬ ‭To‬ ‭highlight‬ ‭the‬ ‭procedural‬ ‭flaws‬ ‭committed‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭in‬ ‭ignoring‬ ‭the‬ ‭final‬ ‭report‬ ‭laid‬ ‭by‬ ‭the‬ ‭Crime‬ ‭Branch‬ ‭and‬ ‭the‬ ‭evidence‬‭recorded‬‭reliance‬‭is‬‭placed‬‭on‬‭the‬‭judgments‬‭in‬‭Vinay‬‭Tyagi‬‭v‬ ‭Irshad‬ ‭Ali‬‭Alias‬‭Deepak‬‭&‬‭Ors.‬‭11‬ ‭and‬‭Vinubhai‬‭Haribhai‬‭Malaviya‬ ‭v State of Gujarat‬‭12‬‭.‬ ‭12.3.‬ ‭Sri.‬ ‭Pirappanagode‬ ‭Sudheer,‬ ‭learned‬ ‭counsel‬ ‭for‬ ‭the‬ ‭5th‬ ‭accused,‬ ‭advanced the following submissions:‬ ‭a)‬ ‭The‬ ‭records‬ ‭disclose‬ ‭that‬ ‭Crime‬ ‭No.703‬ ‭of‬ ‭2005‬ ‭of‬ ‭Fort‬ ‭Police‬ ‭Station‬ ‭was‬‭registered‬‭at‬‭8:00‬‭p.m.‬‭on‬‭27.09.2005‬‭by‬‭Sub-Inspector‬‭Raveendran‬ ‭Nair‬ ‭(PW15)‬ ‭under‬ ‭Sections‬ ‭41(1)(d)‬ ‭and‬ ‭102‬ ‭of‬ ‭the‬ ‭Cr.P.C‬ ‭against‬ ‭Udayakumar‬ ‭and‬ ‭Suresh‬ ‭Kumar,‬ ‭based‬ ‭on‬ ‭Exts.‬ ‭P18‬ ‭and‬ ‭P19.‬ ‭Raveendran‬ ‭Nair‬ ‭investigated‬ ‭the‬ ‭matter‬ ‭on‬ ‭28.09.2005,‬ ‭questioned‬ ‭10‬ ‭(1981 KLT 41)‬ ‭11‬ ‭(‭2‬ 013) 5 SCC 762‬ ‭12‬ ‭(2019) 17 SCC 1‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭39‬‭:‬ ‭several‬‭witnesses,‬‭and‬‭thereafter‬‭the‬‭investigation‬‭was‬‭taken‬‭over‬‭by‬‭the‬ ‭Narcotic‬ ‭Cell.‬ ‭At‬ ‭no‬ ‭stage,‬ ‭either‬ ‭before‬ ‭the‬ ‭Narcotic‬ ‭Cell‬ ‭or‬‭the‬‭CBCID‬ ‭on‬ ‭10.10.2005,‬ ‭did‬ ‭he‬ ‭state‬ ‭that‬ ‭the‬ ‭case‬ ‭registration,‬ ‭General‬ ‭Diary‬ ‭entries,‬ ‭or‬ ‭other‬‭documents,‬‭including‬‭the‬‭remand‬‭application‬‭of‬‭Suresh‬ ‭Kumar,‬ ‭were‬ ‭prepared‬ ‭at‬ ‭the‬ ‭instigation‬ ‭of‬ ‭the‬ ‭5th‬ ‭accused‬ ‭along‬ ‭with‬ ‭the Circle Inspector and Assistant Commissioner of Police.‬ ‭b)‬ ‭PW15,‬‭Raveendran‬‭Nair,‬‭admitted‬‭preparing‬‭Ext.‬‭P23‬‭remand‬‭application‬ ‭dated‬‭27.09.2005‬‭and‬‭entrusting‬‭Udayakumar‬‭and‬‭Suresh‬‭Kumar‬‭at‬‭8:30‬ ‭p.m.‬ ‭to‬ ‭sentry‬ ‭P.C.‬ ‭Ramachandran,‬ ‭who‬‭was‬‭on‬‭duty‬‭from‬‭8:00‬‭p.m.‬‭to‬ ‭10:00‬ ‭p.m.‬ ‭Ext.‬ ‭P4‬ ‭General‬ ‭Diary‬ ‭(MO5‬ ‭in‬ ‭S.C.‬‭No.‬‭1542/2006)‬‭records‬ ‭that‬ ‭Udayakumar‬ ‭and‬ ‭Suresh‬ ‭Kumar‬ ‭were‬ ‭interrogated‬ ‭at‬ ‭the‬ ‭Circle‬ ‭Inspector's‬ ‭office‬ ‭until‬ ‭8:00‬ ‭p.m.,‬ ‭and‬ ‭that‬ ‭he‬ ‭remained‬ ‭at‬ ‭the‬ ‭Police‬ ‭Station‬ ‭until‬ ‭9:00‬ ‭p.m.‬ ‭on‬ ‭27.09.2005.‬ ‭This‬‭would‬‭go‬‭against‬‭the‬‭entire‬ ‭case set up by the prosecution.‬ ‭c)‬ ‭As‬ ‭regards‬ ‭further‬ ‭investigation,‬ ‭the‬ ‭learned‬ ‭counsel‬ ‭contended‬ ‭that‬ ‭pursuant‬‭to‬‭the‬‭directions‬‭of‬‭this‬‭Court,‬‭the‬‭CBI‬‭was‬‭empowered‬‭only‬‭to‬ ‭conduct‬ ‭further‬ ‭investigation‬ ‭in‬ ‭both‬ ‭Crime‬ ‭No.704‬ ‭of‬ ‭2005‬ ‭and‬ ‭Crime‬ ‭No.703‬ ‭of‬ ‭2005.‬ ‭In‬ ‭both‬ ‭cases,‬ ‭report‬ ‭had‬ ‭been‬ ‭laid‬ ‭before‬ ‭the‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭40‬‭:‬ ‭jurisdictional‬ ‭Magistrate.‬ ‭The‬ ‭trial‬‭had‬‭commenced‬‭in‬‭Crime‬‭No.‬‭704‬‭of‬ ‭2005‬ ‭and‬ ‭as‬ ‭many‬ ‭as‬ ‭34‬ ‭witnesses‬ ‭had‬ ‭been‬ ‭examined.‬ ‭Since‬ ‭both‬ ‭crimes‬ ‭arose‬ ‭from‬ ‭the‬ ‭same‬ ‭transaction‬ ‭and‬‭were‬‭inseparable,‬‭the‬‭only‬ ‭lawful‬‭course‬‭was‬‭to‬‭file‬‭a‬‭supplemental‬‭report‬‭after‬‭such‬‭investigation‬‭in‬ ‭Crime‬ ‭No.‬ ‭704‬ ‭of‬ ‭2005‬ ‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram,‬ ‭and‬ ‭likewise‬ ‭file‬ ‭a‬ ‭supplemental‬ ‭report‬ ‭under‬ ‭Section‬ ‭173(8)‬ ‭Cr.P.C.‬ ‭in‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005‬ ‭(RC‬ ‭5/S/2008/CBI/SCB/Chennai)‬‭before‬‭the‬‭Magistrate‬‭Court‬‭where‬‭the‬‭refer‬ ‭report‬ ‭was‬ ‭laid.‬ ‭However,‬ ‭contrary‬ ‭to‬ ‭the‬ ‭aforesaid‬ ‭mandatory‬ ‭requirement,‬ ‭the‬ ‭CBI‬ ‭filed‬ ‭the‬ ‭charge‬ ‭sheet‬ ‭in‬ ‭RC‬ ‭10/S/2007/CBI/SCB/Chennai‬ ‭before‬ ‭the‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate,‬ ‭Ernakulam‬ ‭under‬ ‭Section‬ ‭173(8)‬ ‭CrPC,‬ ‭alleging‬‭offences‬‭under‬‭Sections‬ ‭323,‬ ‭331,‬ ‭348,‬ ‭302‬ ‭r/w.‬ ‭Section‬ ‭34‬ ‭IPC‬ ‭and‬ ‭Section‬ ‭120B‬ ‭r/w.Sections‬ ‭201,‬ ‭116,‬ ‭and‬ ‭193‬ ‭IPC‬ ‭as‬ ‭against‬ ‭A1‬ ‭to‬ ‭A3,‬ ‭and‬ ‭under‬ ‭Sections‬ ‭120B‬ ‭r/w.Sections‬‭201,‬‭331,‬‭348,‬‭302,‬‭116,‬‭and‬‭193‬‭IPC‬‭as‬‭against‬‭A4‬‭to‬‭A14.‬ ‭The‬‭appellant‬‭and‬‭the‬‭4th‬‭accused‬‭were‬‭arrayed‬‭as‬‭accused‬‭Nos.‬‭13‬‭and‬ ‭14,‬ ‭while‬ ‭Raveendran‬ ‭Nair‬ ‭figured‬ ‭as‬ ‭the‬ ‭4th‬ ‭accused‬ ‭along‬‭with‬‭other‬ ‭subordinate‬ ‭Police‬ ‭Officers‬ ‭of‬ ‭the‬ ‭Fort‬ ‭Police‬ ‭Station,‬ ‭Assistant‬ ‭Sub‬ ‭Inspectors,‬ ‭Head‬ ‭Constables,‬ ‭and‬ ‭Women‬ ‭Constables,‬ ‭who‬ ‭were‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭41‬‭:‬ ‭responsible‬ ‭for‬ ‭making‬ ‭entries‬ ‭in‬ ‭the‬ ‭Station‬ ‭records‬ ‭connected‬ ‭with‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005.‬ ‭The‬ ‭CBI,‬ ‭in‬ ‭a‬ ‭calculated‬ ‭move‬ ‭to‬ ‭fabricate‬ ‭evidence‬‭and‬‭falsely‬‭implicate‬‭the‬‭appellant,‬‭initially‬‭arrayed‬‭A4‬‭to‬‭A14‬‭in‬ ‭addition‬‭to‬‭the‬‭principal‬‭offenders,‬‭A1‬‭to‬‭A3‬‭(Jithakumar,‬‭Sreekumar,‬‭and‬ ‭P.C.‬‭Soman),‬‭against‬‭whom‬‭the‬‭core‬‭allegation‬‭was‬‭custodial‬‭torture‬‭and‬ ‭murder‬ ‭of‬ ‭Udayakumar.‬ ‭Despite‬ ‭the‬‭absence‬‭of‬‭even‬‭a‬‭prima‬‭facie‬‭case‬ ‭against‬ ‭the‬ ‭5th‬ ‭accused,‬ ‭the‬ ‭CBI‬ ‭included‬ ‭various‬ ‭officers‬ ‭as‬ ‭accused,‬ ‭first‬ ‭adding‬ ‭P.‬ ‭Raveendran‬ ‭Nair‬ ‭and‬ ‭C.R.‬ ‭Heeralal‬ ‭on‬ ‭19.05.2009;‬ ‭then‬ ‭Thankamani,‬ ‭Ramachandran,‬ ‭Sheeja‬ ‭Kumari,‬‭and‬‭Sajitha‬‭on‬‭22.07.2009‬ ‭in‬ ‭RC‬ ‭5/S/2008/CBI/SCB/Chennai;‬ ‭and‬ ‭subsequently,‬ ‭on‬ ‭23.07.2009,‬ ‭again‬‭including‬‭P.‬‭Raveendran‬‭Nair,‬‭Heeralal,‬‭and‬‭Suresh‬‭Kumar,‬‭followed‬ ‭by‬ ‭George,‬ ‭V.P.‬ ‭Mohanan,‬ ‭Thankamani,‬ ‭Ramachandran,‬ ‭Sheeja,‬ ‭and‬ ‭Sajitha‬‭in‬‭RC‬‭10/S/2007.‬‭Statements‬‭under‬‭Section‬‭164‬‭Cr.P.C‬‭were‬‭then‬ ‭procured‬ ‭from‬ ‭these‬ ‭persons,‬ ‭who‬ ‭were‬ ‭coerced‬ ‭into‬ ‭falsely‬ ‭deposing‬ ‭that‬‭the‬‭Station‬‭records‬‭were‬‭manipulated‬‭at‬‭the‬‭instance‬‭of‬‭the‬‭4th‬‭and‬ ‭5th‬ ‭accused,‬ ‭with‬‭the‬‭object‬‭of‬‭screening‬‭the‬‭principal‬‭offenders.‬‭These‬ ‭coerced‬ ‭statements‬ ‭formed‬ ‭the‬ ‭sole‬ ‭foundation‬ ‭of‬ ‭the‬ ‭charges‬ ‭levelled‬ ‭against‬‭the‬‭4th‬‭and‬‭5th‬‭accused.‬‭It‬‭is‬‭submitted‬‭that‬‭the‬‭course‬‭adopted‬ ‭by‬ ‭the‬ ‭CBI‬ ‭is‬ ‭against‬ ‭the‬ ‭directions‬ ‭issued‬ ‭by‬ ‭this‬ ‭Court‬‭while‬‭ordering‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭42‬‭:‬ ‭further‬ ‭investigation‬ ‭and‬ ‭the‬ ‭principles‬ ‭of‬ ‭law‬ ‭laid‬ ‭down‬ ‭by‬ ‭the‬ ‭Apex‬ ‭Court‬‭in‬‭Vinay‬‭Tyagi‬‭(supra),‬‭Dharam‬‭Pal‬‭v.‬‭State‬‭of‬‭Haryana‬‭13‬ ‭and‬ ‭Vinubhai‬‭(supra).‬ ‭d)‬ ‭When‬ ‭the‬ ‭supplementary‬ ‭report‬ ‭was‬ ‭required‬ ‭to‬ ‭be‬ ‭filed‬ ‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Judge‬ ‭(Fast‬ ‭Track‬ ‭Court-‬ ‭III),‬ ‭Thiruvananthapuram,‬ ‭and‬ ‭when‬ ‭that‬ ‭court‬ ‭alone‬ ‭possessed‬ ‭the‬‭lawful‬‭authority‬‭to‬‭adjudicate‬ ‭upon‬ ‭the‬ ‭two‬ ‭conflicting‬ ‭reports,‬ ‭one‬ ‭submitted‬ ‭by‬ ‭the‬ ‭CBCID‬ ‭and‬ ‭the‬ ‭other‬ ‭by‬ ‭the‬ ‭CBI,‬ ‭the‬ ‭very‬ ‭transfer‬ ‭of‬ ‭the‬ ‭case‬ ‭to‬ ‭the‬ ‭Special‬ ‭Court‬ ‭(SPE/CBI),‬ ‭Thiruvananthapuram,‬ ‭was‬ ‭patently‬ ‭illegal.‬ ‭Once‬ ‭the‬ ‭latter‬ ‭court‬ ‭lacked‬ ‭jurisdiction‬ ‭to‬ ‭entertain‬ ‭the‬ ‭matter,‬ ‭all‬ ‭proceedings‬ ‭undertaken‬‭thereafter,‬‭subsequent‬‭to‬‭the‬‭valid‬‭committal‬‭pending‬‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Judge‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram,‬ ‭stand vitiated and are void ab initio.‬ ‭e)‬ ‭The‬ ‭learned‬ ‭counsel‬ ‭argues‬ ‭that‬ ‭there‬ ‭cannot‬ ‭legally‬ ‭be‬ ‭two‬ ‭or‬ ‭more‬ ‭committals‬‭in‬‭respect‬‭of‬‭the‬‭same‬‭case,‬‭even‬‭where‬‭further‬‭investigation‬ ‭has‬ ‭been‬ ‭conducted,‬ ‭irrespective‬ ‭of‬ ‭the‬ ‭status‬ ‭or‬ ‭identity‬ ‭of‬ ‭the‬ ‭investigating‬‭agency.‬‭According‬‭to‬‭him,‬‭the‬‭Special‬‭Judge‬‭(SPE/CBI)‬‭had‬ ‭no‬‭authority‬‭to‬‭prosecute‬‭the‬‭accused,‬‭let‬‭alone‬‭act‬‭upon‬‭orders‬‭granting‬ ‭13‬ ‭[‬‭(2014) 3 SCC 306]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭43‬‭:‬ ‭pardon‬‭that‬‭were‬‭issued‬‭by‬‭an‬‭incompetent‬‭court.‬‭The‬‭entire‬‭process‬‭of‬ ‭granting‬ ‭such‬ ‭pardon,‬ ‭according‬‭to‬‭the‬‭learned‬‭counsel,‬‭was‬‭vitiated‬‭by‬ ‭procedural‬ ‭illegality,‬ ‭lack‬ ‭of‬ ‭jurisdiction,‬ ‭and‬ ‭absolute‬‭non-application‬‭of‬ ‭mind.‬ ‭f )‬ ‭It‬ ‭is‬ ‭submitted‬ ‭that,‬ ‭apart‬ ‭from‬ ‭the‬ ‭tainted,‬ ‭false,‬ ‭and‬ ‭fabricated‬ ‭oral‬ ‭versions‬ ‭extracted‬ ‭under‬ ‭Section‬ ‭164‬ ‭Cr.P.C.,‬ ‭there‬‭is‬‭nothing‬‭on‬‭record‬ ‭to‬‭even‬‭prima‬‭facie‬‭suggest‬‭the‬‭involvement‬‭of‬‭the‬‭appellant‬‭or‬‭accused‬ ‭Nos.‬ ‭4‬ ‭to‬ ‭6.‬ ‭No‬ ‭documentary‬ ‭evidence‬ ‭worth‬ ‭the‬ ‭name‬ ‭exists‬ ‭to‬ ‭corroborate‬‭these‬‭allegations.‬‭Significantly,‬‭these‬‭statements‬‭were‬‭made‬ ‭after‬‭a‬‭long‬‭delay‬‭during‬‭which‬‭period‬‭the‬‭very‬‭same‬‭persons‬‭had‬‭given‬ ‭multiple‬‭statements‬‭to‬‭successive‬‭investigating‬‭officers‬‭in‬‭the‬‭same‬‭crime‬ ‭and‬ ‭had‬ ‭deposed‬ ‭on‬ ‭oath‬ ‭during‬ ‭the‬ ‭trial‬ ‭of‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006,‬ ‭without‬ ‭once‬‭alleging‬‭any‬‭instigation‬‭or‬‭influence‬‭in‬‭connection‬‭with‬‭the‬ ‭registration of Crime No. 703 of 2005.‬ ‭g)‬ ‭It‬ ‭is‬ ‭forcefully‬ ‭argued‬ ‭that‬ ‭the‬ ‭conduct‬ ‭of‬ ‭the‬ ‭CBI‬ ‭in‬ ‭implicating‬ ‭the‬ ‭accused‬ ‭Nos.‬ ‭4‬ ‭to‬ ‭6‬ ‭is‬ ‭a‬ ‭gross‬ ‭abuse‬ ‭of‬ ‭process.‬ ‭Initially,‬ ‭subordinate‬ ‭police‬ ‭officers‬ ‭were‬ ‭arrayed‬ ‭as‬ ‭accused;‬ ‭some‬ ‭were‬ ‭even‬ ‭remanded‬ ‭to‬ ‭custody.‬ ‭Under‬‭the‬‭threat‬‭of‬‭continued‬‭implication‬‭in‬‭the‬‭Sessions‬‭Case,‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭44‬‭:‬ ‭and‬ ‭succumbing‬ ‭to‬ ‭such‬ ‭coercive‬ ‭tactics,‬ ‭they‬ ‭were‬‭compelled‬‭to‬‭make‬ ‭statements‬‭under‬‭Section‬‭164‬‭Cr.P.C‬‭falsely‬‭implicating‬‭the‬‭appellant‬‭and‬ ‭others.‬ ‭Once‬ ‭the‬‭CBI‬‭secured‬‭these‬‭manufactured‬‭statements,‬‭it‬‭moved‬ ‭applications‬ ‭under‬ ‭Section‬ ‭306‬ ‭CrPC‬ ‭to‬ ‭tender‬ ‭pardon‬ ‭to‬ ‭these‬ ‭witnesses,‬ ‭converting‬ ‭them‬ ‭into‬ ‭approvers‬‭and‬‭ensuring‬‭their‬‭testimony‬ ‭would‬ ‭be‬ ‭tailored‬ ‭to‬ ‭the‬ ‭CBI's‬ ‭version.‬ ‭The‬ ‭mala‬ ‭fides‬ ‭in‬‭this‬‭course‬‭of‬ ‭action‬ ‭are‬ ‭writ‬ ‭large,‬ ‭revealing‬ ‭that‬ ‭the‬ ‭entire‬ ‭exercise‬ ‭was‬ ‭driven‬ ‭by‬ ‭oblique motives rather than a genuine quest for truth.‬ ‭h)‬ ‭The‬ ‭learned‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate‬ ‭had‬ ‭no‬ ‭jurisdiction‬‭or‬‭authority‬‭to‬ ‭entertain‬‭petitions‬‭under‬‭Section‬‭306‬‭CrPC,‬‭much‬‭less‬‭to‬‭grant‬‭pardon‬‭to‬ ‭the‬ ‭aforesaid‬ ‭persons.‬ ‭Once‬ ‭the‬ ‭matter‬ ‭had‬ ‭been‬ ‭committed‬ ‭to‬ ‭the‬ ‭Sessions‬ ‭Court‬ ‭and‬ ‭the‬‭trial‬‭commenced‬‭on‬‭the‬‭basis‬‭of‬‭the‬‭final‬‭report‬ ‭filed‬ ‭under‬ ‭Section‬ ‭173(2)‬ ‭Cr.P.C‬ ‭by‬ ‭the‬ ‭CBCID,‬ ‭the‬ ‭power‬ ‭to‬ ‭tender‬ ‭pardon‬ ‭vested‬ ‭exclusively‬ ‭with‬ ‭the‬ ‭Sessions‬ ‭Judge‬ ‭under‬ ‭Section‬ ‭307‬ ‭Cr.P.C.‬ ‭Consequently,‬ ‭the‬ ‭orders‬ ‭passed‬ ‭by‬ ‭the‬‭Chief‬‭Judicial‬‭Magistrate‬ ‭granting‬ ‭pardon‬ ‭are‬ ‭without‬ ‭jurisdiction,‬ ‭null,‬ ‭and‬ ‭void‬‭ab‬‭initio.‬‭At‬‭any‬ ‭rate‬‭the‬‭CBI‬‭could‬‭not‬‭have‬‭sought‬‭to‬‭grant‬‭pardon‬‭to‬‭Raveendran,‬‭who‬ ‭was‬‭arrayed‬‭as‬‭accused‬‭No‬‭4,‬‭because‬‭he‬ ‭was‬‭already‬‭made‬‭an‬‭accused‬ ‭invoking‬ ‭Section‬ ‭319‬ ‭Cr.P.C.‬ ‭by‬ ‭the‬ ‭Trial‬ ‭Court,‬ ‭which‬‭order‬‭was‬‭upheld‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭45‬‭:‬ ‭by this Court.‬ ‭13.‬ ‭Sri.‬ ‭S.‬‭Sreekumar,‬‭the‬‭learned‬‭counsel,‬‭as‬‭instructed‬‭by‬‭Sri.‬‭Martin‬ ‭Jose,‬ ‭the‬ ‭learned‬ ‭counsel,‬ ‭who‬ ‭appeared‬ ‭for‬ ‭the‬ ‭6th‬ ‭accused,‬ ‭took‬ ‭us‬‭through‬ ‭the‬‭materials‬‭and‬‭record‬‭and‬‭also‬‭the‬‭evidence‬‭tendered‬‭by‬‭the‬‭witnesses‬‭in‬‭the‬ ‭case and made the following submissions:‬ ‭a)‬ ‭Taking‬‭us‬‭through‬‭the‬‭depositions‬‭of‬‭PW1,‬‭PW5,‬‭and‬‭PW15‬‭to‬‭PW18,‬‭and‬ ‭PW21,‬‭it‬‭is‬‭urged‬‭by‬‭Sri.Sreekumar‬‭that‬‭the‬‭CBI‬‭had‬‭thrown‬‭established‬ ‭procedure‬ ‭to‬ ‭the‬ ‭winds‬ ‭and‬ ‭fabricated‬ ‭a‬ ‭false‬ ‭narrative‬ ‭wholly‬ ‭at‬ ‭variance‬ ‭with‬ ‭the‬ ‭final‬ ‭report‬‭submitted‬‭by‬‭the‬‭CBCID.‬‭He‬‭drew‬‭specific‬ ‭attention‬ ‭to‬ ‭the‬ ‭manner‬ ‭in‬ ‭which‬ ‭PW15,‬ ‭Raveendran,‬ ‭who‬ ‭had‬ ‭earlier‬ ‭been‬ ‭examined‬ ‭as‬ ‭PW11,‬ ‭was‬ ‭subsequently‬ ‭arrayed‬ ‭as‬ ‭an‬ ‭accused‬ ‭by‬ ‭invoking‬ ‭Section‬ ‭319‬ ‭of‬ ‭the‬ ‭Cr.P.C.,‬ ‭which‬ ‭order‬ ‭was‬ ‭confirmed‬ ‭by‬ ‭this‬ ‭Court‬ ‭in‬ ‭W.P.(C)‬ ‭No.‬ ‭24258‬ ‭of‬ ‭2007.‬ ‭He‬ ‭further‬ ‭argued‬ ‭on‬ ‭the‬ ‭legal‬ ‭implications‬‭of‬‭the‬‭order‬‭passed‬‭by‬‭a‬‭learned‬‭Single‬‭Judge‬‭of‬‭this‬‭Court,‬ ‭dismissing‬ ‭the‬ ‭CBI's‬ ‭petition‬ ‭seeking‬ ‭to‬ ‭efface‬ ‭the‬ ‭earlier‬ ‭records‬ ‭and‬ ‭evidence.‬ ‭According‬ ‭to‬ ‭him,‬ ‭the‬ ‭order‬ ‭permitted‬ ‭only‬ ‭a‬ ‭"further‬ ‭investigation"‬ ‭and‬ ‭not‬ ‭a‬ ‭"fresh‬ ‭investigation"‬ ‭or‬ ‭"reinvestigation,"‬ ‭whereas‬ ‭the‬ ‭CBI,‬ ‭in‬‭the‬‭present‬‭case,‬‭had‬‭in‬‭fact‬‭proceeded‬‭to‬‭conduct‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭46‬‭:‬ ‭what‬ ‭was‬ ‭effectively‬ ‭a‬ ‭reinvestigation,‬ ‭thereby‬ ‭acting‬ ‭in‬ ‭excess‬ ‭of‬ ‭its‬ ‭authority and in contravention of the Court's directions.‬ ‭b)‬ ‭The‬‭learned‬‭counsel‬‭also‬‭placed‬‭reliance‬‭on‬‭the‬‭judgment‬‭of‬‭the‬‭Hon'ble‬ ‭Supreme‬‭Court‬‭in‬‭State‬‭through‬‭Central‬‭Bureau‬‭of‬‭Investigation‬‭v.‬ ‭Hemendhra‬ ‭Reddy‬ ‭&‬ ‭Another‬‭14‬‭,‬ ‭to‬ ‭emphasise‬ ‭the‬ ‭well-recognised‬ ‭distinction‬ ‭between‬ ‭"further‬ ‭investigation"‬ ‭and‬ ‭"reinvestigation."‬ ‭It‬ ‭was‬ ‭argued‬‭that,‬‭contrary‬‭to‬‭the‬‭directions‬‭issued‬‭by‬‭this‬‭Court,‬‭the‬‭CBI‬‭had,‬ ‭in‬ ‭fact,‬ ‭undertaken‬ ‭a‬ ‭reinvestigation‬ ‭in‬ ‭the‬ ‭matter,‬ ‭thereby‬ ‭acting‬ ‭in‬ ‭excess‬ ‭of‬ ‭its‬ ‭mandate‬ ‭and‬ ‭in‬ ‭breach‬ ‭of‬‭the‬‭judicial‬‭order‬‭governing‬‭the‬ ‭scope of its powers.‬ ‭c)‬ ‭Relying‬ ‭on‬ ‭the‬ ‭observations‬ ‭of‬ ‭the‬ ‭Hon'ble‬ ‭Supreme‬ ‭Court‬ ‭in‬ ‭A.‬ ‭Devendran‬ ‭v.‬ ‭State‬ ‭of‬ ‭Tamil‬ ‭Nadu‬ ‭15‬‭,‬ ‭the‬ ‭learned‬ ‭Senior‬ ‭Counsel‬ ‭contended‬‭that,‬‭as‬‭only‬‭a‬‭further‬‭investigation‬‭had‬‭been‬‭ordered‬‭and‬‭the‬ ‭trial‬ ‭pending‬ ‭before‬ ‭the‬ ‭Sessions‬ ‭Court‬ ‭had‬ ‭been‬ ‭stayed,‬ ‭the‬ ‭CBI‬ ‭was‬ ‭legally‬‭bound‬‭to‬‭file‬‭any‬‭application‬‭under‬‭Section‬‭307‬‭of‬‭the‬‭IPC‬‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track‬ ‭III)‬‭Thiruvananthapuram,‬‭and‬ ‭not‬ ‭before‬ ‭the‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate,‬ ‭Ernakulam.‬ ‭It‬ ‭was‬ ‭urged‬ ‭that‬ ‭14‬ [‭ 2023 SCC ONLINE SC 515]‬ ‭15‬ ‭[(1997) 11 SCC 720]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭47‬‭:‬ ‭the‬ ‭grant‬ ‭of‬ ‭pardon‬ ‭in‬ ‭the‬ ‭present‬ ‭case,‬ ‭having‬ ‭been‬ ‭made‬ ‭by‬ ‭a‬‭court‬ ‭lacking‬ ‭jurisdiction,‬ ‭stands‬‭vitiated‬‭and‬‭constitutes‬‭a‬‭defect‬‭which‬‭is‬‭not‬ ‭a‬‭mere‬‭curable‬‭irregularity‬‭but‬‭a‬‭substantive‬‭illegality‬‭going‬‭to‬‭the‬‭root‬‭of‬ ‭the matter.‬ ‭d)‬ ‭The‬ ‭learned‬ ‭counsel‬ ‭further‬ ‭referred‬ ‭to‬ ‭the‬ ‭cross-examination‬ ‭of‬ ‭PW5,‬ ‭wherein‬ ‭it‬ ‭was‬ ‭elicited‬ ‭that‬ ‭he‬ ‭was‬ ‭not‬ ‭present‬ ‭when‬ ‭the‬ ‭6th‬ ‭accused‬ ‭allegedly‬ ‭had‬ ‭a‬ ‭conversation‬ ‭with‬ ‭PW15,‬ ‭and‬‭that‬‭his‬‭knowledge‬‭of‬‭the‬ ‭same‬‭was‬‭purely‬‭hearsay.‬‭According‬‭to‬‭the‬‭learned‬‭counsel,‬‭neither‬‭PW5‬ ‭nor‬ ‭PW15,‬ ‭in‬ ‭their‬‭testimonies‬‭before‬‭the‬‭Court,‬‭made‬‭any‬‭reference‬‭to‬ ‭the‬ ‭involvement‬ ‭of‬ ‭A6,‬ ‭thereby‬ ‭rendering‬ ‭the‬‭allegation‬‭against‬‭the‬‭6th‬ ‭accused unsubstantiated by direct evidence.‬ ‭e)‬ ‭Non-examination‬ ‭of‬ ‭Shaheer,‬ ‭the‬ ‭officer‬ ‭who‬ ‭had‬ ‭gone‬ ‭to‬ ‭fetch‬ ‭Raveendran‬‭Nair‬‭and‬‭Mohanan‬‭Chettiyar,‬‭who‬‭was‬‭summoned‬‭to‬‭prepare‬ ‭the draft FIR, is fatal, contends the learned counsel.‬ ‭f )‬ ‭Lack‬‭of‬‭corroboration‬‭of‬‭the‬‭evidence‬‭given‬‭by‬‭approvers‬‭by‬‭independent‬ ‭evidence is yet another argument advanced by the learned counsel.‬ ‭g)‬ ‭The‬ ‭learned‬ ‭counsel‬ ‭would‬ ‭then‬ ‭take‬ ‭us‬ ‭through‬ ‭the‬ ‭evidence‬ ‭of‬‭PW5,‬ ‭15,‬‭16,‬‭17,‬‭18,‬‭21‬‭and‬‭47,‬‭and‬‭it‬‭is‬‭argued‬‭that‬‭the‬‭evidence‬‭pointing‬‭to‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭48‬‭:‬ ‭the‬ ‭involvement‬ ‭of‬ ‭the‬ ‭6th‬ ‭accused‬ ‭is‬ ‭shaky‬ ‭and‬ ‭could‬ ‭not‬ ‭have‬ ‭been‬ ‭relied upon.‬ ‭14.‬ ‭Sri.‬ ‭K.P.‬ ‭Satjeesam,‬ ‭the‬ ‭learned‬ ‭Senior‬ ‭Counsel‬ ‭appearing‬ ‭for‬ ‭the‬ ‭CBI, advanced the following submissions:‬ ‭a)‬ ‭This‬‭is‬‭a‬‭case‬‭wherein‬‭a‬‭person‬‭was‬‭taken‬‭into‬‭custody‬‭by‬‭accused‬‭Nos.‬‭1‬ ‭and‬‭2‬‭and‬‭was‬‭tortured‬‭brutally‬‭with‬‭the‬‭assistance‬‭of‬‭A3‬‭resulting‬‭in‬‭his‬ ‭death‬ ‭on‬ ‭the‬ ‭same‬ ‭day‬ ‭at‬ ‭the‬ ‭Medical‬ ‭College‬ ‭Hospital.‬ ‭Since‬ ‭the‬ ‭incident‬ ‭took‬ ‭place‬ ‭within‬ ‭the‬ ‭four‬ ‭walls‬ ‭of‬ ‭the‬ ‭office‬ ‭of‬ ‭the‬ ‭Circle‬ ‭Inspector,‬ ‭the‬ ‭prosecution‬ ‭had‬‭to‬‭rely‬‭on‬‭the‬‭evidence‬‭of‬‭Police‬‭Officers‬ ‭to‬‭bring‬‭out‬‭the‬‭truth.‬‭However,‬‭all‬‭measures‬‭were‬‭taken‬‭by‬‭the‬‭officers‬ ‭to‬ ‭screen‬ ‭the‬ ‭offender‬ ‭and‬ ‭to‬‭manipulate‬‭the‬‭records‬‭maintained‬‭in‬‭the‬ ‭police‬ ‭station.‬ ‭The‬ ‭investigation‬ ‭conducted‬ ‭earlier‬ ‭by‬ ‭the‬ ‭CBCID‬ ‭was‬ ‭a‬ ‭farce‬ ‭and‬ ‭it‬ ‭was‬ ‭after‬ ‭taking‬ ‭note‬ ‭of‬ ‭the‬ ‭same‬ ‭that‬ ‭this‬ ‭Court‬ ‭had‬ ‭entrusted‬ ‭the‬ ‭investigation‬ ‭with‬ ‭the‬ ‭CBI.‬ ‭The‬ ‭CBI‬ ‭conducted‬ ‭a‬ ‭comprehensive‬ ‭investigation‬ ‭and‬ ‭found‬ ‭the‬ ‭involvement‬ ‭of‬ ‭the‬ ‭Senior‬ ‭Police‬ ‭Officers‬ ‭and‬ ‭the‬ ‭passive‬‭involvement‬‭of‬‭the‬‭officers‬‭who‬‭were‬‭on‬ ‭duty.‬ ‭As‬ ‭many‬ ‭as‬ ‭8‬‭Officers‬‭who‬‭were‬‭on‬‭duty‬‭approached‬‭the‬‭CBI‬‭and‬ ‭requested‬ ‭that‬ ‭they‬ ‭be‬ ‭made‬ ‭approvers‬‭and‬‭undertook‬‭that‬‭they‬‭would‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭49‬‭:‬ ‭speak‬ ‭the‬ ‭truth.‬ ‭It‬‭was‬‭in‬‭the‬‭said‬‭circumstances‬‭that‬‭applications‬‭were‬ ‭filed‬ ‭to‬ ‭tender‬ ‭pardon‬ ‭to‬ ‭the‬ ‭said‬ ‭accused‬ ‭which‬ ‭was‬ ‭allowed‬ ‭by‬ ‭the‬ ‭Court‬ ‭on‬ ‭conditions.‬ ‭It‬ ‭is‬ ‭submitted‬ ‭that‬ ‭the‬ ‭approvers‬ ‭who‬ ‭were‬ ‭examined‬ ‭as‬ ‭PW1,‬ ‭PW3,‬ ‭PW5,‬ ‭PW15‬ ‭to‬ ‭PW18‬ ‭came‬ ‭before‬ ‭court‬ ‭and‬ ‭stated‬‭in‬‭detail‬‭the‬‭manner‬‭in‬‭which‬‭the‬‭accused‬‭Nos.‬‭1‬‭and‬‭2‬ ‭had‬‭taken‬ ‭into‬ ‭custody‬ ‭of‬ ‭Udayakumar‬ ‭and‬ ‭was‬ ‭tortured‬ ‭by‬ ‭A1‬ ‭to‬ ‭A3.‬ ‭They‬ ‭had‬ ‭also‬ ‭stated‬ ‭the‬ ‭manner‬ ‭in‬ ‭which‬ ‭accused‬ ‭Nos.‬ ‭4‬ ‭to‬ ‭6‬ ‭threatened‬ ‭and‬ ‭forced‬‭their‬‭subordinate‬‭Police‬‭Officers‬‭to‬‭narrate‬‭a‬‭false‬‭version‬‭in‬‭tune‬ ‭with‬ ‭the‬ ‭fabricated‬ ‭records‬ ‭prepared‬ ‭at‬ ‭their‬‭instance.‬‭According‬‭to‬‭the‬ ‭learned‬‭counsel,‬‭the‬‭learned‬‭Sessions‬‭Judge‬‭had‬‭rightly‬‭relied‬‭upon‬‭their‬ ‭evidence to arrive at the finding of guilt.‬ ‭b)‬ ‭The‬ ‭contention‬ ‭advanced‬ ‭by‬ ‭the‬ ‭learned‬ ‭counsel‬ ‭appearing‬ ‭for‬ ‭the‬ ‭appellants‬ ‭that‬ ‭the‬ ‭CBI‬ ‭had‬ ‭violated‬ ‭the‬ ‭directions‬ ‭issued‬ ‭by‬‭this‬‭Court‬ ‭and‬ ‭conducted‬ ‭a‬ ‭re-investigation‬ ‭was‬ ‭vehemently‬ ‭denied.‬ ‭According‬ ‭to‬ ‭the‬ ‭learned‬ ‭counsel,‬ ‭after‬ ‭taking‬ ‭over‬ ‭investigation‬ ‭as‬ ‭ordered‬ ‭by‬ ‭this‬ ‭Court,‬‭the‬‭CBI,‬‭as‬‭per‬‭the‬‭procedure,‬‭is‬‭required‬‭to‬‭re-register‬‭the‬‭crime‬ ‭and‬‭submit‬‭a‬‭report‬‭before‬‭the‬‭CJM,‬‭Ernakulam,‬‭which‬‭is‬‭the‬‭designated‬ ‭court‬ ‭as‬ ‭per‬ ‭Government‬‭Notification‬‭dated‬‭2.12.1974.‬‭After‬‭completing‬ ‭the‬ ‭investigation,‬ ‭the‬ ‭final‬ ‭report‬ ‭was‬ ‭laid‬ ‭and‬ ‭the‬ ‭CJM‬ ‭Ernakulam‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭50‬‭:‬ ‭committed‬ ‭the‬ ‭case‬ ‭to‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session,‬ ‭Ernakulam.‬ ‭The‬ ‭Sessions‬ ‭Court‬ ‭made‬ ‭over‬ ‭the‬ ‭case‬ ‭to‬ ‭the‬ ‭CBI‬ ‭Special‬ ‭Court,‬ ‭Ernakulam.‬ ‭After‬ ‭establishment‬ ‭of‬ ‭the‬ ‭CBI‬ ‭Court‬ ‭at‬ ‭Thiruvananthapuram,‬ ‭the‬ ‭Case‬ ‭was‬ ‭transferred‬ ‭to‬ ‭the‬ ‭CBI,‬ ‭Special‬ ‭Court,‬ ‭Thiruvananthapuram‬ ‭by‬ ‭order‬ ‭dated 14.3.2012.‬ ‭c)‬ ‭Insofar‬ ‭as‬ ‭the‬ ‭contention‬ ‭that‬ ‭the‬ ‭CBI‬ ‭had‬ ‭erred‬ ‭in‬ ‭not‬ ‭submitting‬ ‭the‬ ‭Supplementary‬ ‭report‬ ‭before‬ ‭the‬ ‭Court‬ ‭where‬ ‭S.C.No.1542/2005‬ ‭was‬ ‭pending,‬ ‭it‬ ‭is‬ ‭submitted‬ ‭that‬ ‭this‬ ‭Court‬ ‭had‬ ‭stayed‬ ‭the‬ ‭proceedings‬ ‭to‬ ‭avoid‬ ‭conflict‬ ‭of‬ ‭decisions.‬ ‭It‬ ‭is‬ ‭submitted‬ ‭that‬ ‭when‬ ‭investigation‬ ‭was‬ ‭handed‬‭over‬‭to‬‭the‬‭CBI,‬‭they‬‭can‬‭only‬‭follow‬‭their‬‭procedure,‬‭which‬‭was‬ ‭done in the instant case.‬ ‭d)‬ ‭There‬ ‭is‬ ‭no‬ ‭irregularity‬ ‭in‬ ‭the‬ ‭procedure‬ ‭followed‬ ‭by‬ ‭the‬ ‭Special‬ ‭Judge‬ ‭(SPE/CBI)‬‭in‬‭trying‬‭the‬‭matter‬‭on‬‭the‬‭case‬‭being‬‭committed‬‭by‬‭the‬‭CJM,‬ ‭Ernakulam.‬ ‭The‬ ‭accused‬ ‭Nos.‬ ‭4‬ ‭and‬ ‭5‬ ‭had‬ ‭approached‬ ‭this‬ ‭Court‬‭and‬ ‭had‬ ‭preferred‬ ‭Crl.R.P.No.‬ ‭1170‬ ‭of‬ ‭2015‬ ‭challenging‬ ‭the‬ ‭procedure‬ ‭followed‬ ‭by‬ ‭the‬ ‭CBI‬ ‭in‬ ‭registering‬ ‭a‬ ‭Crime‬ ‭and‬ ‭in‬ ‭submitting‬ ‭a‬ ‭supplementary‬‭final‬‭report‬‭before‬‭the‬‭CJM,‬‭Ernakulam.‬ ‭The‬‭committal‬‭of‬ ‭the‬ ‭case‬ ‭to‬‭the‬‭Court‬‭of‬‭Session,‬‭Ernakulam,‬‭was‬‭also‬‭challenged.‬ ‭This‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭51‬‭:‬ ‭Court‬ ‭rejected‬ ‭the‬ ‭prayer,‬ ‭taking‬ ‭note‬ ‭of‬ ‭the‬ ‭law‬ ‭laid‬ ‭down‬ ‭in‬ ‭Vinay‬ ‭Tyagi‬ ‭(supra)‬ ‭and‬ ‭held‬ ‭that‬ ‭the‬ ‭practice‬ ‭of‬ ‭the‬ ‭CBI‬ ‭to‬ ‭register‬ ‭a‬‭fresh‬ ‭FIR‬‭and‬‭the‬‭filing‬‭of‬‭the‬‭final‬‭report‬‭before‬‭the‬‭Chief‬‭Judicial‬‭Magistrate,‬ ‭Ernakulam,‬ ‭was‬ ‭legal.‬ ‭In‬ ‭view‬ ‭of‬ ‭the‬ ‭said‬ ‭order,‬‭the‬‭appellants‬‭cannot‬ ‭be heard to contend that any prejudice has been caused.‬ ‭e)‬ ‭It‬‭is‬‭further‬‭submitted‬‭that‬‭the‬‭3rd‬‭accused,‬‭one‬‭Soman,‬‭had‬‭approached‬ ‭this‬ ‭Court‬ ‭and‬ ‭had‬ ‭filed‬ ‭Crl.M.C.Nos.3189‬ ‭of‬ ‭2014‬ ‭and‬ ‭3083‬ ‭of‬ ‭2014‬ ‭challenging‬ ‭the‬ ‭order‬ ‭passed‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭ordering‬ ‭joint‬ ‭trial‬ ‭of‬ ‭S.C.No.916‬ ‭of‬ ‭2012‬ ‭and‬ ‭S.C.No.917‬ ‭of‬ ‭2012‬ ‭and‬ ‭also‬ ‭the‬ ‭order‬ ‭arraigning‬ ‭him‬ ‭as‬ ‭the‬ ‭7th‬ ‭accused‬ ‭in‬ ‭S.C.No.917‬ ‭of‬ ‭2012.‬ ‭This‬ ‭Court,‬ ‭after‬ ‭considering‬ ‭the‬ ‭facts‬ ‭and‬ ‭circumstances,‬ ‭disposed‬ ‭of‬ ‭the‬ ‭matter‬ ‭by‬ ‭judgment‬ ‭dated‬ ‭09.01.2015‬ ‭with‬ ‭specific‬ ‭directions‬ ‭to‬ ‭the‬ ‭learned‬ ‭Special‬ ‭Judge‬ ‭to‬ ‭proceed‬ ‭with‬ ‭the‬ ‭matter‬ ‭in‬ ‭terms‬ ‭of‬ ‭the‬ ‭directions‬ ‭issued‬ ‭in‬ ‭the‬ ‭order.‬ ‭Thereafter,‬ ‭the‬ ‭accused‬ ‭No.‬ ‭4‬ ‭(Ajith‬ ‭Kumar)‬ ‭and‬ ‭accused‬ ‭No.5‬ ‭(Sabu)‬ ‭had‬ ‭approached‬ ‭this‬ ‭Court‬ ‭and‬ ‭had‬ ‭filed‬‭Crl.R.P.No.1170‬‭of‬‭2015‬‭seeking‬‭to‬‭quash‬‭the‬‭committal‬‭proceedings‬ ‭and‬‭for‬‭quashing‬‭the‬‭charge.‬‭This‬‭Court,‬‭by‬‭judgment‬‭dated‬‭31.3.2016‬‭in‬ ‭Crl.R.P.No.1170‬ ‭of‬ ‭2015,‬ ‭repelled‬ ‭the‬ ‭contentions,‬ ‭holding‬ ‭that‬ ‭the‬ ‭registration‬ ‭of‬ ‭crime‬ ‭by‬ ‭the‬ ‭CBI‬ ‭and‬ ‭the‬ ‭submission‬ ‭of‬ ‭the‬ ‭final‬ ‭report‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭52‬‭:‬ ‭before the Jurisdictional Magistrate is legal.‬ ‭f )‬ ‭According‬ ‭to‬ ‭the‬ ‭learned‬ ‭counsel,‬ ‭the‬ ‭principles‬ ‭of‬ ‭law‬ ‭laid‬ ‭down‬ ‭in‬ ‭Devendran‬ ‭(supra)‬ ‭were‬ ‭not‬ ‭violated‬ ‭as‬ ‭the‬ ‭reports‬ ‭were‬ ‭filed‬ ‭before‬ ‭the‬ ‭CJM,‬ ‭Ernakulam,‬ ‭and‬ ‭as‬ ‭the‬ ‭stage‬ ‭was‬ ‭before‬ ‭committal,‬ ‭only‬ ‭the‬ ‭CJM could have considered the application for tender of pardon.‬ ‭g)‬ ‭It‬ ‭is‬ ‭urged‬ ‭that‬ ‭the‬ ‭learned‬ ‭Sessions‬‭Judge‬‭had‬‭evaluated‬‭the‬‭evidence‬ ‭in‬ ‭a‬ ‭proper‬ ‭manner‬ ‭and‬ ‭has‬ ‭arrived‬ ‭at‬ ‭the‬ ‭finding‬ ‭of‬ ‭guilt.‬ ‭It‬ ‭is‬ ‭also‬ ‭argued‬‭that‬‭the‬‭offence‬‭committed‬‭by‬‭the‬‭1st‬‭accused‬‭is‬‭so‬‭heinous‬‭that‬ ‭an‬‭innocent‬‭man‬‭was‬‭taken‬‭into‬‭custody‬‭and‬‭his‬‭thighs‬‭kneaded‬‭with‬‭an‬ ‭iron‬ ‭rod,‬ ‭that‬‭the‬‭offence‬‭would‬‭fall‬‭into‬‭the‬‭rarest‬‭of‬‭rare‬‭category‬‭and‬ ‭no interference is warranted.‬ ‭15.‬ ‭We‬‭have‬‭carefully‬‭considered‬‭the‬‭submissions‬‭advanced‬‭and‬‭have‬ ‭carefully gone through the records.‬ ‭16.‬ ‭Whether the trial can be held to be vitiated‬ ‭16.1.‬ ‭We‬ ‭shall‬ ‭first‬ ‭deal‬ ‭with‬ ‭the‬ ‭contention‬ ‭advanced‬ ‭by‬ ‭the‬ ‭counsel‬ ‭appearing‬‭for‬‭the‬‭accused‬‭that‬‭the‬‭CBI‬‭has‬‭acted‬‭against‬‭the‬‭directions‬‭issued‬‭by‬ ‭this‬ ‭Court‬ ‭while‬ ‭ordering‬ ‭further‬ ‭investigation‬ ‭and‬ ‭the‬ ‭trial‬ ‭and‬ ‭conviction‬ ‭has‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭53‬‭:‬ ‭been‬ ‭vitiated.‬ ‭We‬ ‭shall‬ ‭also‬ ‭consider‬ ‭the‬ ‭contention‬ ‭as‬ ‭regards‬ ‭the‬ ‭legality‬ ‭of‬ ‭registering‬ ‭a‬ ‭fresh‬ ‭FIR‬ ‭and‬ ‭submitting‬ ‭final‬ ‭report‬ ‭before‬ ‭the‬ ‭Sessions‬ ‭Court,‬ ‭Ernakulam‬‭when‬‭what‬‭was‬‭ordered‬‭was‬‭further‬‭investigation‬‭in‬‭a‬‭case‬‭where‬‭trial‬ ‭had‬ ‭commenced‬ ‭before‬ ‭the‬ ‭Sessions‬ ‭Court‬ ‭which‬ ‭was‬ ‭stayed‬‭for‬‭submission‬‭of‬ ‭the supplementary report.‬ ‭16.2.‬ ‭As‬ ‭stated‬ ‭earlier,‬ ‭final‬ ‭report‬ ‭was‬ ‭filed‬ ‭by‬ ‭the‬‭CBCID‬‭in‬‭Crime‬‭No.‬ ‭704‬‭of‬‭2005‬‭registered‬‭at‬‭the‬‭Fort‬‭Police‬‭Station‬‭before‬‭the‬‭Judicial‬‭Magistrate‬‭of‬ ‭First‬ ‭Class-III,‬ ‭Thiruvananthapuram‬ ‭and‬ ‭committal‬ ‭proceedings‬ ‭was‬ ‭initiated‬‭as‬ ‭C.P.No‬ ‭21‬ ‭of‬ ‭2006.‬ ‭The‬ ‭accused‬ ‭were‬ ‭Jitha‬ ‭Kumar‬ ‭(A1),‬ ‭Sreekumar‬ ‭(A2)‬ ‭and‬ ‭Soman‬‭(A3).‬‭They‬‭were‬‭charged‬‭for‬‭having‬‭committed‬‭offences‬‭punishable‬‭under‬ ‭Sections‬ ‭331,‬ ‭302‬ ‭r/w.‬ ‭Section‬ ‭34‬ ‭of‬ ‭the‬ ‭IPC.‬ ‭The‬ ‭case‬ ‭was‬ ‭committed‬ ‭to‬ ‭the‬ ‭Court‬‭of‬‭Session,‬‭Thiruvananthapuram‬‭and‬‭the‬‭same‬‭was‬‭made‬‭over‬‭to‬‭the‬‭Court‬ ‭of‬‭the‬‭Additional‬ ‭Sessions‬‭Judge‬‭(Fast‬‭Track-III‬‭),‬‭Thiruvananthapuram.‬‭In‬‭Crime‬ ‭No.703 of 2005, a refer report was filed by the police.‬ ‭16.3.‬ ‭Trial‬ ‭commenced‬ ‭in‬ ‭S.C.No.1542‬ ‭of‬ ‭2006,‬ ‭and‬ ‭as‬ ‭many‬ ‭as‬ ‭34‬ ‭witnesses‬ ‭were‬‭examined.‬‭Raveendran‬‭Nair,‬‭who‬‭was‬‭examined‬‭as‬‭PW15‬‭in‬‭this‬ ‭case,‬ ‭was‬ ‭examined‬ ‭as‬ ‭PW11‬ ‭in‬ ‭S.C.No.1542‬ ‭of‬ ‭2006.‬ ‭The‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭invoked‬ ‭Section‬ ‭319‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭and‬ ‭felt‬ ‭that‬ ‭he‬ ‭was‬ ‭also‬ ‭intimately‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭54‬‭:‬ ‭involved‬ ‭in‬ ‭the‬ ‭commission‬ ‭of‬ ‭the‬ ‭offence.‬ ‭The‬ ‭Sessions‬ ‭Court‬ ‭proceeded‬ ‭to‬ ‭array‬ ‭him‬ ‭as‬ ‭the‬ ‭4th‬ ‭accused‬ ‭in‬ ‭the‬ ‭case.‬ ‭This‬ ‭order‬ ‭was‬ ‭challenged‬ ‭by‬ ‭Raveendran‬ ‭Nair‬ ‭before‬ ‭this‬ ‭Court‬ ‭by‬ ‭filing‬ ‭Crl.R.P.‬ ‭No.2902‬ ‭of‬ ‭2007.‬ ‭In‬ ‭the‬ ‭meantime,‬ ‭the‬ ‭mother‬ ‭of‬ ‭the‬ ‭deceased‬ ‭approached‬‭this‬‭Court‬‭and‬‭filed‬‭W.P.(C)‬ ‭No.24258‬ ‭of‬ ‭2007,‬ ‭requesting‬ ‭to‬ ‭hand‬ ‭over‬ ‭the‬ ‭investigation‬ ‭to‬ ‭the‬ ‭CBI.‬ ‭Both‬ ‭these‬ ‭matters‬ ‭came‬ ‭up‬ ‭before‬ ‭a‬ ‭learned‬ ‭Single‬ ‭Judge‬‭who‬‭felt‬‭that‬‭though‬‭the‬ ‭case‬ ‭was‬ ‭one‬ ‭which‬ ‭the‬ ‭CBI‬ ‭ought‬‭to‬‭carry‬‭out‬‭investigation,‬‭in‬‭view‬‭of‬‭certain‬ ‭precedents‬‭that‬‭only‬‭the‬‭agency‬‭which‬‭carried‬‭out‬‭the‬‭earlier‬‭investigation‬‭could‬ ‭carry‬ ‭further‬ ‭investigation‬ ‭referred‬ ‭the‬ ‭matter‬ ‭for‬ ‭an‬ ‭authoritative‬ ‭pronouncement.‬ ‭The‬ ‭matter‬ ‭was‬ ‭heard‬ ‭by‬ ‭a‬ ‭Division‬ ‭Bench‬ ‭of‬ ‭this‬ ‭Court.‬ ‭The‬ ‭relevant‬‭portion‬‭of‬‭the‬‭judgment‬‭in‬‭J.‬‭Prabhavathiamma‬‭v‬‭State‬‭of‬‭Kerala‬‭16‬ ‭reads as under:‬ ‭"17......After‬ ‭going‬ ‭through‬ ‭the‬ ‭evidence‬ ‭already‬ ‭on‬ ‭record,‬ ‭we‬ ‭have‬ ‭already‬ ‭held‬ ‭that‬ ‭the‬ ‭Court‬ ‭was‬ ‭justified‬ ‭on‬ ‭evidence‬ ‭adduced‬‭before‬‭it‬‭in‬‭impleading‬‭the‬‭review‬‭petitioner‬‭as‬‭an‬‭accused.‬ ‭We‬ ‭see‬ ‭no‬ ‭infirmity‬ ‭in‬ ‭the‬ ‭order‬‭passed‬‭under‬‭S.319.‬‭It‬‭cannot‬‭be‬ ‭stated‬‭that‬‭there‬‭is‬‭no‬‭prima‬‭facie‬‭case‬‭against‬‭him.‬‭Hence,‬‭Crl.‬‭RP‬ ‭is‬ ‭dismissed.‬ ‭But,‬ ‭we‬‭are‬‭not‬‭expressing‬‭any‬‭opinion‬‭on‬‭the‬‭merits‬ ‭of‬ ‭the‬ ‭matter‬ ‭as‬ ‭it‬ ‭is‬ ‭for‬ ‭the‬ ‭Trial‬‭Court‬‭to‬‭decide‬‭the‬‭matter‬‭after‬ ‭considering‬‭the‬‭evidence.‬‭We‬‭have‬‭already‬‭found‬‭that‬‭this‬‭case‬‭is‬‭a‬ ‭fit‬ ‭case‬ ‭which‬ ‭CBI‬ ‭should‬ ‭conduct‬ ‭further‬ ‭investigation‬ ‭as‬ ‭police‬ ‭16‬ ‭(2008 (1) KLJ 9)‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭55‬‭:‬ ‭officers‬‭are‬‭accused‬‭in‬‭the‬‭case‬‭and‬‭from‬‭the‬‭available‬‭materials,‬‭we‬ ‭are‬ ‭of‬ ‭the‬ ‭prima‬ ‭facie‬ ‭opinion‬ ‭that‬ ‭in‬ ‭this‬ ‭case‬ ‭colleagues‬ ‭in‬ ‭the‬ ‭police‬‭force‬‭are‬‭more‬‭interested‬‭in‬‭protecting‬‭the‬‭accused‬‭instead‬‭of‬ ‭doing‬‭justice‬‭or‬‭conducting‬‭proper‬‭investigation‬‭according‬‭to‬‭law.‬‭It‬ ‭is‬ ‭true‬ ‭that‬ ‭in‬ ‭all‬ ‭cases‬ ‭where‬ ‭CBI‬ ‭enquiry‬ ‭is‬ ‭ordered‬ ‭it‬ ‭is‬ ‭not‬ ‭necessary‬‭to‬‭stay‬‭the‬‭trial‬‭which‬‭is‬‭in‬‭progress.‬‭But,‬‭in‬‭the‬‭nature‬‭of‬ ‭the‬ ‭case,‬ ‭it‬ ‭is‬‭necessary‬‭that‬‭further‬‭proceedings‬‭of‬‭the‬‭Trial‬‭Court‬ ‭need‬‭be‬‭started‬‭only‬‭after‬‭CBI‬‭files‬‭further‬‭report‬‭and‬‭it‬‭is‬‭a‬‭fit‬‭case‬ ‭to‬ ‭allow‬ ‭the‬ ‭writ‬ ‭petition‬ ‭filed‬ ‭by‬ ‭the‬ ‭mother‬ ‭of‬ ‭the‬ ‭deceased‬ ‭by‬ ‭referring‬ ‭the‬ ‭matter‬ ‭to‬ ‭CBI.‬ ‭Hence,‬ ‭we‬ ‭direct‬ ‭the‬ ‭CBI‬ ‭to‬ ‭conduct‬ ‭further‬ ‭investigation‬ ‭as‬ ‭expeditiously‬ ‭as‬ ‭possible."‬ ‭(emphasis‬ ‭supplied)‬ ‭16.4.‬ ‭For‬ ‭clarity,‬ ‭we‬ ‭shall‬ ‭summarise‬ ‭the‬ ‭general‬ ‭observations‬ ‭made‬ ‭by‬ ‭this Court in the above judgment:‬ ‭a)‬ ‭If‬ ‭the‬ ‭facts‬ ‭warrant,‬ ‭to‬ ‭do‬ ‭justice‬ ‭and‬ ‭to‬ ‭install‬ ‭confidence‬ ‭in‬ ‭the‬ ‭public‬ ‭mind,‬ ‭in‬ ‭appropriate‬ ‭cases,‬ ‭the‬ ‭High‬ ‭Court‬ ‭can‬ ‭allow‬ ‭the‬ ‭C.B.I.‬‭to‬‭further‬ ‭investigate the crime.‬ ‭b)‬ ‭There‬ ‭is‬ ‭no‬ ‭infirmity‬ ‭in‬ ‭the‬ ‭order‬ ‭passed‬ ‭under‬ ‭section‬ ‭319‬ ‭of‬ ‭the‬ ‭Cr.P.C.arraying Raveendran Nair as the 4th accused.‬ ‭c)‬ ‭Though‬‭ordinarily,‬‭in‬‭cases‬‭where‬‭CBI‬‭enquiry‬‭is‬‭ordered,‬‭it‬‭is‬‭not‬‭necessary‬ ‭to‬ ‭stay‬ ‭the‬ ‭trial‬ ‭which‬ ‭is‬ ‭in‬ ‭progress,‬ ‭in‬ ‭the‬ ‭nature‬ ‭of‬ ‭the‬ ‭case,‬ ‭it‬ ‭is‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭56‬‭:‬ ‭necessary‬ ‭that‬ ‭further‬ ‭proceedings‬ ‭of‬ ‭the‬ ‭trial‬ ‭court‬ ‭need‬ ‭be‬ ‭started‬ ‭only‬ ‭after CBI f‬‭iles further report.‬ ‭17.‬ ‭This‬ ‭Court,‬ ‭in‬ ‭clear‬ ‭terms,‬ ‭directed‬ ‭the‬ ‭CBI‬ ‭to‬ ‭carry‬ ‭out‬ ‭further‬ ‭investigation‬‭and‬‭not‬‭re-investigation.‬‭While‬‭passing‬‭the‬‭judgment‬‭this‬‭Court‬‭was‬ ‭guided‬‭by‬‭the‬‭observations‬‭in‬‭Gudalure‬‭M.J‬‭Cherian‬‭And‬‭Others‬‭v.‬‭Union‬‭Of‬ ‭India‬ ‭And‬ ‭Others‬‭17‬‭,‬ ‭wherein‬ ‭in‬ ‭identical‬ ‭circumstances,‬ ‭further‬ ‭investigation‬ ‭was‬ ‭ordered‬ ‭in‬ ‭a‬ ‭case‬ ‭pending‬ ‭before‬ ‭the‬ ‭Sessions‬ ‭Court‬ ‭and‬ ‭the‬ ‭Apex‬ ‭Court‬ ‭also‬‭rejected‬‭the‬‭prayer‬‭to‬‭transfer‬‭the‬‭criminal‬‭case‬‭from‬‭the‬‭file‬‭of‬‭IX‬‭Additional‬ ‭Sessions‬ ‭Judge,‬ ‭Moradabad‬ ‭to‬ ‭some‬ ‭other‬ ‭court.‬ ‭In‬ ‭the‬ ‭light‬ ‭of‬ ‭the‬ ‭above,‬ ‭all‬ ‭that‬ ‭the‬ ‭CBI‬ ‭could‬ ‭have‬ ‭done‬ ‭is‬ ‭to‬ ‭conduct‬ ‭further‬ ‭investigation‬ ‭and‬ ‭submit‬ ‭a‬ ‭supplementary‬ ‭report‬ ‭before‬ ‭the‬ ‭Additional‬ ‭Session‬ ‭Judge‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram, where S.C.No.1542 of 2006 was pending.‬ ‭18.‬ ‭Instead‬ ‭of‬ ‭complying‬ ‭with‬ ‭the‬ ‭directions‬ ‭issued‬ ‭by‬ ‭this‬ ‭Court,‬‭the‬ ‭CBI‬ ‭reregistered‬ ‭fresh‬ ‭FIR‬ ‭and‬ ‭then‬ ‭proceeded‬ ‭to‬ ‭array‬ ‭the‬ ‭officers‬ ‭who‬ ‭were‬ ‭present‬‭in‬‭the‬‭Police‬‭Station‬‭on‬‭the‬‭said‬‭day‬‭and‬‭who‬‭had‬‭allegedly‬‭manipulated‬ ‭the‬‭records‬‭as‬‭accused.‬‭Thereafter,‬‭applications‬‭were‬‭filed‬‭before‬‭the‬‭Magistrate‬ ‭Court‬ ‭to‬ ‭tender‬ ‭pardon‬ ‭to‬ ‭them‬ ‭on‬ ‭condition‬ ‭that‬ ‭they‬ ‭make‬ ‭a‬ ‭full‬ ‭and‬ ‭true‬ ‭disclosure‬‭of‬‭the‬‭events‬‭and‬‭the‬‭involvement‬‭of‬‭the‬‭present‬‭accused.‬‭Pardon‬‭was‬ ‭17‬ ‭[(1992) SCC 1 397]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭57‬‭:‬ ‭granted‬ ‭by‬ ‭the‬ ‭CJM‬ ‭Ernakulam,‬ ‭and‬ ‭thereafter‬‭the‬‭investigation‬‭was‬‭completed‬ ‭and‬ ‭a‬ ‭final‬ ‭report‬ ‭styled‬ ‭as‬ ‭a‬ ‭supplementary‬ ‭report‬ ‭was‬ ‭laid‬ ‭before‬ ‭the‬ ‭CJM,‬ ‭Ernakulam‬ ‭arraying‬ ‭additionally‬‭the‬‭accused‬‭Nos.‬‭4‬‭to‬‭6‬‭in‬‭this‬‭Case.‬‭Committal‬ ‭proceedings‬‭were‬‭initiated‬‭by‬‭the‬‭CJM,‬‭Ernakulam‬‭by‬‭numbering‬‭R.C.5/S/2008‬‭as‬ ‭C.P.No.8/2010‬ ‭and‬ ‭R.C.10/S/2007‬ ‭as‬ ‭C.P.No.9/2010‬ ‭on‬ ‭the‬ ‭file‬ ‭of‬ ‭the‬ ‭Chief‬ ‭Judicial‬‭Magistrate‬‭Court,‬‭Ernakulam‬‭and‬‭the‬‭cases‬‭were‬‭committed‬‭to‬‭the‬‭Court‬ ‭of Session.‬ ‭19.‬ ‭It‬ ‭was‬ ‭after‬ ‭ignoring‬ ‭the‬ ‭earlier‬ ‭committal‬ ‭that‬ ‭a‬ ‭fresh‬ ‭committal‬ ‭order‬‭was‬‭passed‬‭by‬‭the‬‭CJM,‬‭Ernakulam.‬ ‭The‬‭Sessions‬‭Court,‬‭Ernakulam,‬‭made‬ ‭over‬‭the‬‭case‬‭to‬‭the‬‭Special‬‭Judge,‬‭CBI,‬‭Ernakulam.‬ ‭While‬‭so,‬‭in‬‭terms‬‭of‬‭O.M.‬ ‭No.‬‭61340/2009‬‭dated‬‭14.03.2012‬‭of‬‭this‬‭Court,‬‭the‬‭case‬‭was‬‭made‬‭over‬‭to‬‭the‬ ‭newly‬ ‭established‬ ‭Special‬ ‭Court,‬ ‭CBI,‬ ‭Thiruvananthapuram.‬ ‭It‬ ‭was‬ ‭when‬ ‭the‬ ‭case‬ ‭was‬ ‭taken‬ ‭up‬ ‭for‬ ‭framing‬ ‭charges‬ ‭that‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭noted‬ ‭that‬ ‭the‬ ‭main‬ ‭case‬ ‭viz‬ ‭S.C.No.1542‬ ‭of‬ ‭2006,‬ ‭was‬ ‭still‬ ‭pending‬ ‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram.‬ ‭The‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭found‬ ‭that‬ ‭the‬ ‭only‬ ‭material‬ ‭available‬ ‭before‬ ‭the‬ ‭court‬‭was‬‭the‬ ‭supplementary‬ ‭chargesheet‬ ‭filed‬ ‭by‬ ‭the‬ ‭CBI‬ ‭after‬ ‭conducting‬ ‭further‬ ‭investigation.‬ ‭The‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭noted‬ ‭that‬ ‭the‬ ‭prosecution‬ ‭had‬ ‭not‬ ‭taken‬‭any‬‭effort‬‭whatsoever‬‭to‬‭get‬‭S.C.No.1542‬‭of‬‭2006‬‭transferred‬‭to‬‭the‬‭Court‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭58‬‭:‬ ‭of‬ ‭the‬ ‭Special‬ ‭Judge,‬ ‭CBI,‬ ‭Thiruvananthapuram.‬ ‭In‬ ‭the‬ ‭said‬ ‭circumstances,‬ ‭a‬ ‭request‬ ‭was‬ ‭made‬ ‭to‬ ‭the‬ ‭High‬ ‭Court‬ ‭to‬ ‭consider‬ ‭the‬ ‭feasibility‬ ‭of‬ ‭transferring‬ ‭S.C.No.1542‬ ‭of‬ ‭2006‬ ‭pending‬ ‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram,‬ ‭to‬ ‭the‬ ‭Special‬ ‭Judge‬ ‭(SPE/CBI),‬ ‭Thiruvananthapuram.‬ ‭On‬‭receipt‬‭of‬‭the‬‭request,‬‭the‬‭case‬‭was‬‭made‬‭over‬‭to‬‭the‬ ‭CBI‬‭court‬‭as‬‭per‬‭O.M.‬‭dated‬‭27.08.2013‬‭on‬‭the‬‭administrative‬‭side.‬‭The‬‭question‬ ‭is whether the committal of the case yet again is in order.‬ ‭20.‬ ‭In‬ ‭Dharam‬ ‭Pal‬ ‭(supra),‬ ‭a‬ ‭reference‬ ‭was‬ ‭made‬ ‭by‬ ‭a‬ ‭Bench‬ ‭of‬ ‭Three‬ ‭Judges‬ ‭to‬ ‭the‬ ‭Constitution‬ ‭Bench‬ ‭and‬ ‭one‬ ‭of‬ ‭the‬ ‭questions‬ ‭that‬ ‭was‬ ‭referred‬ ‭was‬ ‭whether‬ ‭the‬ ‭judgment‬ ‭in‬ ‭Ranjit‬ ‭Singh‬ ‭v.‬ ‭State‬ ‭of‬ ‭Punjab‬ ‭18‬‭,‬ ‭which‬‭set‬‭aside‬‭the‬‭decision‬‭in‬‭Kishun‬‭Singh‬‭and‬‭Others‬‭v.‬‭State‬‭of‬‭Bihar‬‭19‬‭,‬ ‭was‬‭rightly‬‭decided‬‭or‬‭not.‬‭The‬‭facts‬‭of‬‭the‬‭case‬‭were‬‭that‬‭an‬‭FIR‬‭was‬‭registered‬ ‭against‬ ‭one‬ ‭Nafe‬ ‭Singh‬ ‭and‬ ‭certain‬ ‭others‬ ‭for‬ ‭commission‬ ‭of‬ ‭offences‬ ‭under‬ ‭Sections‬‭307‬‭and‬‭323‬‭r/w.‬‭Section‬‭34‬‭of‬‭the‬‭IPC.‬‭The‬‭Police,‬‭after‬‭investigation,‬ ‭submitted‬ ‭its‬ ‭report‬ ‭under‬ ‭Section‬ ‭173(2)‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭before‬ ‭the‬ ‭Magistrate‬ ‭sending‬ ‭only‬ ‭Nafe‬ ‭Singh‬ ‭for‬ ‭trial‬ ‭while‬ ‭including‬ ‭the‬ ‭names‬ ‭of‬ ‭the‬ ‭others‬ ‭in‬ ‭Column‬ ‭2‬ ‭of‬ ‭the‬‭report.‬‭On‬‭receipt‬‭of‬‭such‬‭police‬‭report,‬‭the‬‭Magistrate‬‭did‬‭not‬ ‭straightaway‬ ‭commit‬ ‭the‬ ‭case‬ ‭to‬ ‭the‬ ‭Sessions‬ ‭Court‬‭but,‬‭on‬‭an‬‭objection‬‭being‬ ‭18‬ ‭[‬‭(1998) 7 SCC 149]‬ ‭19‬ [‭ (1993) 2 SCC 16]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭59‬‭:‬ ‭raised‬‭by‬‭the‬‭complainant,‬‭issued‬‭summons‬‭to‬‭the‬‭accused‬‭who‬‭were‬‭left‬‭out‬‭to‬ ‭face‬ ‭trial‬ ‭with‬ ‭Nafe‬ ‭Singh‬ ‭as‬ ‭the‬ ‭Magistrate‬ ‭was‬ ‭convinced‬ ‭that‬ ‭a‬ ‭prima‬ ‭facie‬ ‭case‬ ‭to‬ ‭go‬ ‭for‬ ‭trial‬ ‭had‬ ‭been‬ ‭made‬ ‭out‬ ‭against‬ ‭the‬ ‭appellants‬ ‭as‬ ‭well.‬ ‭Among‬ ‭various‬‭questions‬‭that‬‭was‬‭posed‬‭before‬‭the‬‭Constitution‬‭Bench‬‭was‬‭the‬‭question‬ ‭as‬‭to‬‭whether‬‭the‬‭Sessions‬‭Judge‬‭could‬‭issue‬‭summons‬‭under‬‭Section‬‭193‬‭Cr.P.C.‬ ‭as‬ ‭a‬ ‭court‬ ‭of‬ ‭original‬ ‭jurisdiction‬ ‭after‬ ‭committal.‬ ‭Another‬ ‭question‬ ‭was‬ ‭whether‬ ‭on‬‭the‬‭case‬‭being‬‭committed‬‭to‬‭the‬‭Sessions‬‭Court,‬‭could‬‭the‬‭Sessions‬ ‭Judge‬ ‭issue‬ ‭summons‬ ‭separately‬‭under‬‭Section‬‭193‬‭Cr.P.C.‬‭or‬‭would‬‭he‬‭have‬‭to‬ ‭wait‬‭till‬‭the‬‭stage‬‭under‬‭Section‬‭319‬‭Cr.P.C‬‭was‬‭reached‬‭in‬‭order‬‭to‬‭take‬‭recourse‬ ‭thereto.‬ ‭The‬ ‭Apex‬ ‭Court,‬ ‭after‬ ‭noting‬ ‭the‬ ‭provisions‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭observed‬ ‭as‬ ‭follows in paragraph Nos. 38 and 39 of the judgment:‬ ‭"38.‬ ‭Section‬ ‭193‬ ‭of‬ ‭the‬‭Code‬‭speaks‬‭of‬‭cognizance‬‭of‬‭offences‬ ‭by the Court of Session and provides as follows:‬ ‭"193.Cognizance‬ ‭of‬ ‭offences‬ ‭by‬ ‭Courts‬ ‭of‬ ‭Session.--Except‬ ‭as‬ ‭otherwise‬‭expressly‬‭provided‬‭by‬‭this‬‭Code‬‭or‬‭by‬‭any‬‭other‬‭law‬‭for‬‭the‬ ‭time‬‭being‬‭in‬‭force,‬‭no‬‭Court‬‭of‬‭Session‬‭shall‬‭take‬‭cognizance‬‭of‬‭any‬ ‭offence‬ ‭as‬ ‭a‬ ‭court‬ ‭of‬ ‭original‬ ‭jurisdiction‬ ‭unless‬ ‭the‬ ‭case‬ ‭has‬ ‭been‬ ‭committed to it by a Magistrate under this Code."‬ ‭The‬ ‭key‬ ‭words‬ ‭in‬ ‭the‬ ‭section‬ ‭are‬ ‭that‬ ‭"no‬ ‭Court‬‭of‬‭Session‬‭shall‬ ‭take‬ ‭cognizance‬ ‭of‬ ‭any‬ ‭offence‬ ‭as‬ ‭a‬ ‭court‬ ‭of‬ ‭original‬ ‭jurisdiction‬ ‭unless‬ ‭the‬‭case‬‭has‬‭been‬‭committed‬‭to‬‭it‬‭by‬‭a‬‭Magistrate‬‭under‬‭this‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭60‬‭:‬ ‭Code".‬ ‭The‬ ‭above‬ ‭provision‬ ‭entails‬ ‭that‬ ‭a‬ ‭case‬ ‭must,‬ ‭first‬ ‭of‬ ‭all,‬‭be‬ ‭committed‬ ‭to‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session‬ ‭by‬ ‭the‬ ‭Magistrate.‬ ‭The‬ ‭second‬ ‭condition‬ ‭is‬‭that‬‭only‬‭after‬‭the‬‭case‬‭had‬‭been‬‭committed‬‭to‬‭it,‬‭could‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session‬ ‭take‬ ‭cognizance‬ ‭of‬ ‭the‬ ‭offence‬ ‭exercising‬ ‭original‬‭jurisdiction.‬‭Although,‬‭an‬‭attempt‬‭has‬‭been‬‭made‬‭by‬‭Mr‬‭Dave‬ ‭to‬ ‭suggest‬ ‭that‬ ‭the‬ ‭cognizance‬ ‭indicated‬ ‭in‬ ‭Section‬ ‭193‬ ‭deals‬ ‭not‬ ‭with‬ ‭cognizance‬ ‭of‬ ‭an‬‭offence,‬‭but‬‭of‬‭the‬‭commitment‬‭order‬‭passed‬ ‭by‬ ‭the‬ ‭learned‬ ‭Magistrate,‬ ‭we‬ ‭are‬ ‭not‬ ‭inclined‬ ‭to‬ ‭accept‬ ‭such‬ ‭a‬ ‭submission‬ ‭in‬ ‭the‬ ‭clear‬ ‭wordings‬ ‭of‬ ‭Section‬ ‭193‬ ‭that‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session may take cognizance of the offences under the said section.‬ ‭39.‬ ‭This‬ ‭takes‬ ‭us‬ ‭to‬ ‭the‬ ‭next‬ ‭question‬ ‭as‬ ‭to‬ ‭whether‬ ‭under‬ ‭Section‬ ‭209,‬ ‭the‬ ‭Magistrate‬ ‭was‬ ‭required‬ ‭to‬ ‭take‬ ‭cognizance‬ ‭of‬ ‭the‬ ‭offence‬‭before‬‭committing‬‭the‬‭case‬‭to‬‭the‬‭Court‬‭of‬‭Session.‬‭It‬‭is‬‭well‬ ‭settled‬‭that‬‭cognizance‬‭of‬‭an‬‭offence‬‭can‬‭only‬‭be‬‭taken‬‭once.‬‭In‬‭the‬ ‭event,‬ ‭a‬ ‭Magistrate‬ ‭takes‬ ‭cognizance‬ ‭of‬ ‭the‬ ‭offence‬ ‭and‬ ‭then‬ ‭commits‬ ‭the‬ ‭case‬ ‭to‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session,‬ ‭the‬ ‭question‬ ‭of‬ ‭taking‬ ‭fresh‬ ‭cognizance‬ ‭of‬ ‭the‬ ‭offence‬ ‭and,‬ ‭thereafter,‬ ‭proceed‬ ‭to‬ ‭issue‬ ‭summons,‬‭is‬‭not‬‭in‬‭accordance‬‭with‬‭law.‬‭If‬‭cognizance‬‭is‬‭to‬‭be‬‭taken‬ ‭of‬ ‭the‬ ‭offence,‬ ‭it‬ ‭could‬ ‭be‬ ‭taken‬ ‭either‬ ‭by‬ ‭the‬ ‭Magistrate‬ ‭or‬‭by‬‭the‬ ‭Court‬ ‭of‬ ‭Session.‬ ‭The‬ ‭language‬ ‭of‬ ‭Section‬ ‭193‬ ‭of‬ ‭the‬ ‭Code‬ ‭very‬ ‭clearly‬ ‭indicates‬ ‭that‬ ‭once‬ ‭the‬ ‭case‬ ‭is‬ ‭committed‬ ‭to‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session‬ ‭by‬ ‭the‬ ‭learned‬ ‭Magistrate,‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session‬ ‭assumes‬ ‭original‬ ‭jurisdiction‬ ‭and‬ ‭all‬ ‭that‬ ‭goes‬ ‭with‬ ‭the‬ ‭assumption‬ ‭of‬ ‭such‬ ‭jurisdiction.‬ ‭The‬‭provisions‬‭of‬‭Section‬‭209‬‭will,‬‭therefore,‬‭have‬‭to‬‭be‬ ‭understood‬ ‭as‬ ‭the‬ ‭learned‬ ‭Magistrate‬ ‭playing‬ ‭a‬ ‭passive‬ ‭role‬ ‭in‬ ‭committing‬ ‭the‬ ‭case‬ ‭to‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session‬ ‭on‬ ‭finding‬ ‭from‬ ‭the‬ ‭police‬ ‭report‬ ‭that‬ ‭the‬ ‭case‬ ‭was‬ ‭triable‬ ‭by‬ ‭the‬ ‭Court‬‭of‬‭Session.‬‭Nor‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭61‬‭:‬ ‭can‬ ‭there‬ ‭be‬ ‭any‬ ‭question‬ ‭of‬ ‭part‬ ‭cognizance‬ ‭being‬ ‭taken‬ ‭by‬ ‭the‬ ‭Magistrate‬ ‭and‬ ‭part‬ ‭cognizance‬ ‭being‬‭taken‬‭by‬‭the‬‭learned‬‭Sessions‬ ‭Judge.‬‭(emphasis supplied by us)‬ ‭21. In‬ ‭terms‬ ‭of‬ ‭Section‬ ‭193‬ ‭of‬ ‭the‬ ‭Cr.P.C.,‬ ‭once‬‭a‬‭case‬‭is‬‭committed‬‭to‬ ‭the‬‭Court‬‭of‬‭Session,‬‭the‬‭Sessions‬‭Court‬‭assumes‬‭cognizance‬‭of‬‭the‬‭offence‬‭as‬‭a‬ ‭Court‬‭of‬‭original‬‭jurisdiction.‬‭Upon‬‭such‬‭assumption,‬‭the‬‭Sessions‬‭Court‬‭is‬‭vested‬ ‭with‬ ‭all‬ ‭the‬ ‭powers‬ ‭that‬ ‭accompany‬ ‭the‬‭exercise‬‭of‬‭original‬‭jurisdiction.‬‭Clearly,‬ ‭the‬ ‭power‬ ‭to‬ ‭direct‬ ‭further‬ ‭investigation‬ ‭falls‬ ‭within‬ ‭the‬ ‭scope‬ ‭of‬ ‭such‬ ‭jurisdiction.‬ ‭The‬ ‭conferment‬ ‭of‬ ‭original‬ ‭jurisdiction‬ ‭necessarily‬ ‭includes‬ ‭supervisory‬ ‭powers‬ ‭over‬ ‭investigation,‬ ‭which‬ ‭is‬ ‭precisely‬ ‭the‬ ‭power‬ ‭exercised‬ ‭while‬ ‭ordering‬ ‭further‬ ‭investigation.‬ ‭The‬ ‭Sessions‬ ‭Court‬ ‭could‬ ‭have‬ ‭ordered‬ ‭further‬ ‭investigation‬ ‭by‬ ‭the‬ ‭same‬ ‭agency‬ ‭in‬ ‭an‬ ‭appropriate‬ ‭case‬ ‭and‬ ‭the‬ ‭investigating‬‭officer‬‭also‬‭could‬‭have‬‭sought‬‭permission‬‭from‬‭the‬‭Sessions‬‭Judge.‬ ‭In‬‭view‬‭of‬‭Section‬‭209‬‭of‬‭the‬‭Cr.P.C.,‬‭the‬‭role‬‭of‬‭a‬‭Magistrate‬‭after‬‭the‬‭committal‬ ‭of‬‭the‬‭case‬‭is‬‭limited‬‭as‬‭after‬‭commitment,‬‭the‬‭Magistrate‬‭would‬‭become‬‭functus‬ ‭officio‬ ‭and‬ ‭is‬ ‭not‬ ‭entitled‬ ‭to‬ ‭pass‬ ‭any‬ ‭orders‬ ‭on‬ ‭the‬ ‭case‬ ‭which‬ ‭has‬ ‭been‬ ‭committed.‬ ‭22.‬ ‭It‬‭cannot‬‭be‬‭said‬‭that‬‭the‬‭CBI‬‭was‬‭unaware‬‭of‬‭the‬‭consequences‬‭of‬ ‭not‬‭abiding‬‭by‬‭the‬‭provisions‬‭of‬‭the‬‭Cr.P.C.‬‭and‬‭not‬‭complying‬‭with‬‭the‬‭directions‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭62‬‭:‬ ‭issued‬ ‭by‬ ‭the‬ ‭Division‬ ‭Bench‬ ‭in‬ ‭Prabhavathiamma‬ ‭(supra).‬ ‭They‬ ‭proceeded‬ ‭with‬‭the‬‭investigation‬‭as‬‭if‬‭it‬‭was‬‭a‬‭fresh‬‭investigation‬‭ignoring‬‭the‬‭directives‬‭and‬ ‭then‬‭proceeded‬‭to‬‭file‬‭a‬‭final‬‭report‬‭before‬‭the‬‭CJM‬‭Ernakulam.‬‭After‬‭submission‬ ‭of‬‭the‬‭final‬‭report‬‭as‬‭aforesaid‬‭in‬‭both‬‭cases,‬‭the‬‭CBI‬‭approached‬‭this‬‭Court‬‭and‬ ‭filed‬ ‭Crl.M.C.‬ ‭No.‬ ‭4957‬ ‭of‬ ‭2010.‬ ‭In‬ ‭the‬ ‭petition‬ ‭filed‬ ‭under‬ ‭Section‬ ‭482‬ ‭of‬ ‭the‬ ‭Cr.P.C.,‬ ‭the‬ ‭prayer‬ ‭sought‬ ‭by‬ ‭the‬ ‭CBI‬ ‭was‬ ‭to‬ ‭quash‬ ‭the‬ ‭charge‬ ‭framed‬ ‭by‬ ‭the‬ ‭Sessions‬ ‭Court‬ ‭in‬ ‭S.C.No.1542‬ ‭of‬ ‭2007‬ ‭and‬ ‭to‬ ‭efface‬‭the‬‭entire‬‭evidence‬‭which‬ ‭had‬‭already‬‭been‬‭recorded‬‭in‬‭the‬‭Sessions‬‭Court‬‭and‬‭the‬‭161‬‭statements‬‭of‬‭the‬ ‭witnesses‬ ‭who,‬‭according‬‭to‬‭them,‬‭did‬‭not‬‭support‬‭the‬‭prosecution.‬‭It‬‭would‬‭be‬ ‭profitable‬‭to‬‭refer‬‭to‬‭the‬‭relevant‬‭portions‬‭of‬‭the‬‭judgment‬‭of‬‭the‬‭learned‬‭Single‬ ‭Judge‬ ‭in‬ ‭Central‬ ‭Bureau‬ ‭of‬ ‭Investigation‬ ‭v.‬‭Jitha‬‭Kumar‬‭and‬‭others‬‭20‬ ‭to‬ ‭understand the attempts made by the CBI to clear the mess they had created.‬ ‭The‬ ‭above‬ ‭petition‬ ‭has‬ ‭been‬ ‭filed‬ ‭under‬ ‭Section‬ ‭482‬ ‭of‬ ‭the‬ ‭Code‬ ‭of‬ ‭Criminal‬ ‭Procedure,‬ ‭for‬ ‭short,‬ ‭the‬ ‭'Code'‬ ‭to‬ ‭quash‬ ‭Annexure-A2‬ ‭charge‬ ‭framed‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge,‬ ‭Fast‬ ‭Track-III,‬ ‭Thiruvananthapuram‬ ‭in‬ ‭S.C.No.1542‬ ‭of‬ ‭2006‬ ‭and‬ ‭to‬‭order‬ ‭de‬ ‭novo‬ ‭trial‬ ‭in‬ ‭the‬ ‭case‬ ‭on‬ ‭the‬ ‭basis‬ ‭of‬ ‭the‬ ‭report‬ ‭filed‬ ‭in‬ ‭RC.10/S/07/CBI/SCB/Chennai.‬ ‭xxxxxx‬ ‭xxxxx‬ ‭xxxxxxx‬ ‭4.‬ ‭Learned‬‭Standing‬‭Counsel‬‭appearing‬‭for‬‭the‬‭CBI‬‭adverting‬ ‭20‬ ‭[‭(‬2012:KER:25748)]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭63‬‭:‬ ‭to‬ ‭the‬ ‭circumstances‬ ‭under‬ ‭which‬ ‭investigation‬ ‭over‬ ‭the‬ ‭death‬ ‭of‬ ‭Udayakumar‬‭was‬‭handed‬‭over‬‭to‬‭that‬‭agency‬‭by‬‭order‬‭of‬‭this‬‭Court‬‭in‬ ‭a‬‭writ‬‭petition,‬‭contended‬‭that‬‭this‬‭Court‬‭has‬‭to‬‭exercise‬‭its‬‭inherent‬ ‭powers‬ ‭to‬ ‭grant‬ ‭the‬‭reliefs‬‭canvassed‬‭in‬‭the‬‭petition‬‭to‬‭preserve‬‭the‬ ‭justice‬ ‭delivery‬ ‭system.‬ ‭A‬ ‭de‬ ‭novo‬ ‭trial‬ ‭on‬ ‭the‬ ‭basis‬ ‭of‬ ‭the‬ ‭supplementary‬ ‭charge‬ ‭filed‬ ‭by‬ ‭the‬ ‭C.B.I‬ ‭in‬ ‭the‬ ‭case,‬ ‭with‬ ‭direction‬ ‭that‬ ‭the‬ ‭evidence‬ ‭given‬ ‭by‬ ‭some‬ ‭of‬‭the‬‭accused‬‭persons,‬‭who‬‭have‬ ‭been‬‭later‬‭accepted‬‭as‬‭approvers‬‭when‬‭examined‬‭as‬‭witnesses‬‭in‬‭the‬ ‭previous‬ ‭trial,‬ ‭and‬ ‭also‬ ‭their‬ ‭161‬ ‭statements‬ ‭previously‬‭recorded‬‭by‬ ‭the‬‭local‬‭police‬‭and‬‭C.B.C.I.D,‬‭are‬‭not‬‭to‬‭be‬‭considered‬‭in‬‭the‬‭trial‬‭to‬ ‭be‬ ‭proceeded‬ ‭afresh,‬ ‭is‬ ‭the‬ ‭submission‬ ‭of‬ ‭the‬ ‭Standing‬ ‭counsel.‬ ‭Reliance‬‭is‬‭placed‬‭by‬‭the‬‭counsel‬‭in‬‭Dinesh‬‭Dutt‬‭Joshi‬‭v,‬‭The‬‭State‬‭of‬ ‭Rajasthan‬ ‭and‬ ‭another‬ ‭2001‬‭SCC‬‭8‬‭570‬‭,‬ ‭Zahira‬‭Habibulla‬‭H.‬‭Sheikh‬ ‭and‬ ‭another‬ ‭v,‬ ‭State‬ ‭of‬ ‭Gujarat‬ ‭and‬ ‭others‬ ‭(2004‬ ‭CrLLJ‬ ‭2050)‬ ‭and‬ ‭Joseph‬ ‭v‬ ‭Antony‬ ‭(2012‬ ‭(2)‬ ‭KLT‬ ‭517)‬‭to‬‭contend‬‭that‬‭to‬‭do‬‭real‬‭and‬ ‭substantial‬ ‭justice‬‭and‬‭to‬‭prevent‬‭abuse‬‭of‬‭process‬‭of‬‭the‬‭court,‬‭this‬ ‭Court‬ ‭has‬ ‭to‬ ‭invoke‬ ‭its‬ ‭inherent‬ ‭power‬ ‭to‬ ‭order‬ ‭de‬ ‭novo‬ ‭trial‬ ‭with‬ ‭direction as aforesaid.‬ ‭xxxxxxx‬ ‭xxxxxx‬ ‭xxxxxx‬ ‭5.‬ ‭T‭h ‬ ere‬ ‭is‬ ‭no‬ ‭dispute‬ ‭that‬ ‭what‬ ‭was‬ ‭ordered‬ ‭in‬ ‭the‬ ‭writ‬ ‭petition‬ ‭filed‬ ‭by‬ ‭the‬ ‭mother‬ ‭of‬ ‭the‬ ‭victim‬ ‭by‬ ‭this‬ ‭Court‬ ‭is‬ ‭further‬ ‭investigation‬‭of‬‭the‬‭crime‬‭by‬‭the‬‭C.B.I‬‭while‬‭the‬‭trial‬‭of‬‭the‬‭case‬‭was‬ ‭in‬ ‭progress.‬ ‭Now‬ ‭after‬ ‭further‬ ‭investigation,‬ ‭a‬ ‭retrial‬ ‭of‬‭the‬‭case‬‭on‬ ‭the‬ ‭basis‬ ‭of‬ ‭the‬ ‭report‬ ‭filed‬ ‭by‬ ‭the‬ ‭C.B.I‬ ‭eschewing‬ ‭from‬ ‭consideration‬ ‭whatever‬ ‭evidence‬ ‭collected‬ ‭during‬ ‭the‬ ‭previous‬ ‭trial‬ ‭and‬ ‭also‬ ‭the‬ ‭161‬ ‭statements‬ ‭recorded‬ ‭by‬ ‭the‬ ‭previous‬‭investigating‬ ‭agency‬‭has‬‭to‬‭be‬‭ordered‬‭is‬‭the‬‭case‬‭of‬‭the‬‭petitioner/C.B.I‬‭invoking‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭64‬‭:‬ ‭the‬‭inherent‬‭jurisdiction‬‭of‬‭this‬‭Court‬‭under‬‭Section‬‭482‬‭of‬‭the‬‭Code.‬ ‭Even‬ ‭assuming‬ ‭that‬ ‭there‬ ‭were‬ ‭latches‬ ‭and‬‭perhaps‬‭even‬‭reason‬‭to‬ ‭hold‬ ‭that‬ ‭the‬ ‭previous‬‭investigation‬‭done‬‭in‬‭the‬‭crime‬‭was‬‭faulty‬‭for‬ ‭one‬ ‭reason‬ ‭or‬ ‭other,‬ ‭it‬ ‭does‬ ‭not‬ ‭follow‬ ‭that‬ ‭161‬ ‭statements‬ ‭of‬ ‭the‬ ‭witnesses‬ ‭questioned‬ ‭during‬ ‭the‬ ‭previous‬ ‭investigation‬ ‭and‬ ‭the‬ ‭evidence‬ ‭recorded‬ ‭before‬ ‭the‬ ‭court‬ ‭can‬ ‭be‬ ‭totally‬ ‭discarded‬ ‭from‬ ‭consideration‬‭.‬‭This‬‭Court‬‭has‬‭ordered‬‭only‬‭further‬‭investigation‬‭of‬‭the‬ ‭crime‬ ‭and‬ ‭not‬ ‭re-investigation‬ ‭of‬ ‭the‬ ‭crime.‬ ‭A‬ ‭de‬ ‭novo‬ ‭trial‬ ‭of‬ ‭the‬ ‭case‬‭eschewing‬‭the‬‭evidence‬‭recorded‬‭in‬‭the‬‭previous‬‭trial‬‭canvassed‬ ‭by‬ ‭the‬ ‭C.B.I‬ ‭is‬ ‭not‬ ‭allowable.‬ ‭Some‬ ‭of‬ ‭the‬ ‭accused‬ ‭named‬ ‭by‬ ‭the‬ ‭C.B.I‬ ‭after‬ ‭investigation‬ ‭have‬ ‭turned‬ ‭to‬‭be‬‭approvers‬‭and‬‭previously‬ ‭they‬‭had‬‭given‬‭conflicting‬‭versions‬‭in‬‭their‬‭evidence‬‭before‬‭the‬‭court‬ ‭as‬ ‭against‬ ‭the‬ ‭evidence‬ ‭as‬ ‭approvers,‬ ‭is‬ ‭the‬ ‭plea‬ ‭canvassed‬ ‭for‬ ‭ordering‬‭such‬‭de‬‭novo‬‭trial.‬‭After‬‭further‬‭investigation‬‭ordered‬‭by‬‭this‬ ‭Court,‬ ‭when‬ ‭a‬ ‭report‬ ‭has‬ ‭been‬ ‭filed‬ ‭including‬ ‭additional‬ ‭accused;‬ ‭whether‬‭they‬‭have‬‭become‬‭approvers‬‭or‬‭not,‬‭and‬‭other‬‭offences‬‭not‬ ‭included‬ ‭earlier‬ ‭are‬ ‭also‬ ‭levelled‬ ‭against‬ ‭accused‬ ‭persons‬ ‭framing/altering‬ ‭of‬ ‭charges‬ ‭afresh‬ ‭by‬ ‭the‬ ‭court‬ ‭is‬ ‭inevitable.‬ ‭As‬ ‭rightly‬ ‭contended‬‭by‬‭the‬‭learned‬‭counsel‬‭for‬‭the‬‭respondents,‬‭a‬‭trial‬ ‭has‬‭to‬‭commence‬‭afresh‬‭on‬‭fresh‬‭charges‬‭so‬‭framed.‬‭What,‬‭if‬‭any,‬‭is‬ ‭the‬‭value‬‭to‬‭be‬‭attached‬‭to‬‭the‬‭evidence‬‭recorded‬‭from‬‭any‬‭witnesses‬ ‭previously‬ ‭examined‬ ‭in‬ ‭relation‬‭to‬‭evidence‬‭to‬‭be‬‭let‬‭in‬‭through‬‭him‬ ‭in‬‭the‬‭trial‬‭to‬‭be‬‭proceeded‬‭with‬‭after‬‭framing‬‭of‬‭charges‬‭on‬‭the‬‭basis‬ ‭of‬‭the‬‭supplementary‬‭report‬‭filed‬‭by‬‭the‬‭C.B.I‬‭is‬‭a‬‭matter‬‭which‬‭falls‬ ‭within‬ ‭the‬ ‭appreciation‬ ‭of‬ ‭evidence‬ ‭by‬ ‭the‬ ‭court.‬ ‭Similarly,‬ ‭161‬ ‭statements‬ ‭recorded‬ ‭from‬ ‭any‬‭of‬‭the‬‭witnesses‬‭during‬‭the‬‭course‬‭of‬ ‭investigation‬‭previously‬‭done‬‭by‬‭the‬‭local‬‭police‬‭can‬‭be‬‭used‬‭only‬‭for‬ ‭the‬ ‭purpose‬ ‭of‬ ‭contradiction‬ ‭if‬ ‭the‬ ‭maker‬ ‭of‬ ‭such‬ ‭statement‬ ‭is‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭65‬‭:‬ ‭examined‬ ‭as‬ ‭a‬‭witness‬‭before‬‭the‬‭court‬‭by‬‭the‬‭prosecution.‬‭None‬‭of‬ ‭the‬‭decisions‬‭cited‬‭by‬‭the‬‭counsel‬‭has‬‭any‬‭application‬‭to‬‭the‬‭facts‬‭of‬ ‭the‬ ‭case.‬ ‭In‬ ‭Zahira‬ ‭Habibulla‬ ‭H.‬ ‭Sheikh's‬ ‭case,‬ ‭cited‬ ‭supra,‬ ‭where‬ ‭retrial‬‭was‬‭ordered,‬‭the‬‭Apex‬‭Court‬‭has‬‭held‬‭that‬‭the‬‭above‬‭case‬‭was‬ ‭one‬ ‭without‬ ‭parallel‬ ‭and‬ ‭stood‬ ‭on‬ ‭its‬ ‭own‬ ‭as‬ ‭an‬ ‭exemplary‬ ‭one‬ ‭demanding‬‭a‬‭retrial‬‭of‬‭the‬‭case.‬‭In‬‭cases‬‭where‬‭further‬‭investigation‬ ‭is‬‭ordered‬‭by‬‭this‬‭Court,‬‭it‬‭cannot‬‭be‬‭contended‬‭that‬‭since‬‭there‬‭was‬ ‭defective‬ ‭investigation‬ ‭earlier‬ ‭evidence,‬ ‭if‬ ‭any,‬ ‭collected‬ ‭before‬ ‭the‬ ‭court‬‭previously,‬‭and‬‭also‬‭161‬‭statements‬‭recorded‬‭from‬‭the‬‭persons‬ ‭questioned‬ ‭during‬ ‭the‬ ‭previous‬ ‭investigation,‬ ‭should‬ ‭be‬ ‭eschewed‬ ‭from‬ ‭consideration‬ ‭in‬ ‭the‬ ‭trial‬ ‭proceeding‬ ‭on‬ ‭the‬ ‭supplementary‬ ‭report.‬ ‭In‬ ‭Dinesh‬ ‭Dutt‬ ‭Joshi's‬ ‭case,‬ ‭cited‬ ‭supra,‬ ‭what‬ ‭has‬ ‭been‬ ‭dilated‬ ‭upon‬ ‭is‬‭only‬‭the‬‭ambit‬‭and‬‭scope‬‭of‬‭powers‬‭enjoined‬‭by‬‭this‬ ‭Court‬‭under‬‭Section‬‭482‬‭of‬‭the‬‭Code,‬‭which,‬‭in‬‭the‬‭given‬‭facts‬‭of‬‭the‬ ‭case,‬ ‭would‬ ‭no‬ ‭way‬ ‭assist‬ ‭the‬ ‭petitioner‬ ‭C.B.I‬ ‭to‬ ‭sustain‬ ‭the‬ ‭case‬ ‭canvassed‬‭of.‬‭Similarly,‬‭Joseph's‬‭case,‬‭referred‬‭to‬‭supra,‬‭rendered‬‭by‬ ‭this‬‭Court‬‭ordering‬‭further‬‭investigation‬‭with‬‭some‬‭directions‬‭how‬‭it‬‭is‬ ‭to‬‭be‬‭proceeded‬‭with‬‭is‬‭totally‬‭inapplicable‬‭to‬‭the‬‭questions‬‭involved‬ ‭in‬ ‭the‬ ‭present‬ ‭petition.‬ ‭There‬ ‭is‬‭no‬‭merit‬‭in‬‭the‬‭petition‬‭filed‬‭by‬‭the‬ ‭C.B.I, and the Crl.M.C. is dismissed‬‭(emphasis supplied)‬ ‭23.‬ ‭This Court, while dismissing the prayer, observed as under:‬ ‭a)‬ ‭What‬ ‭has‬‭been‬‭ordered‬‭by‬‭the‬‭Division‬‭Bench‬‭in‬‭W.P.(C)‬‭No.24258‬‭of‬ ‭2007‬ ‭is‬ ‭further‬ ‭investigation‬ ‭of‬ ‭the‬‭crime‬‭by‬‭the‬‭C.B.I,‬‭while‬‭the‬‭trial‬ ‭of the case was in progress and not re-investigation of the crime.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭66‬‭:‬ ‭b)‬ ‭Even‬ ‭assuming‬ ‭that‬ ‭there‬ ‭were‬ ‭latches‬ ‭and‬ ‭perhaps‬ ‭even‬ ‭reason‬ ‭to‬ ‭hold‬ ‭that‬ ‭the‬ ‭previous‬ ‭investigation‬ ‭done‬ ‭in‬ ‭the‬ ‭crime‬ ‭was‬ ‭faulty‬‭for‬ ‭one‬ ‭reason‬ ‭or‬ ‭other,‬ ‭it‬ ‭does‬ ‭not‬ ‭follow‬ ‭that‬ ‭161‬ ‭statements‬ ‭of‬ ‭the‬ ‭witnesses‬ ‭questioned‬ ‭during‬ ‭the‬ ‭previous‬ ‭investigation‬ ‭and‬ ‭the‬ ‭evidence‬ ‭recorded‬ ‭before‬ ‭the‬ ‭court‬ ‭can‬ ‭be‬ ‭totally‬ ‭discarded‬ ‭from‬ ‭consideration.‬ ‭c)‬ ‭A‬ ‭de‬ ‭novo‬ ‭trial‬ ‭of‬ ‭the‬ ‭case,‬ ‭eschewing‬ ‭the‬ ‭evidence‬ ‭recorded‬ ‭in‬ ‭the‬ ‭previous trial as canvassed by the C.B.I is not allowable.‬ ‭d)‬ ‭After‬ ‭further‬ ‭investigation‬ ‭ordered‬ ‭by‬ ‭this‬ ‭Court,‬ ‭when‬ ‭a‬ ‭report‬ ‭has‬ ‭been‬ ‭filed‬ ‭including‬ ‭additional‬ ‭accused,‬ ‭whether‬ ‭they‬ ‭have‬ ‭become‬ ‭approvers‬ ‭or‬ ‭not,‬ ‭and‬ ‭other‬ ‭offences‬ ‭not‬ ‭included‬ ‭earlier‬ ‭are‬ ‭also‬ ‭levelled‬ ‭against‬ ‭accused‬ ‭persons,‬ ‭framing/altering‬ ‭of‬ ‭charges‬ ‭afresh‬ ‭by‬ ‭the‬ ‭court‬ ‭is‬ ‭inevitable.‬‭The‬‭trial‬‭has‬‭to‬‭commence‬‭afresh‬‭on‬‭fresh‬ ‭charges framed.‬ ‭e)‬ ‭The‬‭value‬‭to‬‭be‬‭attached‬‭to‬‭the‬‭evidence‬‭recorded‬‭from‬‭any‬‭witnesses‬ ‭previously‬‭examined‬‭in‬‭relation‬‭to‬‭evidence‬‭to‬‭be‬‭let‬‭in‬‭through‬‭him‬‭in‬ ‭the‬‭trial‬‭to‬‭be‬‭proceeded‬‭with‬‭after‬‭framing‬‭of‬‭charges‬‭on‬‭the‬‭basis‬‭of‬ ‭the‬ ‭supplementary‬ ‭report‬ ‭filed‬ ‭by‬ ‭the‬ ‭C.B.I‬ ‭is‬ ‭a‬ ‭matter‬ ‭which‬ ‭falls‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭67‬‭:‬ ‭within the appreciation of evidence by the court.‬ ‭f )‬ ‭The‬‭principles‬‭of‬‭law‬‭laid‬‭down‬‭in‬‭Zahira‬‭Habibulla‬‭H.‬‭Sheikh‬‭and‬ ‭another v. State of Gujarat and others‬‭21‬ ‭has no application.‬ ‭24.‬ ‭This‬ ‭view‬ ‭taken‬‭by‬‭the‬‭learned‬‭Single‬‭Judge‬‭is‬‭clearly‬‭in‬‭tune‬‭with‬ ‭the‬ ‭observations‬‭of‬‭the‬‭Apex‬‭Court‬‭in‬‭Vinay‬‭Tyagi‬ ‭(supra),‬‭wherein‬‭the‬‭entire‬ ‭case‬ ‭law‬ ‭with‬ ‭regard‬ ‭to‬ ‭the‬ ‭procedure‬ ‭to‬ ‭be‬ ‭followed‬ ‭while‬ ‭ordering‬ ‭further‬ ‭investigation‬ ‭and‬ ‭re-investigation‬ ‭was‬ ‭considered‬ ‭and‬ ‭laid‬ ‭down.‬ ‭Reference‬ ‭to‬ ‭paragraph Nos. 22 and 23 of the judgment would be profitable.‬ ‭"22.‬ ‭'Further‬ ‭investigation"‬ ‭is‬ ‭where‬ ‭the‬ ‭investigating‬ ‭officer‬ ‭obtains‬ ‭further‬ ‭oral‬ ‭or‬ ‭documentary‬ ‭evidence‬ ‭after‬ ‭the‬ ‭final‬ ‭report‬ ‭has‬ ‭been‬ ‭filed‬ ‭before‬ ‭the‬ ‭court‬ ‭in‬ ‭terms‬ ‭of‬ ‭Section‬ ‭173(8).‬ ‭This‬ ‭power‬‭is‬‭vested‬‭with‬‭the‬‭executive.‬‭It‬‭is‬‭the‬‭continuation‬‭of‬‭previous‬ ‭investigation‬ ‭and,‬ ‭therefore,‬‭is‬‭understood‬‭and‬‭described‬‭as‬‭"further‬ ‭investigation".‬ ‭The‬ ‭scope‬ ‭of‬ ‭such‬ ‭investigation‬ ‭is‬ ‭restricted‬ ‭to‬ ‭the‬ ‭discovery‬‭of‬‭further‬‭oral‬‭and‬‭documentary‬‭evidence.‬‭Its‬‭purpose‬‭is‬‭to‬ ‭bring‬‭the‬‭true‬‭facts‬‭before‬‭the‬‭court‬‭even‬‭if‬‭they‬‭are‬‭discovered‬‭at‬‭a‬ ‭subsequent‬ ‭stage‬ ‭to‬ ‭the‬ ‭primary‬ ‭investigation.‬ ‭It‬ ‭is‬ ‭commonly‬ ‭described‬ ‭as‬ ‭"supplementary‬ ‭report".‬ ‭"Supplementary‬ ‭report"‬ ‭would‬ ‭be‬ ‭the‬ ‭correct‬ ‭expression‬ ‭as‬ ‭the‬ ‭subsequent‬ ‭investigation‬ ‭is‬ ‭meant‬ ‭and‬ ‭intended‬ ‭to‬ ‭supplement‬ ‭the‬ ‭primary‬ ‭investigation‬‭conducted‬‭by‬ ‭the‬ ‭empowered‬ ‭police‬ ‭officer.‬ ‭Another‬ ‭significant‬ ‭feature‬ ‭of‬ ‭further‬ ‭21‬ ‭(2004) 4 SCC 158‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭68‬‭:‬ ‭investigation‬‭is‬‭that‬‭it‬‭does‬‭not‬‭have‬‭the‬‭effect‬‭of‬‭wiping‬‭out‬‭directly‬ ‭or‬ ‭impliedly‬ ‭the‬ ‭initial‬ ‭investigation‬ ‭conducted‬ ‭by‬ ‭the‬ ‭investigating‬ ‭agency.‬ ‭This‬ ‭is‬ ‭a‬ ‭kind‬ ‭of‬ ‭continuation‬ ‭of‬ ‭the‬ ‭previous‬ ‭investigation.‬ ‭The‬ ‭basis‬ ‭is‬ ‭discovery‬ ‭of‬ ‭fresh‬ ‭evidence‬ ‭and‬ ‭in‬ ‭continuation‬ ‭of‬ ‭the‬ ‭same‬ ‭offence‬ ‭and‬ ‭chain‬ ‭of‬ ‭events‬ ‭relating‬ ‭to‬ ‭the‬ ‭same‬ ‭occurrence‬ ‭incidental‬ ‭thereto.‬ ‭In‬ ‭other‬ ‭words,‬ ‭it‬ ‭has‬ ‭to‬ ‭be‬ ‭understood‬ ‭in‬ ‭complete‬‭contradistinction‬‭to‬‭a‬‭"reinvestigation",‬‭"fresh"‬‭or‬‭"de‬‭novo"‬ ‭investigation.‬ ‭23.‬ ‭However,‬ ‭in‬ ‭the‬ ‭case‬ ‭of‬ ‭a‬ ‭"fresh‬ ‭investigation",‬ ‭"reinvestigation"‬‭or‬‭"de‬‭novo‬‭investigation"‬‭there‬‭has‬‭to‬‭be‬‭a‬‭definite‬ ‭order‬‭of‬‭the‬‭court.‬‭The‬‭order‬‭of‬‭the‬‭court‬‭unambiguously‬‭should‬‭state‬ ‭as‬‭to‬‭whether‬‭the‬‭previous‬‭investigation,‬‭for‬‭reasons‬‭to‬‭be‬‭recorded,‬ ‭is‬ ‭incapable‬ ‭of‬ ‭being‬ ‭acted‬ ‭upon.‬ ‭Neither‬ ‭the‬ ‭investigating‬ ‭agency‬ ‭nor‬ ‭the‬ ‭Magistrate‬ ‭has‬ ‭any‬ ‭power‬ ‭to‬ ‭order‬ ‭or‬ ‭conduct‬ ‭"fresh‬ ‭investigation".‬ ‭This‬ ‭is‬ ‭primarily‬ ‭for‬ ‭the‬ ‭reason‬ ‭that‬ ‭it‬ ‭would‬ ‭be‬ ‭opposed‬‭to‬‭the‬‭scheme‬‭of‬‭the‬‭Code.‬‭It‬‭is‬‭essential‬‭that‬‭even‬‭an‬‭order‬ ‭of‬ ‭"fresh"/"de‬ ‭novo"‬ ‭investigation‬ ‭passed‬ ‭by‬ ‭the‬ ‭higher‬ ‭judiciary‬ ‭should‬ ‭always‬ ‭be‬ ‭coupled‬ ‭with‬ ‭a‬ ‭specific‬ ‭direction‬ ‭as‬ ‭to‬ ‭the‬ ‭fate‬‭of‬ ‭the‬ ‭investigation‬ ‭already‬ ‭conducted.‬‭The‬‭cases‬‭where‬‭such‬‭direction‬ ‭can‬ ‭be‬ ‭issued‬ ‭are‬ ‭few‬ ‭and‬ ‭far‬ ‭between.‬ ‭This‬ ‭is‬ ‭based‬ ‭upon‬ ‭a‬ ‭fundamental‬‭principle‬‭of‬‭our‬‭criminal‬‭jurisprudence‬‭which‬‭is‬‭that‬‭it‬‭is‬ ‭the‬ ‭right‬ ‭of‬ ‭a‬ ‭suspect‬ ‭or‬ ‭an‬ ‭accused‬ ‭to‬ ‭have‬ ‭a‬ ‭just‬ ‭and‬ ‭fair‬ ‭investigation‬ ‭and‬ ‭trial.‬ ‭This‬ ‭principle‬ ‭flows‬ ‭from‬ ‭the‬ ‭constitutional‬ ‭mandate‬‭contained‬‭in‬‭Articles‬‭21‬‭and‬‭22‬‭of‬‭the‬‭Constitution‬‭of‬‭India.‬ ‭Where‬ ‭the‬ ‭investigation‬ ‭ex‬ ‭facie‬ ‭is‬ ‭unfair,‬ ‭tainted,‬ ‭mala‬ ‭fide‬ ‭and‬ ‭smacks‬‭of‬‭foul‬‭play,‬‭the‬‭courts‬‭would‬‭set‬‭aside‬‭such‬‭an‬‭investigation‬ ‭and‬ ‭direct‬ ‭fresh‬ ‭or‬ ‭de‬ ‭novo‬ ‭investigation‬ ‭and,‬ ‭if‬‭necessary,‬‭even‬‭by‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭69‬‭:‬ ‭another‬ ‭independent‬‭investigating‬‭agency.‬‭As‬‭already‬‭noticed,‬‭this‬‭is‬ ‭a‬ ‭power‬ ‭of‬ ‭wide‬ ‭plenitude‬ ‭and,‬ ‭therefore,‬ ‭has‬ ‭to‬ ‭be‬ ‭exercised‬ ‭sparingly.‬ ‭The‬ ‭principle‬ ‭of‬ ‭the‬ ‭rarest‬ ‭of‬ ‭rare‬ ‭cases‬ ‭would‬ ‭squarely‬ ‭apply‬‭to‬‭such‬‭cases.‬‭Unless‬‭the‬‭unfairness‬‭of‬‭the‬‭investigation‬‭is‬‭such‬ ‭that‬‭it‬‭pricks‬‭the‬‭judicial‬‭conscience‬‭of‬‭the‬‭court,‬‭the‬‭court‬‭should‬‭be‬ ‭reluctant‬ ‭to‬ ‭interfere‬ ‭in‬ ‭such‬ ‭matters‬ ‭to‬ ‭the‬ ‭extent‬ ‭of‬ ‭quashing‬ ‭an‬ ‭investigation and directing a "fresh investigation".‬ ‭25.‬ ‭In‬ ‭Vipul‬ ‭Shital‬ ‭Prasad‬ ‭Agarwal‬ ‭v.‬ ‭State‬ ‭Of‬ ‭Gujarat‬ ‭And‬ ‭Another‬‭22‬‭,‬ ‭the‬ ‭Apex‬ ‭Court,‬ ‭referring‬ ‭to‬ ‭the‬ ‭observations‬ ‭in‬ ‭Narmada‬ ‭Bai‬ ‭v.‬ ‭State‬ ‭of‬ ‭Gujarat‬‭23‬ ‭acknowledged‬‭the‬‭practice‬‭of‬‭the‬‭CBI‬‭in‬‭registering‬‭a‬‭fresh‬ ‭FIR‬ ‭in‬ ‭a‬ ‭case‬ ‭wherein‬ ‭further‬ ‭investigation‬ ‭was‬ ‭ordered.‬ ‭It‬ ‭was‬ ‭observed‬ ‭as‬ ‭follows in the judgment;‬ ‭22.‬ ‭Therefore,‬ ‭the‬ ‭submission‬ ‭of‬ ‭Mr‬ ‭Sushil‬ ‭Kumar,‬ ‭learned‬ ‭Senior‬ ‭Advocate‬ ‭appearing‬ ‭for‬ ‭the‬ ‭petitioner,‬ ‭that‬ ‭the‬ ‭directions‬ ‭given‬ ‭by‬ ‭this‬ ‭Court‬ ‭earlier‬ ‭in‬ ‭Narmada‬ ‭Bai‬ ‭v.‬ ‭State‬ ‭of‬ ‭Gujarat‬ ‭(2011)‬ ‭5‬ ‭SCC‬ ‭79‬ ‭would‬ ‭necessarily‬ ‭mean‬ ‭that‬ ‭the‬ ‭charge-sheet‬ ‭submitted‬ ‭by‬ ‭the‬ ‭police‬ ‭stood‬ ‭implicitly‬ ‭rejected‬ ‭is‬ ‭without‬ ‭any‬ ‭basis‬ ‭in‬ ‭law‬ ‭and‬ ‭misconceived.‬ ‭Even‬ ‭the‬ ‭fact‬ ‭that‬ ‭CBI‬ ‭purported‬ ‭to‬ ‭have‬ ‭registered‬ ‭a‬ ‭"fresh‬ ‭FIR",‬ ‭in‬ ‭my‬ ‭opinion,‬‭does‬‭not‬ ‭lead‬ ‭to‬ ‭a‬ ‭conclusion‬ ‭in‬ ‭law‬ ‭that‬ ‭the‬ ‭earlier‬ ‭report‬ ‭or‬ ‭the‬ ‭material‬ ‭collected‬‭by‬‭Gujarat‬‭Police‬‭(CID)‬‭on‬‭the‬‭basis‬‭of‬‭which‬‭they‬‭filed‬‭the‬ ‭charge-sheet‬‭ceased‬‭to‬‭exist.‬‭It‬‭only‬‭demonstrates‬‭the‬‭administrative‬ ‭22‬ ‭[‬‭AIR 2013 SC 73]‬ ‭23‬ ‭[‭(‬ 2011) 5 SCC 79]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭70‬‭:‬ ‭practice of CBI.‬ ‭23.‬‭In‬‭my‬‭view,‬‭notwithstanding‬‭the‬‭practice‬‭of‬‭CBI‬‭to‬‭register‬ ‭a‬‭"fresh‬‭FIR",‬‭the‬‭investigation‬‭undertaken‬‭by‬‭CBI‬‭is‬‭in‬‭the‬‭nature‬‭of‬ ‭further‬ ‭investigation‬ ‭under‬ ‭Section‬ ‭173(8)‬ ‭CrPC‬ ‭pursuant‬ ‭to‬ ‭the‬ ‭direction of this Court."‬ ‭26.‬ ‭In‬ ‭the‬ ‭light‬ ‭of‬ ‭the‬ ‭law‬ ‭laid‬ ‭down‬ ‭in‬‭Dharam‬‭Pal‬‭(supra),‬‭Vinay‬ ‭Tyagi‬‭(supra),‬‭Vipul‬‭Shital‬‭Prasad‬‭Agarwal‬‭(supra)‬‭and‬‭the‬‭directions‬‭issued‬ ‭by‬ ‭this‬ ‭Court‬ ‭in‬ ‭Prabhavathiamma‬ ‭(supra)‬ ‭and‬ ‭in‬ ‭Central‬ ‭Bureau‬ ‭of‬ ‭Investigation‬ ‭(supra),‬ ‭the‬ ‭filing‬ ‭of‬ ‭further‬ ‭report‬ ‭or‬ ‭supplementary‬ ‭charge‬ ‭sheet‬‭could‬‭only‬‭have‬‭been‬‭in‬‭the‬‭nature‬‭of‬‭an‬‭incidental‬‭proceeding‬‭to‬‭the‬‭filing‬ ‭of‬ ‭the‬ ‭main‬ ‭charge‬ ‭sheet‬ ‭and‬ ‭its‬ ‭filing‬ ‭process‬ ‭is‬ ‭expected‬ ‭to‬ ‭be‬‭in‬‭conformity‬ ‭with‬ ‭the‬ ‭earlier‬ ‭process‬ ‭for‬ ‭consistency.‬ ‭It‬ ‭is‬ ‭a‬ ‭settled‬ ‭principle‬ ‭that‬ ‭the‬ ‭court‬ ‭takes‬‭cognizance‬‭of‬‭the‬‭offence‬‭and‬‭not‬‭the‬‭offender‬‭(See:‬‭Anil‬‭Saran‬‭v.‬‭State‬ ‭Of‬‭Bihar‬‭and‬‭Another‬‭24‬‭;‬‭Kallu‬‭Nat‬‭alias‬‭Mayank‬‭Kumar‬‭Nagar‬‭V.‬‭State‬‭of‬ ‭U.P.‬ ‭and‬ ‭Another‬‭25‬‭).‬ ‭Cognizance‬ ‭of‬ ‭an‬ ‭offence‬ ‭can‬ ‭only‬ ‭be‬ ‭taken‬ ‭once.‬ ‭Applying‬ ‭the‬ ‭principles‬ ‭above,‬ ‭a‬ ‭case‬ ‭once‬ ‭committed‬ ‭and‬ ‭pending‬ ‭before‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session,‬ ‭and‬ ‭trial‬ ‭having‬ ‭commenced,‬ ‭there‬ ‭could‬ ‭not‬ ‭have‬ ‭been‬ ‭another‬ ‭committal‬ ‭of‬ ‭the‬ ‭very‬ ‭same‬ ‭case.‬ ‭There‬ ‭is‬ ‭no‬ ‭question‬ ‭of‬ ‭taking‬‭fresh‬ ‭cognizance‬ ‭of‬ ‭the‬ ‭very‬ ‭same‬ ‭offence‬ ‭and‬ ‭thereafter‬ ‭proceeding‬ ‭to‬ ‭issue‬ ‭24‬ [‭ 1996 AIR SC 204]‬ ‭25‬ ‭[2025 SCC OnLine SC 1606]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭71‬‭:‬ ‭summons.‬ ‭The‬ ‭language‬ ‭of‬‭Section‬‭193‬‭of‬‭the‬‭Cr.P.C.‬‭very‬‭clearly‬‭indicates‬‭that‬ ‭once‬ ‭the‬ ‭case‬ ‭is‬ ‭committed‬ ‭to‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session‬ ‭by‬ ‭the‬ ‭learned‬ ‭Magistrate,‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session‬ ‭assumes‬ ‭original‬ ‭jurisdiction‬ ‭and‬ ‭all‬ ‭that‬ ‭goes‬ ‭with‬ ‭the‬ ‭assumption‬ ‭of‬ ‭such‬ ‭jurisdiction.‬ ‭If‬ ‭that‬ ‭be‬ ‭the‬ ‭case,‬ ‭in‬ ‭the‬ ‭light‬ ‭of‬ ‭the‬ ‭observations‬ ‭made‬ ‭by‬ ‭this‬ ‭Court‬ ‭while‬ ‭ordering‬ ‭further‬ ‭investigation‬ ‭and‬ ‭the‬ ‭observation‬‭of‬‭the‬‭Apex‬‭Court‬‭in‬‭paragraph‬‭No.‬‭41‬‭of‬‭Vinay‬‭Tyagi‬‭(supra),‬‭the‬ ‭CBI‬ ‭could‬ ‭only‬ ‭have‬ ‭filed‬ ‭a‬ ‭supplementary‬ ‭report‬ ‭which‬ ‭ought‬ ‭to‬ ‭have‬ ‭been‬ ‭treated‬‭as‬‭part‬‭of‬‭the‬‭primary‬‭report.‬ ‭The‬‭provisions‬‭of‬‭173(3)‬‭to‬‭173(6)‬‭of‬‭the‬ ‭Cr.P.C.‬ ‭would‬ ‭be‬ ‭applicable‬ ‭to‬ ‭such‬ ‭reports‬ ‭in‬ ‭terms‬ ‭of‬ ‭Section‬ ‭173(8)‬ ‭of‬ ‭the‬ ‭Cr.P.C..‬ ‭As‬‭held‬‭in‬‭paragraph‬‭No.42‬‭of‬‭Vinay‬‭Tyagi‬‭(supra),‬‭both‬‭these‬‭reports‬ ‭have‬‭to‬‭be‬‭read‬‭conjointly,‬‭and‬‭it‬‭is‬‭the‬‭cumulative‬‭effect‬‭of‬‭the‬‭reports‬‭and‬‭the‬ ‭documents‬‭annexed‬‭thereto‬‭which‬‭the‬‭court‬‭will‬‭be‬‭expected‬‭to‬‭apply‬‭its‬‭mind‬‭to‬ ‭determine‬ ‭whether‬ ‭there‬ ‭exists‬ ‭sufficient‬ ‭grounds‬ ‭to‬ ‭presume‬‭that‬‭the‬‭accused‬ ‭has‬ ‭committed‬ ‭the‬ ‭offence.‬ ‭As‬ ‭held‬ ‭by‬ ‭this‬ ‭Court,‬ ‭the‬ ‭fact‬ ‭that‬ ‭there‬ ‭were‬ ‭latches‬ ‭and‬‭perhaps‬‭even‬‭reason‬‭to‬‭hold‬‭that‬‭the‬‭previous‬‭investigation‬‭done‬‭in‬ ‭the‬ ‭crime‬ ‭was‬ ‭faulty‬ ‭for‬ ‭one‬ ‭reason‬ ‭or‬ ‭other,‬ ‭a‬ ‭de‬ ‭novo‬ ‭trial‬ ‭of‬ ‭the‬ ‭case,‬ ‭eschewing‬ ‭the‬ ‭evidence‬ ‭recorded‬ ‭could‬ ‭not‬ ‭have‬ ‭been‬ ‭the‬ ‭course‬ ‭that‬ ‭could‬ ‭have‬ ‭been‬ ‭adopted.‬ ‭The‬ ‭Additional‬ ‭Sessions‬ ‭Judge‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram,‬ ‭where‬ ‭S.C.No.1542‬ ‭of‬ ‭2006‬‭was‬‭pending,‬‭was‬‭in‬‭seisin‬‭of‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭72‬‭:‬ ‭the‬ ‭case‬‭after‬‭the‬‭case‬‭was‬‭committed‬‭to‬‭the‬‭said‬‭Court.‬‭This‬‭Court‬‭had‬‭stayed‬ ‭the‬ ‭proceedings‬ ‭in‬ ‭the‬ ‭said‬ ‭case‬ ‭to‬ ‭enable‬ ‭the‬ ‭CBI‬ ‭to‬ ‭submit‬ ‭supplementary‬ ‭reports‬ ‭after‬ ‭further‬ ‭investigation‬ ‭before‬ ‭the‬ ‭said‬ ‭court.‬ ‭No‬ ‭other‬ ‭court‬ ‭could‬ ‭have‬ ‭tried‬ ‭the‬ ‭offence‬ ‭in‬ ‭view‬ ‭of‬ ‭the‬‭express‬‭directions‬‭issued‬‭by‬‭this‬‭Court‬‭on‬ ‭more‬ ‭than‬ ‭one‬ ‭occasion.‬ ‭The‬ ‭progress‬ ‭of‬ ‭the‬ ‭case‬ ‭could‬ ‭only‬ ‭have‬ ‭been‬ ‭controlled‬ ‭and‬ ‭determined‬ ‭by‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Judge‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram.‬ ‭27.‬ ‭In‬ ‭Ram‬ ‭Lal‬ ‭Narang‬ ‭v.‬ ‭State‬ ‭(Delhi‬ ‭Administration)‬‭26‬‭,‬ ‭it‬ ‭was‬ ‭observed‬‭by‬‭the‬‭Apex‬‭Court‬‭that‬‭further‬‭investigation‬‭is‬‭not‬‭altogether‬‭ruled‬‭out‬ ‭merely‬ ‭because‬ ‭cognizance‬ ‭has‬ ‭been‬ ‭taken‬ ‭by‬ ‭the‬ ‭court.‬ ‭When‬ ‭defective‬ ‭investigation‬‭comes‬‭to‬‭light‬‭during‬‭the‬‭course‬‭of‬‭trial,‬‭it‬‭may‬‭be‬‭cured‬‭by‬‭further‬ ‭investigation,‬ ‭if‬ ‭circumstances‬ ‭so‬ ‭permitted.‬ ‭It‬ ‭was‬ ‭further‬ ‭explained‬ ‭that‬ ‭the‬ ‭police‬ ‭should‬ ‭inform‬ ‭the‬ ‭court‬ ‭where‬ ‭the‬ ‭case‬ ‭is‬ ‭pending‬ ‭and‬ ‭seek‬ ‭formal‬ ‭permission‬ ‭to‬ ‭make‬ ‭further‬ ‭investigation‬ ‭when‬‭fresh‬‭facts‬‭come‬‭to‬‭light‬‭instead‬ ‭of‬ ‭being‬ ‭silent‬ ‭over‬ ‭the‬ ‭matter‬ ‭keeping‬ ‭in‬ ‭view‬ ‭only‬ ‭the‬ ‭need‬ ‭for‬‭an‬‭early‬‭trial‬ ‭since‬ ‭an‬ ‭effective‬ ‭trial‬ ‭for‬ ‭real‬ ‭or‬‭actual‬‭offences‬‭found‬‭during‬‭course‬‭of‬‭proper‬ ‭investigation‬ ‭is‬ ‭as‬ ‭much‬ ‭relevant,‬ ‭desirable‬ ‭and‬ ‭necessary‬ ‭as‬ ‭an‬ ‭expeditious‬ ‭disposal‬ ‭of‬ ‭the‬ ‭matter‬ ‭by‬ ‭the‬ ‭courts.‬ ‭The‬ ‭mere‬ ‭fact‬ ‭that‬ ‭there‬ ‭may‬ ‭be‬ ‭further‬ ‭26‬ ‭[‭(‬ 1979) 2 SCC 322]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭73‬‭:‬ ‭delay‬‭in‬‭concluding‬‭the‬‭trial‬‭should‬‭not‬‭stand‬‭in‬‭the‬‭way‬‭of‬‭further‬‭investigation‬‭if‬ ‭that‬ ‭would‬ ‭help‬ ‭the‬‭court‬‭in‬‭arriving‬‭at‬‭the‬‭truth‬‭and‬‭do‬‭real‬‭and‬‭substantial‬‭as‬ ‭well‬ ‭as‬ ‭effective‬ ‭justice.‬ ‭Going‬ ‭by‬ ‭the‬ ‭principles‬ ‭above,‬ ‭there‬ ‭cannot‬ ‭be‬ ‭any‬ ‭doubt‬ ‭that‬ ‭the‬ ‭supplementary‬ ‭report‬ ‭after‬ ‭conducting‬ ‭further‬ ‭investigation‬ ‭can‬ ‭be‬ ‭filed‬ ‭only‬ ‭before‬ ‭the‬ ‭Court‬ ‭where‬ ‭the‬ ‭case‬ ‭is‬ ‭pending‬ ‭and‬ ‭not‬ ‭before‬ ‭a‬ ‭different court.‬ ‭28.‬ ‭Though‬ ‭unrelated‬ ‭to‬ ‭the‬ ‭case‬ ‭on‬ ‭hand,‬ ‭it‬ ‭would‬ ‭be‬ ‭profitable‬ ‭to‬ ‭note‬ ‭that‬ ‭under‬ ‭section‬ ‭193(9)‬ ‭of‬ ‭Bharatiya‬ ‭Nagarik‬ ‭Suraksha‬ ‭Sanhita,‬ ‭while‬ ‭retaining‬ ‭the‬ ‭earlier‬ ‭provision‬ ‭pertaining‬ ‭to‬‭further‬‭investigation‬‭as‬‭contained‬‭in‬ ‭Section‬‭173(8)‬‭of‬‭the‬‭Cr.P.C.‬‭of‬‭1973,‬‭a‬‭new‬‭incorporation‬‭has‬‭been‬‭made‬‭by‬‭way‬ ‭of‬‭a‬‭proviso‬‭to‬‭the‬‭effect‬‭that‬‭further‬‭investigation‬‭during‬‭trial‬‭may‬‭be‬‭permitted‬ ‭with‬‭the‬‭permission‬‭of‬‭the‬‭Court‬‭trying‬‭the‬‭case.‬‭This‬‭provision‬‭gives‬‭such‬‭power‬ ‭to‬ ‭order‬ ‭further‬ ‭investigation‬ ‭to‬ ‭the‬ ‭Court‬ ‭trying‬ ‭the‬ ‭case,‬ ‭which‬ ‭in‬ ‭Sessions‬ ‭triable‬ ‭cases‬ ‭would‬ ‭be‬ ‭the‬ ‭Sessions‬ ‭Court.‬ ‭The‬‭proviso,‬‭thus,‬‭also‬‭supports‬‭the‬ ‭reasoning‬‭that‬‭repository‬‭of‬‭power‬‭to‬‭order‬‭further‬‭investigation‬‭upon‬‭committal‬ ‭of‬ ‭a‬ ‭case‬ ‭would‬ ‭be‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session,‬ ‭where‬ ‭trial‬ ‭is‬ ‭pending,‬ ‭and‬ ‭the‬ ‭supplementary report, if any, to be filed only before the same Sessions Court.‬ ‭29.‬ ‭We‬‭shall‬‭now‬‭proceed‬‭to‬‭examine‬‭the‬‭fatal‬‭procedural‬‭irregularities‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭74‬‭:‬ ‭that‬‭have‬‭arisen‬‭as‬‭a‬‭direct‬‭consequence‬‭of‬‭the‬‭actions‬‭of‬‭the‬‭CBI.‬‭Despite‬‭being‬ ‭entrusted‬ ‭with‬ ‭the‬ ‭mandate‬ ‭of‬ ‭conducting‬ ‭further‬ ‭investigation,‬ ‭the‬ ‭CBI‬ ‭has‬ ‭failed‬ ‭to‬ ‭adhere‬ ‭to‬ ‭the‬ ‭explicit‬ ‭directions‬ ‭of‬ ‭this‬ ‭Court.‬ ‭We‬ ‭shall‬ ‭also‬ ‭consider‬ ‭whether‬ ‭such‬ ‭non-compliance‬ ‭strikes‬ ‭at‬ ‭the‬ ‭very‬ ‭root‬ ‭of‬ ‭the‬ ‭investigative‬ ‭process,‬ ‭rendering‬ ‭the‬ ‭proceedings‬ ‭fundamentally‬ ‭flawed‬ ‭and‬ ‭vitiating‬ ‭the‬ ‭legitimacy of the investigation undertaken by them.‬ ‭a)‬ ‭Instead‬‭of‬‭filing‬‭a‬‭supplementary‬‭report‬‭pursuant‬‭to‬‭further‬‭investigation‬‭in‬ ‭S.C.No.1542‬ ‭of‬ ‭2006‬ ‭pending‬ ‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track-III),‬‭Thiruvananthapuram,‬‭a‬‭final‬‭report‬‭styling‬‭it‬‭as‬‭a‬‭supplementary‬ ‭report‬ ‭was‬ ‭submitted‬ ‭before‬ ‭the‬ ‭CJM,‬ ‭Ernakulam,‬ ‭which‬ ‭court‬ ‭had‬ ‭no‬ ‭jurisdiction‬ ‭to‬ ‭take‬ ‭the‬ ‭case‬ ‭on‬ ‭file.‬ ‭This‬ ‭is‬ ‭clearly‬ ‭against‬ ‭the‬ ‭directives‬ ‭issued‬ ‭by‬ ‭this‬ ‭Court‬ ‭in‬ ‭Prabhavathiamma‬ ‭(supra),‬ ‭Central‬ ‭Bureau‬ ‭of‬ ‭Investigation‬ ‭(supra)‬ ‭and‬ ‭the‬ ‭law‬ ‭laid‬ ‭down‬ ‭in‬ ‭Dharam‬ ‭Pal‬ ‭(supra).‬ ‭Merely‬‭because‬‭some‬‭of‬‭the‬‭accused‬‭approached‬‭this‬‭Court‬‭challenging‬‭the‬ ‭legality‬ ‭of‬ ‭the‬ ‭committal‬‭and‬‭obtained‬‭adverse‬‭orders‬‭will‬‭not‬‭be‬‭sufficient‬ ‭to‬‭wipe‬‭off‬‭the‬‭directions‬‭issued‬‭by‬‭a‬‭Division‬‭Bench‬‭of‬‭this‬‭Court‬‭relying‬‭on‬ ‭the precedents laid down by the Apex Court.‬ ‭b)‬ ‭After‬ ‭taking‬ ‭over‬ ‭the‬ ‭investigation,‬ ‭what‬ ‭the‬ ‭CBI‬ ‭did‬ ‭was‬ ‭array‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭75‬‭:‬ ‭Sri.‬ ‭Thankamani,‬ ‭Sri.‬ ‭N‬ ‭Ramachandran,‬ ‭Smt.‬ ‭Sheeja‬ ‭Kumari,‬ ‭Smt.‬ ‭Sajitha‬ ‭C.S.‬ ‭and‬ ‭Heeralal‬ ‭as‬ ‭the‬ ‭accused.‬ ‭Sri.‬ ‭Raveendran‬ ‭had‬ ‭already‬ ‭been‬ ‭arraigned‬‭as‬‭accused‬‭No.4‬‭by‬‭the‬‭Sessions‬‭Court‬‭by‬‭invoking‬‭Section‬‭319‬‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭After‬ ‭roping‬ ‭the‬ ‭above‬ ‭persons‬‭as‬‭accused,‬‭they‬‭were‬‭arrested‬ ‭and‬ ‭immediately‬ ‭thereafter,‬ ‭separate‬ ‭applications‬ ‭were‬ ‭filed‬ ‭to‬ ‭tender‬ ‭pardon‬ ‭to‬ ‭those‬ ‭accused.‬ ‭The‬ ‭said‬ ‭application‬ ‭was‬ ‭filed‬ ‭before‬ ‭the‬ ‭CJM,‬ ‭Ernakulam.‬ ‭In‬ ‭fact,‬ ‭what‬ ‭had‬ ‭to‬ ‭be‬ ‭done‬ ‭by‬ ‭the‬ ‭CBI‬ ‭was‬ ‭to‬ ‭submit‬ ‭the‬ ‭application‬ ‭under‬ ‭Section‬ ‭307‬ ‭of‬ ‭the‬‭Cr.P.C.‬‭before‬‭the‬‭Additional‬‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram,‬ ‭where‬ ‭S.C.No.1542‬ ‭of‬ ‭2006‬ ‭was‬‭pending,‬‭the‬‭trial‬‭of‬‭which‬‭was‬‭stayed‬‭by‬‭this‬‭Court.‬‭The‬‭Apex‬‭Court‬‭in‬ ‭A.‬‭Devendran‬‭(supra)‬‭has‬‭held‬‭that‬‭after‬‭commitment‬‭of‬‭the‬‭proceedings‬ ‭only‬ ‭the‬ ‭jurisdictional‬ ‭Sessions‬ ‭Court‬ ‭will‬ ‭be‬ ‭entitled‬ ‭to‬ ‭consider‬ ‭the‬ ‭application‬‭for‬‭tendering‬‭of‬‭pardon‬‭under‬‭Section‬‭307‬‭of‬‭the‬‭Cr.P.C.,‬‭and‬‭the‬ ‭CJM,‬ ‭which‬ ‭had‬ ‭committed‬ ‭the‬ ‭case,‬ ‭will‬ ‭not‬ ‭have‬ ‭jurisdiction‬ ‭to‬ ‭grant‬ ‭pardon.‬‭It‬‭was‬‭further‬‭observed‬‭that‬‭if‬‭the‬‭Chief‬‭Judicial‬‭Magistrate‬‭tenders‬ ‭pardon,‬ ‭then‬ ‭that‬ ‭would‬ ‭not‬ ‭be‬ ‭a‬ ‭curable‬ ‭irregularity‬ ‭within‬ ‭the‬ ‭ambit‬ ‭of‬ ‭clause‬‭(g)‬‭of‬‭Section‬‭460‬‭of‬‭the‬‭Cr.P.C..‬‭In‬‭the‬‭case‬‭on‬‭hand,‬‭as‬‭it‬‭was‬‭the‬ ‭CJM,‬ ‭Ernakulam,‬ ‭who‬ ‭had‬ ‭granted‬ ‭pardon,‬ ‭in‬ ‭a‬ ‭case‬ ‭which‬ ‭had‬ ‭already‬ ‭been‬ ‭committed,‬ ‭and‬ ‭as‬ ‭observed‬ ‭by‬ ‭the‬ ‭Apex‬ ‭Court,‬ ‭it‬ ‭is‬ ‭not‬ ‭a‬ ‭curable‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭76‬‭:‬ ‭irregularity within the ambit of clause (g) of Section 460 of the Cr.P.C..‬ ‭c)‬ ‭As‬ ‭far‬ ‭as‬ ‭Raveendran‬‭Nair‬‭is‬‭concerned,‬‭he‬‭was‬‭already‬‭added‬‭as‬‭accused‬ ‭No.‬‭4‬‭by‬‭the‬‭Additional‬‭Sessions‬‭Court‬‭(Fast‬‭Track-III),‬‭Thiruvananthapuram‬ ‭in‬ ‭S.C.‬ ‭No.1542‬ ‭of‬ ‭2006‬ ‭while‬ ‭the‬ ‭trial‬ ‭was‬ ‭pending.‬ ‭The‬ ‭said‬ ‭order‬ ‭was‬ ‭confirmed‬ ‭by‬ ‭this‬ ‭Court.‬ ‭Without‬ ‭moving‬ ‭the‬ ‭Sessions‬ ‭Judge‬ ‭with‬ ‭an‬ ‭application‬ ‭to‬ ‭tender‬ ‭pardon,‬ ‭an‬ ‭application‬ ‭was‬ ‭filed‬ ‭before‬ ‭the‬ ‭learned‬ ‭CJM,‬ ‭Ernakulam,‬ ‭which‬ ‭goes‬ ‭against‬ ‭the‬ ‭principles‬ ‭of‬ ‭law‬ ‭laid‬ ‭down‬ ‭in‬ ‭Devendran‬ ‭(supra)‬ ‭and‬ ‭Dharam‬ ‭Pal‬ ‭(supra).‬ ‭Only‬ ‭the‬ ‭Sessions‬ ‭Judge‬ ‭where‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006‬ ‭was‬ ‭pending‬ ‭could‬ ‭have‬ ‭considered‬ ‭the‬ ‭application for tender of pardon.‬ ‭(d)‬ ‭The‬‭evidence‬‭recorded‬‭in‬‭S.C.‬‭No.1542‬‭of‬‭2006‬‭was‬‭not‬‭looked‬‭into‬‭by‬‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭while‬ ‭evaluating‬ ‭the‬‭evidence‬‭in‬‭S.C.No.917/2012.‬ ‭In‬‭other‬‭words,‬‭the‬‭proceedings‬‭in‬‭S.C.‬‭No.1542‬‭of‬‭2006‬‭was‬‭not‬‭pursued.‬ ‭It‬ ‭was‬ ‭only‬ ‭when‬ ‭the‬ ‭learned‬ ‭Sessions‬‭Judge‬‭noticed‬‭that,‬‭apart‬‭from‬‭the‬ ‭supplementary‬‭final‬‭report,‬‭no‬‭other‬‭documents‬‭had‬‭been‬‭submitted‬‭before‬ ‭the‬ ‭Special‬ ‭Court‬‭for‬‭CBI‬‭cases‬‭in‬‭S.C.‬‭No.917‬‭of‬‭2012‬‭and‬‭S.C.‬‭No.916‬‭of‬ ‭2012,‬ ‭that‬ ‭a‬ ‭request‬ ‭was‬ ‭made‬ ‭on‬ ‭the‬ ‭administrative‬ ‭side‬ ‭to‬ ‭call‬ ‭for‬ ‭the‬ ‭records‬ ‭in‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006‬ ‭to‬ ‭the‬ ‭CBI‬ ‭Court.‬ ‭Even‬ ‭thereafter,‬‭fresh‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭77‬‭:‬ ‭evidence‬‭was‬‭recorded‬‭in‬‭the‬‭matter,‬‭and‬‭the‬‭evidence‬‭earlier‬‭taken‬‭in‬‭S.C.‬ ‭No.1542‬‭of‬‭2006‬‭was‬‭completely‬‭disregarded.‬‭This‬‭is‬‭evident‬‭from‬‭the‬‭fact‬ ‭that‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge,‬ ‭while‬ ‭trying‬ ‭S.C.‬ ‭No.917‬ ‭of‬ ‭2012,‬ ‭proceeded‬ ‭to‬ ‭hold‬ ‭that‬ ‭all‬ ‭the‬ ‭witnesses‬ ‭had‬ ‭turned‬ ‭hostile,‬ ‭which‬ ‭conclusion‬ ‭was‬ ‭incorrect.‬ ‭The‬ ‭proper‬ ‭course‬ ‭of‬‭action‬‭ought‬‭to‬‭have‬‭been‬ ‭the‬ ‭submission‬ ‭of‬ ‭the‬ ‭supplementary‬ ‭final‬ ‭report‬ ‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram,‬ ‭where‬ ‭S.C.‬ ‭No.1542‬ ‭of‬ ‭2006‬ ‭was‬ ‭pending.‬ ‭The‬ ‭evidence,‬ ‭too,‬ ‭ought‬ ‭to‬ ‭have‬ ‭been‬‭recorded‬‭in‬ ‭that‬ ‭very‬ ‭case,‬ ‭which‬ ‭had‬ ‭only‬ ‭been‬ ‭stayed‬ ‭pending‬ ‭investigation‬ ‭by‬ ‭the‬ ‭CBI.‬‭Instead,‬‭S.C.‬‭No.‬‭916‬‭of‬‭2012‬‭and‬‭S.C.‬‭No.‬‭917‬‭of‬‭2012‬‭were‬‭clubbed‬ ‭together,‬‭and‬‭evidence‬‭was‬‭recorded‬‭afresh‬‭in‬‭S.C.‬‭No.‬‭917‬‭of‬‭2012.‬‭Such‬‭a‬ ‭course‬ ‭of‬ ‭action‬ ‭was‬ ‭wholly‬ ‭impermissible.‬ ‭The‬ ‭CBI,‬ ‭having‬ ‭sought‬ ‭directions‬‭from‬‭this‬‭Court‬‭as‬‭to‬‭the‬‭proper‬‭procedure‬‭to‬‭be‬‭followed,‬‭could‬ ‭not‬ ‭have‬‭unilaterally‬‭resorted‬‭to‬‭such‬‭an‬‭exercise.‬‭As‬‭a‬‭matter‬‭of‬‭fact,‬‭this‬ ‭Court,‬ ‭while‬ ‭dismissing‬ ‭the‬ ‭petition‬ ‭filed‬ ‭by‬ ‭the‬ ‭CBI,‬ ‭had‬ ‭categorically‬ ‭ordered‬ ‭that‬ ‭after‬ ‭completion‬ ‭of‬ ‭further‬ ‭investigation‬ ‭and‬ ‭filing‬ ‭of‬ ‭the‬ ‭report,‬ ‭the‬ ‭framing‬ ‭or‬ ‭alteration‬ ‭of‬ ‭charges‬ ‭afresh‬ ‭by‬ ‭the‬ ‭Court‬ ‭was‬ ‭inevitable,‬ ‭and‬ ‭the‬ ‭trial‬ ‭had‬ ‭to‬ ‭commence‬ ‭de‬ ‭novo‬ ‭on‬ ‭the‬ ‭basis‬ ‭of‬ ‭such‬ ‭fresh charges.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭78‬‭:‬ ‭30.‬ ‭The‬ ‭next‬ ‭question‬ ‭is‬ ‭whether‬ ‭the‬ ‭above‬ ‭actions‬ ‭would‬ ‭result‬ ‭in‬ ‭failure of justice and prejudice the accused.‬ ‭31.‬ ‭In‬ ‭State‬ ‭Of‬ ‭M.P‬ ‭v.‬‭Bhooraji‬‭And‬‭Others‬‭27‬‭,‬‭the‬‭Apex‬‭Court‬‭had‬ ‭occasion‬ ‭to‬ ‭delve‬ ‭into‬ ‭the‬ ‭question‬ ‭as‬ ‭regards‬ ‭irregular‬ ‭proceedings.‬ ‭The‬ ‭question‬ ‭raised‬ ‭was‬ ‭whether‬ ‭the‬ ‭absence‬ ‭of‬ ‭a‬ ‭committal‬ ‭order‬ ‭to‬ ‭the‬ ‭Special‬ ‭Court‬‭would‬‭vitiate‬‭the‬‭entire‬‭trial‬‭as‬‭one‬‭conducted‬‭without‬‭jurisdiction.‬‭Another‬ ‭question‬ ‭was‬ ‭whether‬ ‭Section‬ ‭465‬ ‭of‬ ‭the‬ ‭Code‬ ‭of‬ ‭Criminal‬ ‭Procedure,‬ ‭1973‬ ‭would‬ ‭bar‬ ‭an‬ ‭Appellate‬ ‭court‬ ‭from‬ ‭quashing‬ ‭a‬ ‭trial‬ ‭for‬ ‭such‬ ‭a‬ ‭procedural‬ ‭irregularity when "failure of justice" is demonstrated. It was observed as under:‬ ‭"12.‬ ‭Section‬‭465‬‭of‬‭the‬‭Code‬‭falls‬‭within‬‭Chapter‬‭XXXV‬‭under‬ ‭the‬ ‭caption‬ ‭"Irregular‬ ‭Proceedings".‬ ‭The‬ ‭Chapter‬ ‭consists‬ ‭of‬ ‭seven‬ ‭sections‬ ‭starting‬ ‭with‬ ‭Section‬ ‭460‬ ‭containing‬ ‭a‬ ‭catalogue‬ ‭of‬ ‭irregularities‬ ‭which‬ ‭the‬ ‭legislature‬ ‭thought‬ ‭were‬ ‭not‬ ‭enough‬ ‭to‬ ‭axe‬ ‭down‬‭concluded‬‭proceedings‬‭in‬‭trials‬‭or‬‭enquiries.‬‭Section‬‭461‬‭of‬‭the‬ ‭Code‬ ‭contains‬ ‭another‬ ‭catalogue‬ ‭of‬ ‭irregularities‬ ‭which‬ ‭in‬ ‭the‬ ‭legislative‬ ‭perception‬ ‭would‬ ‭render‬ ‭the‬ ‭entire‬ ‭proceedings‬ ‭null‬ ‭and‬ ‭void.‬ ‭It‬ ‭is‬ ‭pertinent‬ ‭to‬ ‭point‬ ‭out‬ ‭that‬ ‭the‬ ‭former‬ ‭catalogue‬ ‭contains‬ ‭the‬ ‭instance‬ ‭of‬ ‭a‬ ‭Magistrate,‬ ‭who‬ ‭is‬ ‭not‬ ‭empowered‬ ‭to‬ ‭take‬ ‭cognizance‬ ‭of‬ ‭offence,‬ ‭taking‬ ‭cognizance‬ ‭erroneously‬ ‭and‬ ‭in‬ ‭good‬ ‭faith.‬‭The‬‭provision‬‭says‬‭that‬‭the‬‭proceedings‬‭adopted‬‭in‬‭such‬‭a‬‭case,‬ ‭though‬‭based‬‭on‬‭such‬‭erroneous‬‭order,‬‭"shall‬‭not‬‭be‬‭set‬‭aside‬‭merely‬ ‭27‬ ‭[‭2‬ 001 INSC 393]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭79‬‭:‬ ‭on the ground of his not being so empowered".‬ ‭13.‬ ‭It‬‭is‬‭useful‬‭to‬‭refer‬‭to‬‭Section‬‭462‬‭of‬‭the‬‭Code‬‭which‬‭says‬ ‭that‬‭even‬‭proceedings‬‭conducted‬‭in‬‭a‬‭wrong‬‭sessions‬‭division‬‭are‬‭not‬ ‭liable‬ ‭to‬ ‭be‬ ‭set‬ ‭at‬ ‭naught‬ ‭merely‬ ‭on‬ ‭that‬ ‭ground.‬ ‭However,‬ ‭an‬ ‭exception‬‭is‬‭provided‬‭in‬‭that‬‭section‬‭that‬‭if‬‭the‬‭court‬‭is‬‭satisfied‬‭that‬ ‭proceedings‬‭conducted‬‭erroneously‬‭in‬‭a‬‭wrong‬‭sessions‬‭division‬‭"has‬ ‭in‬‭fact‬‭occasioned‬‭a‬‭failure‬‭of‬‭justice"‬‭it‬‭is‬‭open‬‭to‬‭the‬‭higher‬‭court‬‭to‬ ‭interfere.‬ ‭While‬ ‭it‬ ‭is‬ ‭provided‬ ‭that‬ ‭all‬ ‭the‬ ‭instances‬ ‭enumerated‬ ‭in‬ ‭Section‬‭461‬‭would‬‭render‬‭the‬‭proceedings‬‭void,‬‭no‬‭other‬‭proceedings‬ ‭would‬ ‭get‬ ‭vitiated‬ ‭ipso‬ ‭facto‬ ‭merely‬ ‭on‬ ‭the‬ ‭ground‬ ‭that‬ ‭the‬ ‭proceedings‬ ‭were‬ ‭erroneous.‬ ‭The‬ ‭court‬ ‭of‬ ‭appeal‬ ‭or‬ ‭revision‬‭has‬‭to‬ ‭examine‬ ‭specifically‬ ‭whether‬ ‭such‬ ‭erroneous‬ ‭steps‬ ‭had‬ ‭in‬ ‭fact‬ ‭occasioned‬‭a‬‭failure‬‭of‬‭justice.‬‭Then‬‭alone‬‭the‬‭proceedings‬‭can‬‭be‬‭set‬ ‭aside.‬‭Thus‬‭the‬‭entire‬‭purport‬‭of‬‭the‬‭provisions‬‭subsumed‬‭in‬‭Chapter‬ ‭XXXV‬ ‭is‬ ‭to‬ ‭save‬ ‭the‬ ‭proceedings‬ ‭linked‬ ‭with‬ ‭such‬ ‭erroneous‬ ‭steps,‬ ‭unless‬‭the‬‭error‬‭is‬‭of‬‭such‬‭a‬‭nature‬‭that‬‭it‬‭had‬‭occasioned‬‭a‬‭failure‬‭of‬ ‭justice.‬ ‭14.‬ ‭We‬ ‭have‬ ‭to‬ ‭examine‬ ‭Section‬ ‭465(1)‬ ‭of‬ ‭the‬ ‭Code‬ ‭in‬‭the‬ ‭above context. It is extracted below:‬ ‭"465.‬ ‭(1)‬ ‭Subject‬ ‭to‬ ‭the‬ ‭provisions‬ ‭hereinbefore‬ ‭contained,‬ ‭no‬ ‭finding,‬ ‭sentence‬ ‭or‬ ‭order‬ ‭passed‬ ‭by‬‭a‬‭court‬‭of‬ ‭competent‬‭jurisdiction‬‭shall‬‭be‬‭reversed‬‭or‬‭altered‬‭by‬‭a‬‭court‬‭of‬ ‭appeal,‬ ‭confirmation‬ ‭or‬ ‭revision‬ ‭on‬ ‭account‬ ‭of‬ ‭any‬ ‭error,‬ ‭omission‬ ‭or‬ ‭irregularity‬ ‭in‬ ‭the‬ ‭complaint,‬ ‭summons,‬ ‭warrant,‬ ‭proclamation,‬ ‭order,‬ ‭judgment‬ ‭or‬ ‭other‬ ‭proceedings‬ ‭before‬ ‭or‬ ‭during‬ ‭trial‬ ‭or‬ ‭in‬ ‭any‬ ‭enquiry‬ ‭or‬ ‭other‬ ‭proceedings‬ ‭under‬ ‭this‬ ‭Code,‬ ‭or‬ ‭any‬ ‭error,‬ ‭or‬ ‭irregularity‬ ‭in‬ ‭any‬ ‭sanction‬ ‭for‬ ‭the‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭80‬‭:‬ ‭prosecution,‬ ‭unless‬ ‭in‬ ‭the‬ ‭opinion‬ ‭of‬ ‭that‬ ‭court,‬ ‭a‬ ‭failure‬ ‭of‬ ‭justice has in fact been occasioned thereby."‬ ‭15.‬ ‭A‬ ‭reading‬ ‭of‬ ‭the‬ ‭section‬ ‭makes‬ ‭it‬ ‭clear‬ ‭that‬ ‭the‬ ‭error,‬ ‭omission‬ ‭or‬ ‭irregularity‬ ‭in‬ ‭the‬ ‭proceedings‬‭held‬‭before‬‭or‬‭during‬‭the‬ ‭trial‬ ‭or‬ ‭in‬ ‭any‬ ‭enquiry‬ ‭were‬ ‭reckoned‬ ‭by‬ ‭the‬ ‭legislature‬ ‭as‬ ‭possible‬ ‭occurrences‬ ‭in‬ ‭criminal‬ ‭courts.‬ ‭Yet‬ ‭the‬ ‭legislature‬ ‭disfavoured‬ ‭axing‬ ‭down‬‭the‬‭proceedings‬‭or‬‭to‬‭direct‬‭repetition‬‭of‬‭the‬‭whole‬‭proceedings‬ ‭afresh.‬ ‭Hence,‬‭the‬‭legislature‬‭imposed‬‭a‬‭prohibition‬‭that‬‭unless‬‭such‬ ‭error,‬‭omission‬‭or‬‭irregularity‬‭has‬‭occasioned‬‭"a‬‭failure‬‭of‬‭justice"‬‭the‬ ‭superior‬‭court‬‭shall‬‭not‬‭quash‬‭the‬‭proceedings‬‭merely‬‭on‬‭the‬‭ground‬ ‭of such error, omission or irregularity.‬ ‭16.‬ ‭What‬ ‭is‬ ‭meant‬ ‭by‬ ‭"a‬ ‭failure‬ ‭of‬ ‭justice"‬ ‭occasioned‬ ‭on‬ ‭account‬ ‭of‬ ‭such‬ ‭error,‬ ‭omission‬ ‭or‬ ‭irregularity?‬ ‭This‬ ‭Court‬ ‭has‬ ‭observed‬ ‭in‬ ‭Shamnsaheb‬‭M.‬‭Multtani‬‭v.‬‭State‬‭Of‬‭Karnataka‬‭(2001)‬‭2‬ ‭SCC 577 thus:‬ ‭"23.‬ ‭We‬ ‭often‬ ‭hear‬ ‭about‬ ‭'failure‬ ‭of‬ ‭justice'‬ ‭and‬‭quite‬ ‭often‬‭the‬‭submission‬‭in‬‭a‬‭criminal‬‭court‬‭is‬‭accentuated‬‭with‬‭the‬ ‭said‬‭expression.‬‭Perhaps‬‭it‬‭is‬‭too‬‭pliable‬‭or‬‭facile‬‭an‬‭expression‬ ‭which‬‭could‬‭be‬‭fitted‬‭in‬‭any‬‭situation‬‭of‬‭a‬‭case.‬‭The‬‭expression‬ ‭'failure‬‭of‬‭justice'‬‭would‬‭appear,‬‭sometimes,‬‭as‬‭an‬‭etymological‬ ‭chameleon‬ ‭(the‬ ‭simile‬ ‭is‬ ‭borrowed‬ ‭from‬ ‭Lord‬ ‭Diplock‬ ‭in‬‭Town‬ ‭Investments‬ ‭Ltd.‬ ‭v.‬ ‭Deptt.‬ ‭of‬‭the‬‭Environment‬‭(1977)‬‭1‬‭All‬‭ER‬ ‭813,‬‭1978‬‭AC‬‭359,‬‭(1977)‬‭2‬‭WLR‬‭450‬‭(HL)).‬‭The‬‭criminal‬‭court,‬ ‭particularly‬‭the‬‭superior‬‭court‬‭should‬‭make‬‭a‬‭close‬‭examination‬ ‭to‬ ‭ascertain‬ ‭whether‬ ‭there‬ ‭was‬ ‭really‬ ‭a‬ ‭failure‬ ‭of‬ ‭justice‬ ‭or‬ ‭whether it is only a camouflage."‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭81‬‭:‬ ‭XXXXX‬ ‭XXXXX‬ ‭XXXXX‬ ‭21.‬ ‭The‬ ‭expression‬ ‭"a‬ ‭court‬ ‭of‬ ‭competent‬ ‭jurisdiction"‬ ‭envisaged‬ ‭in‬ ‭Section‬ ‭465‬ ‭is‬ ‭to‬ ‭denote‬ ‭a‬ ‭validly‬ ‭constituted‬ ‭court‬ ‭conferred‬‭with‬‭jurisdiction‬‭to‬‭try‬‭the‬‭offence‬‭or‬‭offences.‬‭Such‬‭a‬‭court‬ ‭will‬‭not‬‭get‬‭denuded‬‭of‬‭its‬‭competence‬‭to‬‭try‬‭the‬‭case‬‭on‬‭account‬‭of‬ ‭any‬ ‭procedural‬ ‭lapse‬ ‭and‬ ‭the‬ ‭competence‬ ‭would‬ ‭remain‬ ‭unaffected‬ ‭by‬‭the‬‭non-compliance‬‭with‬‭the‬‭procedural‬‭requirement.‬‭The‬‭inability‬ ‭to‬‭take‬‭cognizance‬‭of‬‭an‬‭offence‬‭without‬‭a‬‭committal‬‭order‬‭does‬‭not‬ ‭mean‬‭that‬‭a‬‭duly‬‭constituted‬‭court‬‭became‬‭an‬‭incompetent‬‭court‬‭for‬ ‭all‬ ‭purposes.‬ ‭If‬ ‭an‬ ‭objection‬ ‭was‬ ‭raised‬ ‭in‬ ‭that‬ ‭court‬ ‭at‬‭the‬‭earliest‬ ‭occasion‬‭on‬‭the‬‭ground‬‭that‬‭the‬‭case‬‭should‬‭have‬‭been‬‭committed‬‭by‬ ‭a‬ ‭Magistrate,‬ ‭the‬ ‭same‬ ‭specified‬ ‭court‬ ‭has‬ ‭to‬ ‭exercise‬ ‭a‬‭jurisdiction‬ ‭either‬‭for‬‭sending‬‭the‬‭records‬‭to‬‭a‬‭Magistrate‬‭for‬‭adopting‬‭committal‬ ‭proceedings‬‭or‬‭return‬‭the‬‭police‬‭report‬‭to‬‭the‬‭Public‬‭Prosecutor‬‭or‬‭the‬ ‭police‬‭for‬‭presentation‬‭before‬‭the‬‭Magistrate.‬‭Even‬‭this‬‭could‬‭be‬‭done‬ ‭only‬ ‭because‬ ‭the‬ ‭court‬ ‭has‬ ‭competence‬ ‭to‬ ‭deal‬ ‭with‬ ‭the‬ ‭case.‬ ‭Sometimes‬ ‭that‬ ‭court‬ ‭may‬ ‭have‬ ‭to‬ ‭hear‬ ‭arguments‬ ‭to‬ ‭decide‬ ‭that‬ ‭preliminary‬ ‭issue.‬ ‭Hence‬ ‭the‬ ‭argument‬ ‭advanced‬ ‭by‬ ‭the‬ ‭learned‬ ‭counsel on the strength of the aforesaid decisions is of no avail.‬ ‭22.‬ ‭The‬ ‭bar‬ ‭against‬ ‭taking‬ ‭cognizance‬ ‭of‬ ‭certain‬ ‭offences‬ ‭or‬ ‭by‬ ‭certain‬ ‭courts‬ ‭cannot‬ ‭govern‬ ‭the‬ ‭question‬ ‭whether‬ ‭the‬ ‭court‬ ‭concerned‬ ‭is‬ ‭"a‬ ‭court‬ ‭of‬ ‭competent‬ ‭jurisdiction",‬ ‭e.g‬ ‭courts‬ ‭are‬ ‭debarred‬‭from‬‭taking‬‭cognizance‬‭of‬‭certain‬‭offences‬‭without‬‭sanction‬ ‭of‬ ‭certain‬ ‭authorities.‬ ‭If‬ ‭a‬ ‭court‬ ‭took‬ ‭cognizance‬ ‭of‬ ‭such‬ ‭offences,‬ ‭which‬ ‭were‬ ‭later‬ ‭found‬ ‭to‬ ‭be‬ ‭without‬ ‭valid‬ ‭sanction,‬ ‭it‬ ‭would‬ ‭not‬ ‭become‬ ‭the‬ ‭test‬ ‭or‬ ‭standard‬ ‭for‬‭deciding‬‭whether‬‭that‬‭court‬‭was‬‭"a‬ ‭court‬ ‭of‬ ‭competent‬ ‭jurisdiction".‬ ‭It‬ ‭is‬ ‭now‬ ‭well‬ ‭settled‬ ‭that‬ ‭if‬ ‭the‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭82‬‭:‬ ‭question‬ ‭of‬ ‭sanction‬ ‭was‬ ‭not‬ ‭raised‬ ‭at‬ ‭the‬ ‭earliest‬ ‭opportunity‬ ‭the‬ ‭proceedings‬‭would‬‭remain‬‭unaffected‬‭on‬‭account‬‭of‬‭want‬‭of‬‭sanction.‬ ‭This‬ ‭is‬ ‭another‬ ‭example‬ ‭to‬ ‭show‬ ‭that‬ ‭the‬ ‭condition‬ ‭precedent‬ ‭for‬ ‭taking‬‭cognizance‬‭is‬‭not‬‭the‬‭standard‬‭to‬‭determine‬‭whether‬‭the‬‭court‬ ‭concerned is "a court of competent jurisdiction".‬ ‭32.‬ ‭In‬ ‭the‬ ‭case‬ ‭on‬ ‭hand,‬ ‭the‬ ‭CBI‬ ‭could‬ ‭have‬ ‭submitted‬ ‭the‬ ‭supplementary‬ ‭report‬ ‭only‬ ‭before‬ ‭the‬‭Additional‬‭Sessions‬‭Court‬‭(Fast‬‭Track-III),‬ ‭Thiruvananthapuram,‬ ‭where‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006‬ ‭was‬ ‭pending.‬ ‭No‬ ‭fresh‬ ‭committal‬‭order‬‭could‬‭have‬‭been‬‭passed‬‭by‬‭the‬‭CJM,‬‭Ernakulam.‬‭The‬‭Trial‬‭could‬ ‭have‬ ‭been‬ ‭conducted‬ ‭only‬ ‭by‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track-III),‬ ‭Thiruvananthapuram‬ ‭in‬ ‭view‬ ‭of‬ ‭the‬ ‭principles‬‭laid‬‭down‬‭in‬‭Prabhavathiamma‬ ‭(supra),‬ ‭Vinay‬ ‭Tyagi‬ ‭(supra)‬ ‭and‬ ‭Dharam‬ ‭Pal‬‭(supra).‬‭The‬‭tender‬‭of‬‭pardon‬ ‭by‬ ‭the‬ ‭CJM‬ ‭to‬ ‭PW1,‬ ‭PW5,‬ ‭and‬ ‭PW15‬ ‭to‬ ‭PW18‬ ‭is‬ ‭also‬ ‭not‬ ‭in‬ ‭order,‬ ‭as‬ ‭such‬ ‭an‬ ‭application‬ ‭could‬ ‭only‬ ‭have‬ ‭been‬ ‭entertained‬ ‭by‬ ‭the‬ ‭Trial‬ ‭Court‬ ‭and‬ ‭not‬‭by‬‭the‬ ‭CJM.‬ ‭33.‬ ‭Sri.‬ ‭K.P.‬ ‭Satheesan,‬ ‭the‬ ‭learned‬ ‭counsel‬ ‭appearing‬ ‭for‬ ‭the‬ ‭CBI,‬ ‭submitted‬ ‭that‬ ‭as‬ ‭per‬ ‭notification‬ ‭dated‬ ‭10.12.1974‬ ‭issued‬‭by‬‭the‬‭Government,‬ ‭the‬‭Chief‬‭Judicial‬‭Magistrate,‬‭Ernakulam,‬‭has‬‭been‬‭appointed‬‭and‬‭conferred‬‭with‬ ‭the‬ ‭powers‬ ‭of‬ ‭a‬ ‭Judicial‬ ‭Magistrate‬ ‭of‬ ‭the‬ ‭First‬ ‭Class‬ ‭for‬ ‭all‬ ‭districts‬ ‭of‬ ‭Kerala,‬ ‭with‬ ‭headquarters‬ ‭at‬ ‭Ernakulam.‬ ‭The‬ ‭said‬ ‭notification‬ ‭authorises‬ ‭the‬ ‭Chief‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭83‬‭:‬ ‭Judicial‬ ‭Magistrate,‬ ‭Ernakulam,‬ ‭to‬ ‭try,‬ ‭enquire‬ ‭into,‬ ‭and‬‭commit‬‭to‬‭the‬‭Court‬‭of‬ ‭Session‬ ‭all‬ ‭such‬ ‭cases‬ ‭arising‬ ‭within‬ ‭the‬ ‭State‬ ‭of‬ ‭Kerala‬ ‭in‬‭which‬‭investigations‬ ‭are‬ ‭conducted,‬ ‭or‬ ‭charge-sheets‬ ‭filed,‬ ‭by‬ ‭the‬ ‭Special‬ ‭Police‬ ‭Establishment‬ ‭constituted‬ ‭under‬ ‭the‬ ‭Delhi‬ ‭Special‬ ‭Police‬‭Establishment‬‭Act,‬‭1946.‬‭The‬‭learned‬ ‭counsel‬ ‭further‬ ‭referred‬ ‭to‬ ‭the‬ ‭subsequent‬ ‭notification‬ ‭dated‬ ‭14.07.2014,‬ ‭wherein‬ ‭it‬ ‭was‬ ‭noted‬ ‭that‬ ‭although‬ ‭a‬ ‭Special‬ ‭Court‬ ‭under‬ ‭the‬ ‭Special‬ ‭Police‬ ‭Establishment/CBI‬ ‭has‬ ‭since‬ ‭been‬ ‭established‬ ‭at‬ ‭Thiruvananthapuram,‬ ‭the‬ ‭committal‬ ‭proceedings‬ ‭were‬ ‭still‬ ‭to‬ ‭be‬ ‭undertaken‬ ‭before‬ ‭the‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate,‬‭Ernakulam,‬‭as‬‭it‬‭continued‬‭to‬‭remain‬‭the‬‭only‬‭designated‬‭Magistrate's‬ ‭Court‬ ‭in‬ ‭the‬ ‭State‬ ‭for‬ ‭such‬ ‭purposes.‬ ‭To‬ ‭address‬ ‭this‬ ‭anomaly,‬ ‭this‬ ‭Court‬ ‭had‬ ‭concurred‬‭with‬‭the‬‭Government's‬‭proposal‬‭to‬‭establish‬‭a‬‭Special‬‭Court‬‭of‬‭Judicial‬ ‭Magistrate‬‭of‬‭the‬‭First‬‭Class‬‭at‬‭Thiruvananthapuram,‬‭to‬‭act‬‭as‬‭a‬‭committal‬‭court‬ ‭for‬ ‭the‬ ‭CBI‬ ‭Special‬ ‭Court‬ ‭at‬ ‭Thiruvananthapuram,‬ ‭with‬ ‭the‬ ‭same‬ ‭territorial‬ ‭jurisdiction.‬ ‭According‬‭to‬‭the‬‭learned‬‭counsel,‬‭in‬‭light‬‭of‬‭the‬‭above‬‭notifications,‬ ‭once‬‭the‬‭investigation‬‭was‬‭taken‬‭over‬‭by‬‭the‬‭CBI,‬‭it‬‭could‬‭only‬‭have‬‭re-registered‬ ‭the‬ ‭crime‬ ‭and‬ ‭submitted‬ ‭further‬ ‭reports‬ ‭and‬ ‭supplementary‬ ‭reports‬ ‭before‬ ‭the‬ ‭Chief‬‭Judicial‬‭Magistrate,‬‭Ernakulam,‬‭and‬‭nowhere‬‭else.‬‭We‬‭are,‬‭however,‬‭unable‬ ‭to‬‭accept‬‭the‬‭said‬‭contention.‬‭The‬‭notifications‬‭referred‬‭to‬‭above‬‭pertain‬‭only‬‭to‬ ‭fresh‬ ‭crimes‬ ‭registered‬ ‭by‬ ‭the‬ ‭CBI‬ ‭and‬ ‭not‬ ‭to‬‭instances‬‭of‬‭further‬‭investigation‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭84‬‭:‬ ‭ordered‬ ‭by‬ ‭a‬ ‭Constitutional‬‭Court‬‭under‬‭Article‬‭226‬‭of‬‭the‬‭Constitution‬‭of‬‭India,‬ ‭wherein‬‭specific‬‭directions‬‭were‬‭issued‬‭to‬‭the‬‭CBI‬‭to‬‭submit‬‭supplemental‬‭reports‬ ‭before‬ ‭the‬ ‭trial‬ ‭court.‬ ‭It‬ ‭is‬ ‭also‬ ‭pertinent‬ ‭to‬ ‭note‬ ‭that‬ ‭during‬ ‭this‬ ‭period,‬ ‭the‬ ‭proceedings‬ ‭in‬ ‭the‬ ‭Sessions‬ ‭Case‬ ‭had‬ ‭remained‬ ‭stayed.‬ ‭Hence,‬ ‭the‬ ‭said‬ ‭notifications‬ ‭can‬ ‭have‬ ‭no‬ ‭application‬‭in‬‭matters‬‭of‬‭further‬‭investigation.‬‭In‬‭such‬ ‭circumstances,‬ ‭the‬ ‭principles‬ ‭laid‬‭down‬‭by‬‭the‬‭Hon'ble‬‭Supreme‬‭Court‬‭in‬‭Vinay‬ ‭Tyagi‬‭(supra)‬‭and‬‭Dharam‬‭Pal‬‭(supra)‬‭must‬‭necessarily‬‭apply.‬‭As‬‭observed‬‭by‬ ‭the‬ ‭Apex‬ ‭Court‬ ‭in‬‭In‬‭Vipul‬‭Shital‬‭Prasad‬‭Agarwal‬‭(supra)‬‭the‬‭mere‬‭fact‬‭that‬ ‭CBI‬ ‭purported‬ ‭to‬ ‭have‬ ‭registered‬ ‭a‬ ‭"fresh‬‭FIR",‬ ‭will‬‭not‬‭lead‬‭to‬‭a‬‭conclusion‬‭in‬ ‭law‬ ‭that‬ ‭the‬ ‭earlier‬ ‭report‬ ‭or‬ ‭the‬ ‭material‬ ‭collected‬ ‭by‬ ‭CBCID‬ ‭had‬ ‭been‬ ‭wiped‬ ‭out.‬ ‭By‬ ‭following‬‭the‬‭practice‬‭of‬‭CBI‬‭to‬‭register‬‭a‬‭"fresh‬‭FIR",‬‭in‬‭a‬‭case‬‭wherein‬ ‭further‬‭investigation‬‭was‬‭ordered,‬‭the‬‭procedure‬‭as‬‭laid‬‭down‬‭by‬‭the‬‭Apex‬‭Court,‬ ‭as well as this Court, will govern the field.‬ ‭34.‬ ‭In‬‭view‬‭of‬‭the‬‭foregoing‬‭discussion,‬‭we‬‭are‬‭of‬‭the‬‭considered‬‭view‬ ‭that‬‭the‬‭intentional‬‭course‬‭adopted‬‭by‬‭the‬‭CBI‬‭in‬‭submitting‬‭a‬‭final‬‭report‬‭before‬ ‭the‬ ‭Chief‬‭Judicial‬‭Magistrate,‬‭Ernakulam,‬‭in‬‭a‬‭matter‬‭where‬‭further‬‭investigation‬ ‭had‬‭already‬‭been‬‭ordered‬‭and‬‭the‬‭trial‬‭had‬‭been‬‭stayed,‬‭and‬‭thereafter‬‭securing‬ ‭a‬‭committal‬‭of‬‭a‬‭case‬‭which‬‭stood‬‭committed,‬‭thereby‬‭managing‬‭to‬‭conduct‬‭a‬‭de‬ ‭novo‬ ‭trial‬ ‭before‬ ‭the‬ ‭Court‬ ‭of‬ ‭the‬ ‭Special‬ ‭Judge,‬ ‭CBI,‬ ‭Thiruvananthapuram,‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭85‬‭:‬ ‭wholly‬‭unconnected‬‭with‬‭the‬‭proceedings‬‭in‬‭S.C.‬‭No.‬‭1542‬‭of‬‭2006,‬‭constitutes‬‭a‬ ‭fatal‬ ‭irregularity.‬ ‭Such‬ ‭a‬ ‭procedure,‬ ‭by‬ ‭its‬‭very‬‭nature,‬‭causes‬‭serious‬‭prejudice‬ ‭to the accused and consequently amounts to a failure of justice.‬ ‭35.‬ ‭Notwithstanding‬‭the‬‭various‬‭procedural‬‭irregularities‬‭which‬‭we‬‭have‬ ‭held‬ ‭as‬ ‭fatal,‬ ‭we‬ ‭deem‬ ‭it‬ ‭appropriate‬ ‭to‬ ‭also‬ ‭deal‬ ‭with‬ ‭the‬ ‭evidence‬ ‭adduced‬ ‭before‬ ‭the‬‭learned‬‭Special‬‭Judge,‬‭CBI,‬‭on‬‭the‬‭basis‬‭of‬‭which‬‭the‬‭finding‬‭of‬‭guilt‬ ‭was‬‭ultimately‬‭recorded‬‭with‬‭a‬‭view‬‭to‬‭consider‬‭whether‬‭the‬‭finding‬‭of‬‭guilt‬‭has‬ ‭been arrived at on the basis of legal evidence.‬ ‭36.‬ ‭Witness testimony‬ ‭The‬‭prosecution‬‭has‬‭mainly‬‭relied‬‭upon‬‭the‬‭testimony‬‭of‬‭PW1,‬‭PW3,‬‭PW5,‬ ‭PW15‬ ‭to‬ ‭PW18,‬ ‭and‬ ‭PW21‬ ‭to‬ ‭prove‬ ‭the‬ ‭incident‬ ‭of‬ ‭custodial‬ ‭torture‬ ‭and‬ ‭the‬ ‭fabrication‬ ‭of‬ ‭Police‬ ‭Station‬ ‭records‬ ‭by‬ ‭accused‬ ‭Nos.‬ ‭4‬ ‭to‬ ‭6,‬ ‭allegedly‬‭to‬‭shield‬ ‭accused Nos. 1 to 3 from the legal consequences of their acts.‬ ‭37.‬ ‭PW1,‬ ‭Sreekumar,‬ ‭is‬ ‭an‬ ‭injured‬ ‭witness‬ ‭who‬ ‭was‬ ‭picked‬ ‭up‬‭by‬‭the‬ ‭police‬‭along‬‭with‬‭Udayakumar.‬‭In‬‭the‬‭previous‬‭trial‬‭in‬‭S.C.‬‭No.‬‭1542‬‭of‬‭2006,‬‭he‬ ‭was‬ ‭examined‬ ‭as‬‭a‬‭prosecution‬‭witness,‬‭but‬‭he‬‭did‬‭not‬‭support‬‭the‬‭prosecution‬ ‭case.‬ ‭After‬ ‭the‬ ‭CBI‬ ‭took‬ ‭over‬ ‭the‬ ‭investigation,‬ ‭PW1‬ ‭was‬ ‭arraigned‬ ‭as‬ ‭an‬ ‭accused.‬ ‭The‬ ‭specific‬ ‭allegation‬ ‭against‬ ‭him,‬ ‭however,‬ ‭was‬ ‭not‬ ‭related‬ ‭to‬ ‭the‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭86‬‭:‬ ‭incident‬ ‭involving‬ ‭the‬ ‭death‬ ‭of‬ ‭Udayakumar.‬ ‭Rather,‬ ‭he‬ ‭was‬ ‭implicated‬ ‭for‬ ‭the‬ ‭purpose‬‭of‬‭allegedly‬‭tendering‬‭false‬‭evidence‬‭during‬‭the‬‭trial‬‭of‬‭S.C.‬‭No.‬‭1542‬‭of‬ ‭2006.‬ ‭This‬ ‭is‬ ‭a‬ ‭questionable‬ ‭act.‬ ‭As‬ ‭to‬ ‭whether‬ ‭a‬ ‭person‬ ‭can‬ ‭be‬ ‭made‬ ‭an‬ ‭approver‬ ‭merely‬ ‭on‬ ‭the‬ ‭ground‬ ‭that‬ ‭he‬ ‭had‬ ‭not‬ ‭deposed‬ ‭in‬ ‭tune‬ ‭with‬ ‭the‬ ‭prosecution‬‭case‬‭during‬‭trial,‬‭particularly‬‭when‬‭he‬‭had‬‭no‬‭role‬‭in‬‭the‬‭commission‬ ‭of‬ ‭the‬ ‭offence‬ ‭under‬ ‭investigation,‬ ‭is‬ ‭something‬ ‭that‬ ‭needs‬ ‭to‬ ‭be‬ ‭looked‬ ‭into.‬ ‭The‬ ‭principle‬ ‭of‬ ‭tendering‬ ‭pardon‬ ‭to‬ ‭an‬ ‭accomplice‬ ‭is‬ ‭to‬ ‭unravel‬ ‭the‬ ‭truth‬‭in‬‭a‬ ‭grave‬ ‭offence‬ ‭so‬ ‭that‬ ‭guilt‬ ‭of‬ ‭the‬ ‭other‬ ‭accused‬ ‭persons‬ ‭concerned‬ ‭in‬ ‭commission‬‭of‬‭crime‬‭could‬‭be‬‭brought‬‭home.‬‭When‬‭such‬‭a‬‭person‬‭is‬‭called‬‭as‬‭a‬ ‭witness‬ ‭for‬ ‭the‬ ‭prosecution,‬‭he‬‭must‬‭comply‬‭with‬‭the‬‭condition‬‭of‬‭making‬‭a‬‭full‬ ‭and‬ ‭true‬ ‭disclosure‬ ‭of‬ ‭the‬ ‭whole‬ ‭of‬ ‭the‬ ‭circumstances‬ ‭within‬ ‭his‬ ‭knowledge‬ ‭concerning‬ ‭the‬ ‭offence‬ ‭and‬ ‭to‬ ‭every‬ ‭other‬ ‭person‬ ‭concerned,‬ ‭whether‬ ‭as‬ ‭principal‬ ‭or‬ ‭abettor,‬ ‭in‬ ‭the‬ ‭commission‬‭thereof.‬‭There‬‭cannot‬‭be‬‭any‬‭doubt‬‭that‬ ‭PW1‬‭is‬‭the‬‭victim‬‭of‬‭the‬‭crime,‬‭and‬‭no‬‭one,‬‭not‬‭even‬‭the‬‭CBI,‬‭has‬‭a‬‭case‬‭that‬‭he‬ ‭was‬ ‭complicit‬ ‭in‬ ‭the‬ ‭murder‬ ‭of‬ ‭Udayakumar.‬ ‭It‬ ‭is‬ ‭in‬ ‭this‬ ‭context‬ ‭that‬ ‭the‬ ‭contention‬ ‭advanced‬ ‭by‬ ‭the‬ ‭appellants‬ ‭assumes‬ ‭relevance.‬ ‭They‬ ‭have‬ ‭asserted‬ ‭that,‬ ‭upon‬ ‭taking‬ ‭over‬ ‭the‬ ‭investigation,‬ ‭the‬‭CBI‬‭adopted‬‭a‬‭practice‬‭of‬‭arraying‬ ‭even‬ ‭prime‬ ‭witnesses‬ ‭as‬ ‭accused‬ ‭and‬‭shielded‬‭the‬‭offenders‬‭who‬‭were‬‭actually‬ ‭in‬ ‭the‬ ‭Police‬ ‭Station‬ ‭and‬ ‭pressured‬ ‭them‬ ‭to‬ ‭turn‬ ‭approvers‬ ‭so‬ ‭as‬ ‭to‬ ‭depose‬ ‭in‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭87‬‭:‬ ‭support‬‭of‬‭the‬‭story‬‭set‬‭up‬‭by‬‭the‬‭CBI.‬‭This‬‭was‬‭under‬‭the‬‭threat‬‭of‬‭being‬‭roped‬ ‭in‬ ‭as‬ ‭accused‬ ‭if‬ ‭they‬ ‭failed‬ ‭to‬ ‭do‬ ‭so.‬ ‭Curiously‬ ‭enough‬‭in‬‭Ext.‬‭P172‬‭application‬ ‭filed‬ ‭by‬ ‭the‬ ‭CBI‬ ‭for‬ ‭tendering‬ ‭pardon‬ ‭to‬ ‭PW1,‬ ‭it‬ ‭is‬ ‭stated‬ ‭that‬ ‭Suresh‬ ‭Kumar‬ ‭(A12)‬‭committed‬‭offences‬‭punishable‬‭under‬‭Sections‬‭120B,‬‭201‬‭r/w.‬‭Section‬‭331,‬ ‭348,‬‭302,‬‭116‬‭and‬‭193‬‭of‬‭the‬‭IPC‬‭and‬‭that‬‭he‬‭was‬‭arrested‬‭and‬‭released‬‭on‬‭bail‬ ‭on‬‭18.9.2010‬‭on‬‭the‬‭order‬‭issued‬‭by‬‭the‬‭learned‬‭Sessions‬‭Judge.‬‭As‬‭observed‬‭by‬ ‭us‬ ‭earlier,‬ ‭if‬ ‭the‬ ‭application‬ ‭was‬ ‭filed‬ ‭before‬ ‭the‬ ‭Trial‬ ‭Court‬ ‭in‬ ‭S.C.No.1542‬ ‭of‬ ‭2007, we doubt whether such an application would have been entertained.‬ ‭37.1.‬ ‭Be‬ ‭that‬ ‭as‬ ‭it‬ ‭may,‬ ‭when‬ ‭examined‬ ‭in‬ ‭the‬ ‭present‬ ‭case,‬ ‭PW1‬ ‭deposed‬‭in‬‭his‬‭chief-examination‬‭that‬‭he‬‭had‬‭met‬‭Udayakumar‬‭earlier‬‭that‬‭day‬‭at‬ ‭about‬ ‭11‬ ‭a.m.‬ ‭at‬ ‭Killipalam,‬ ‭while‬ ‭Udayakumar‬ ‭was‬ ‭proceeding‬ ‭on‬ ‭his‬ ‭bicycle‬ ‭towards‬ ‭Palayam.‬ ‭As‬ ‭they‬ ‭could‬ ‭not‬ ‭proceed‬ ‭due‬ ‭to‬ ‭traffic‬ ‭congestion,‬ ‭both‬ ‭of‬ ‭them‬ ‭stayed‬ ‭at‬ ‭Sreekanteswaram‬ ‭Park,‬ ‭where‬ ‭they‬ ‭were‬ ‭taken‬‭into‬‭custody‬‭by‬ ‭accused‬‭Nos.‬‭1‬‭and‬‭2‬‭and‬‭brought‬‭to‬‭the‬‭police‬‭station.‬‭He‬‭further‬‭deposed‬‭that‬ ‭Udayakumar‬‭was‬‭thereafter‬‭taken‬‭to‬‭the‬‭CI's‬‭office‬‭by‬‭the‬‭said‬‭accused‬‭and‬‭later‬ ‭returned‬ ‭in‬ ‭a‬ ‭battered‬ ‭condition.‬ ‭PW1‬ ‭himself‬ ‭was‬ ‭also‬ ‭taken‬ ‭for‬ ‭questioning,‬ ‭and‬‭he‬‭claimed‬‭that‬‭he‬‭was‬‭physically‬‭assaulted.‬‭He,‬‭however,‬‭refused‬‭to‬‭identify‬ ‭the‬ ‭officer‬ ‭who‬ ‭physically‬ ‭assaulted‬ ‭him.‬ ‭Subsequently,‬ ‭however,‬ ‭PW1‬ ‭resiled‬ ‭from‬ ‭the‬ ‭prosecution‬ ‭case.‬ ‭He‬ ‭stated‬ ‭that‬ ‭none‬ ‭of‬ ‭the‬ ‭police‬ ‭personnel‬ ‭had‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭88‬‭:‬ ‭tortured‬ ‭him.‬ ‭He‬ ‭nevertheless‬ ‭maintained‬ ‭that‬ ‭Udayakumar‬ ‭was‬ ‭taken‬ ‭to‬ ‭the‬ ‭hospital‬ ‭in‬ ‭a‬ ‭battered‬ ‭condition‬ ‭and‬ ‭that‬ ‭he‬‭later‬‭came‬‭to‬‭know‬‭of‬‭his‬‭death‬‭at‬ ‭the‬‭Medical‬‭College‬‭Hospital.‬‭In‬‭cross-examination,‬‭PW1‬‭stated‬‭that‬‭the‬‭officer‬‭in‬ ‭charge‬ ‭of‬ ‭the‬ ‭General‬ ‭Diary‬ ‭had‬ ‭remarked‬ ‭that‬ ‭"there‬ ‭was‬ ‭no‬ ‭point‬ ‭in‬ ‭Udayakumar‬ ‭living‬ ‭any‬ ‭longer."‬ ‭He‬ ‭further‬ ‭pleaded‬ ‭ignorance‬ ‭regarding‬ ‭what‬ ‭transpired‬ ‭inside‬ ‭the‬ ‭police‬ ‭station‬ ‭after‬ ‭he‬ ‭was‬ ‭taken‬ ‭there.‬ ‭He‬ ‭denied‬ ‭that,‬ ‭when‬ ‭making‬ ‭his‬ ‭statement‬ ‭before‬ ‭the‬ ‭Magistrate‬ ‭on‬‭the‬‭following‬‭day,‬‭he‬‭had‬ ‭disclosed‬ ‭the‬ ‭names‬ ‭of‬ ‭the‬ ‭officers‬ ‭who‬ ‭abused‬ ‭him,‬ ‭asserting‬ ‭instead‬ ‭that‬ ‭he‬ ‭was‬ ‭not‬ ‭aware‬ ‭of‬ ‭their‬ ‭identity.‬ ‭He‬ ‭further‬ ‭stated‬‭in‬‭cross-examination‬‭that‬‭the‬ ‭police‬‭officers‬‭standing‬‭in‬‭the‬‭dock‬‭had‬‭not‬‭physically‬‭assaulted‬‭him.‬‭His‬‭version‬ ‭was‬ ‭that‬ ‭it‬ ‭was‬ ‭after‬ ‭4:30‬ ‭p.m.‬ ‭on‬ ‭27.09.2005,‬ ‭that‬ ‭he‬ ‭and‬ ‭Udayakumar‬ ‭were‬ ‭taken‬ ‭from‬ ‭Sreekanteswaram‬ ‭Park‬ ‭to‬ ‭the‬ ‭police‬ ‭station.‬ ‭He‬ ‭then‬ ‭professed‬ ‭ignorance‬‭of‬‭the‬‭identity‬‭of‬‭the‬‭police‬‭officers‬‭who‬‭had‬‭picked‬‭them‬‭up.‬‭He‬‭also‬ ‭maintained‬ ‭that‬ ‭he‬ ‭had‬ ‭given‬ ‭a‬ ‭truthful‬ ‭statement‬ ‭before‬ ‭the‬‭Fast‬‭Track‬‭Court.‬ ‭When‬‭confronted‬‭with‬‭his‬‭previous‬‭testimony‬‭before‬‭the‬‭Fast‬‭Track‬‭Court,‬‭it‬‭was‬ ‭revealed‬ ‭that‬ ‭he‬ ‭had‬ ‭not‬ ‭made‬ ‭any‬ ‭statement‬ ‭regarding‬ ‭physical‬ ‭assault‬ ‭by‬ ‭police‬ ‭officers.‬ ‭PW1‬ ‭added‬ ‭that‬ ‭he‬ ‭was‬‭threatened‬‭by‬‭CBI‬‭officers‬‭to‬‭depose‬‭in‬ ‭tune‬‭with‬‭their‬‭version,‬‭under‬‭threat‬‭of‬‭being‬‭arraigned‬‭as‬‭an‬‭accused.‬‭According‬ ‭to‬ ‭him,‬‭Exts.‬‭P44‬‭and‬‭P46,‬‭being‬‭statements‬‭recorded‬‭under‬‭Section‬‭164‬‭of‬‭the‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭89‬‭:‬ ‭Cr.P.C.,‬ ‭were‬ ‭not‬ ‭his‬ ‭voluntary‬ ‭statements‬ ‭but‬ ‭were‬ ‭prepared‬ ‭as‬ ‭per‬ ‭the‬ ‭instructions‬‭of‬‭CBI‬‭officers.‬‭He‬‭asserted‬‭that‬‭he‬‭was‬‭tutored‬‭by‬‭the‬‭CBI‬‭to‬‭give‬‭a‬ ‭false‬ ‭version‬ ‭before‬ ‭the‬ ‭Magistrate.‬ ‭He‬ ‭further‬ ‭alleged‬ ‭that,‬ ‭prior‬ ‭to‬ ‭the‬ ‭test‬ ‭identification‬ ‭parade,‬ ‭the‬ ‭photographs‬ ‭of‬ ‭the‬ ‭accused‬ ‭were‬ ‭shown‬ ‭to‬ ‭him.‬ ‭He‬ ‭also‬ ‭categorically‬ ‭stated‬ ‭that‬ ‭he‬ ‭had‬ ‭not‬ ‭given‬ ‭any‬ ‭incriminating‬ ‭statement‬ ‭against the accused when he was earlier examined before the Fast Track Court.‬ ‭37.2.‬ ‭When‬‭PW1‬‭was‬‭examined‬‭in‬‭S.C.‬‭No.‬‭1542‬‭of‬‭2006,‬‭he‬‭had‬‭stated‬ ‭that‬ ‭he‬ ‭was‬ ‭a‬ ‭neighbour‬ ‭and‬ ‭close‬ ‭friend‬ ‭of‬ ‭the‬ ‭deceased.‬ ‭On‬ ‭the‬ ‭day‬ ‭in‬ ‭question,‬ ‭he‬ ‭and‬ ‭the‬ ‭deceased‬ ‭had‬ ‭gone‬ ‭together‬ ‭on‬ ‭a‬ ‭bicycle‬ ‭to‬ ‭Sreekandeshwara‬ ‭Park.‬ ‭While‬ ‭they‬ ‭were‬ ‭sitting‬ ‭in‬ ‭the‬ ‭park,‬ ‭two‬ ‭police‬ ‭officers‬ ‭approached‬ ‭them,‬ ‭took‬ ‭money‬ ‭from‬ ‭their‬ ‭pockets,‬ ‭and‬ ‭compelled‬ ‭two‬ ‭auto‬ ‭drivers‬ ‭to‬ ‭sign‬ ‭a‬ ‭document.‬ ‭Thereafter,‬ ‭the‬ ‭police‬ ‭took‬ ‭both‬ ‭PW1‬ ‭and‬ ‭the‬ ‭deceased‬ ‭in‬‭an‬‭auto-rickshaw‬‭to‬‭the‬‭police‬‭station.‬‭At‬‭the‬‭station,‬‭the‬‭deceased‬ ‭was‬ ‭taken‬ ‭to‬ ‭the‬ ‭office‬ ‭of‬ ‭the‬‭Circle‬‭Inspector‬‭(CI)‬‭for‬‭questioning.‬‭PW1‬‭stated‬ ‭that‬ ‭he‬ ‭did‬ ‭not‬ ‭hear‬ ‭the‬ ‭conversation‬ ‭between‬ ‭the‬ ‭police‬ ‭and‬ ‭the‬ ‭deceased.‬ ‭Subsequently,‬‭PW1‬‭was‬‭also‬‭taken‬‭for‬‭questioning.‬‭He‬‭stated‬‭that‬‭the‬‭police‬‭did‬ ‭not‬ ‭inflict‬ ‭any‬ ‭physical‬ ‭harm‬ ‭on‬ ‭him‬ ‭and‬ ‭that‬ ‭he‬ ‭was‬ ‭unaware‬ ‭of‬ ‭whether‬ ‭the‬ ‭deceased‬ ‭had‬ ‭been‬ ‭subjected‬ ‭to‬ ‭any‬ ‭physical‬ ‭assault‬ ‭by‬ ‭the‬ ‭police.‬ ‭Ext.P2‬ ‭contradiction‬‭was‬‭brought‬‭out‬‭when‬‭he‬‭denied‬‭his‬‭earlier‬‭statement‬‭that‬‭he‬‭saw‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭90‬‭:‬ ‭the‬ ‭police‬ ‭assaulting‬ ‭the‬ ‭deceased.‬ ‭However,‬ ‭it‬‭was‬‭brought‬‭out‬‭that‬‭in‬‭Ext.‬‭P4‬ ‭statement‬ ‭recorded‬ ‭under‬ ‭Section‬ ‭164‬ ‭Cr.P.C.,‬ ‭PW1‬ ‭had‬ ‭stated‬ ‭before‬ ‭the‬ ‭Magistrate‬ ‭that‬ ‭Udayakumar‬ ‭(the‬ ‭deceased)‬ ‭was‬ ‭assaulted‬ ‭by‬‭the‬‭police.‬‭While‬ ‭deposing‬ ‭in‬ ‭court,‬ ‭PW1‬ ‭claimed‬ ‭that‬‭he‬‭had‬‭made‬‭such‬‭a‬‭statement‬‭before‬‭the‬ ‭Magistrate‬‭under‬‭the‬‭instructions‬‭of‬‭a‬‭Sub-Inspector‬‭(SI)‬‭and‬‭a‬‭CI,‬‭whose‬‭names‬ ‭he‬ ‭could‬ ‭not‬ ‭recall.‬‭PW1‬‭further‬‭stated‬‭that‬‭he‬‭had‬‭been‬‭tutored‬‭in‬‭preparation‬ ‭for‬ ‭the‬ ‭Test‬ ‭Identification‬ ‭Parade‬ ‭and‬ ‭that‬ ‭he‬ ‭had‬ ‭identified‬ ‭individuals‬ ‭as‬ ‭instructed‬ ‭by‬ ‭others.‬ ‭Ext.P1(a)‬ ‭was‬ ‭marked‬ ‭when‬ ‭he‬ ‭denied‬ ‭making‬ ‭a‬ ‭prior‬ ‭statement‬ ‭that‬ ‭the‬ ‭deceased‬ ‭had‬ ‭complained‬ ‭of‬ ‭pain‬ ‭in‬ ‭his‬ ‭legs‬ ‭and‬ ‭stomach.‬ ‭Similarly,‬‭Ext.‬‭P2(c)‬‭was‬‭marked‬‭when‬‭he‬‭denied‬‭having‬‭previously‬‭stated‬‭that‬‭he‬ ‭saw‬ ‭the‬ ‭police‬ ‭officers‬ ‭returning‬ ‭after‬ ‭3:00‬ ‭p.m.‬ ‭It‬ ‭was‬ ‭brought‬ ‭out‬ ‭during‬ ‭cross-examination‬‭that‬‭PW1‬‭had‬‭access‬‭to‬‭newspapers‬‭and‬‭television‬‭before‬‭the‬ ‭Test‬ ‭Identification‬ ‭Parade.‬ ‭PW1‬ ‭admitted‬ ‭that‬ ‭many‬ ‭of‬ ‭the‬ ‭statements‬ ‭he‬‭gave‬ ‭during‬ ‭his‬ ‭examination‬ ‭before‬ ‭the‬ ‭Magistrate‬ ‭were‬‭based‬‭on‬‭what‬‭he‬‭had‬‭been‬ ‭tutored‬ ‭to‬ ‭say.‬ ‭PW1‬ ‭further‬ ‭deposed‬ ‭that‬ ‭officers‬‭at‬‭the‬‭Fort‬‭Police‬‭Station‬‭had‬ ‭threatened‬ ‭to‬ ‭kill‬ ‭him‬ ‭around‬ ‭midnight.‬ ‭PW1‬ ‭was‬ ‭recalled‬ ‭and‬ ‭was‬ ‭further‬ ‭examined‬ ‭on‬ ‭14.09.2015.‬ ‭PW1‬ ‭affirmed‬ ‭that‬ ‭the‬ ‭statement‬ ‭he‬ ‭gave‬‭before‬‭the‬ ‭Fast‬ ‭Track‬ ‭Court‬ ‭was‬‭truthful,‬‭and‬‭clarified‬‭that‬‭his‬‭earlier‬‭deposition‬‭before‬‭the‬ ‭Judicial‬ ‭First‬ ‭Class‬ ‭Magistrate‬ ‭(JFCM),‬ ‭Thiruvananthapuram,‬ ‭was‬ ‭made‬ ‭at‬ ‭the‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭91‬‭:‬ ‭instance‬ ‭of‬ ‭the‬ ‭police.‬ ‭He‬ ‭further‬ ‭stated‬ ‭that‬ ‭his‬ ‭second‬ ‭statement‬ ‭was‬ ‭given‬ ‭under‬ ‭threat‬ ‭and‬ ‭coercion‬ ‭by‬ ‭the‬ ‭police.‬ ‭PW1‬ ‭deposed‬ ‭that‬ ‭he‬ ‭did‬ ‭not‬ ‭recall‬ ‭Soman‬ ‭hitting‬ ‭him‬ ‭on‬ ‭his‬ ‭back.‬ ‭However,‬ ‭this‬ ‭was‬ ‭contradicted‬ ‭by‬ ‭his‬ ‭earlier‬ ‭statement‬‭recorded‬‭under‬‭Section‬‭161‬‭of‬‭the‬‭Cr.‬‭P.C.,‬‭wherein‬‭he‬‭had‬‭stated‬‭that‬ ‭Soman‬ ‭had‬ ‭struck‬ ‭him‬ ‭on‬ ‭the‬‭back.‬‭He‬‭further‬‭stated‬‭that‬‭Udayakumar‬‭did‬‭not‬ ‭request‬ ‭water‬ ‭at‬ ‭any‬ ‭point.‬ ‭When‬‭questioned‬‭whether‬‭the‬‭female‬‭Police‬‭Officer‬ ‭had‬ ‭given‬ ‭water‬ ‭to‬ ‭the‬ ‭deceased,‬ ‭he‬ ‭responded‬ ‭in‬ ‭negative.‬ ‭Additionally,‬ ‭PW1‬ ‭denied‬‭witnessing‬‭the‬‭bottle‬‭fall‬‭from‬‭the‬‭hand‬‭of‬‭the‬‭deceased‬‭while‬‭being‬‭given‬ ‭water to drink.‬ ‭38.‬ ‭PW3‬‭was‬‭a‬‭Head‬‭Constable‬‭of‬‭the‬‭Fort‬‭Police‬‭Station‬‭at‬‭the‬‭relevant‬ ‭time.‬ ‭He‬ ‭deposed‬ ‭that‬ ‭he‬ ‭was‬ ‭on‬ ‭duty‬ ‭on‬ ‭the‬ ‭date‬ ‭of‬ ‭the‬ ‭incident‬ ‭and‬ ‭was‬ ‭present‬‭in‬‭the‬‭police‬‭station‬‭throughout.‬‭According‬‭to‬‭him,‬‭the‬‭office‬‭of‬‭the‬‭Circle‬ ‭Inspector‬‭was‬‭situated‬‭adjacent‬‭to‬‭the‬‭Police‬‭Station.‬‭During‬‭the‬‭relevant‬‭period,‬ ‭Ajith‬ ‭Kumar‬ ‭(A4)‬ ‭was‬ ‭the‬‭Sub-Inspector‬‭of‬‭Police,‬‭and‬‭E.K.‬‭Sabu‬‭was‬‭the‬‭Circle‬ ‭Inspector.‬‭Accused‬‭Nos.‬‭1‬‭and‬‭2‬‭were‬‭members‬‭of‬‭the‬‭Crime‬‭Squad.‬‭PW3‬‭stated‬ ‭that‬ ‭the‬ ‭General‬ ‭Diary‬ ‭(GD)‬ ‭charge‬ ‭on‬ ‭that‬ ‭day‬ ‭was‬ ‭with‬ ‭Thankamani‬ ‭(PW5).‬ ‭When‬ ‭PW5‬ ‭was‬ ‭entrusted‬ ‭with‬ ‭the‬ ‭duty‬ ‭to‬‭prepare‬‭an‬‭inquest‬‭in‬‭another‬‭case,‬ ‭PW3‬‭was‬‭directed‬‭to‬‭take‬‭charge‬‭of‬‭the‬‭GD.‬‭He‬‭was‬‭also‬‭requested‬‭to‬‭look‬‭after‬ ‭the‬‭persons‬‭in‬‭custody.‬‭The‬‭sentry‬‭on‬‭duty‬‭at‬‭that‬‭time‬‭included‬‭Ramachandran‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭92‬‭:‬ ‭and‬ ‭Sajitha‬ ‭(PW16).‬ ‭When‬ ‭the‬ ‭sentry‬ ‭reported‬‭to‬‭him‬‭that‬‭the‬‭health‬‭condition‬ ‭of‬ ‭one‬ ‭of‬ ‭the‬ ‭detainees‬ ‭in‬ ‭the‬‭lock-up‬‭was‬‭bad,‬‭he‬‭informed‬‭the‬‭Sub-Inspector,‬ ‭but‬ ‭the‬ ‭latter‬ ‭did‬ ‭not‬ ‭respond.‬ ‭Since‬ ‭PW3‬ ‭did‬ ‭not‬ ‭support‬ ‭the‬ ‭case‬ ‭of‬ ‭the‬ ‭prosecution,‬ ‭he‬ ‭was‬ ‭declared‬ ‭hostile‬ ‭and‬ ‭the‬ ‭learned‬ ‭Public‬ ‭Prosecutor‬ ‭was‬ ‭permitted‬ ‭to‬ ‭put‬ ‭leading‬ ‭questions.‬‭He,‬‭however,‬‭admitted‬‭that‬‭the‬‭condition‬‭of‬ ‭Udayakumar‬ ‭worsened‬ ‭and‬ ‭that‬‭he‬‭was‬‭taken‬‭to‬‭the‬‭Medical‬‭College,‬‭where‬‭he‬ ‭was declared dead.‬ ‭39.‬ ‭PW4‬‭was‬‭another‬‭Police‬‭Constable‬‭of‬‭the‬‭Fort‬‭Police‬‭Station‬‭cited‬‭to‬ ‭prove‬‭that‬‭Udayakumar‬‭was‬‭taken‬‭to‬‭the‬‭hospital‬‭on‬‭the‬‭fateful‬‭day‬‭when‬‭he‬‭fell‬ ‭ill.‬ ‭40.‬ ‭PW5‬ ‭was‬ ‭in‬ ‭charge‬ ‭of‬ ‭the‬ ‭GD‬ ‭of‬ ‭the‬ ‭Fort‬ ‭Police‬ ‭Station‬ ‭on‬ ‭27.09.2005.‬‭He‬‭stated‬‭that‬‭on‬‭that‬‭day,‬‭Constable‬‭Ramachandran,‬‭Sheeja‬‭Kumari‬ ‭(PW17),‬ ‭Sajitha‬ ‭(PW16)‬‭were‬‭on‬‭sentry‬‭relief‬‭duty,‬‭while‬‭Rajani‬‭(PW21)‬‭was‬‭on‬ ‭VHF‬‭duty.‬‭Vijayakumar‬‭(PW3)‬‭and‬‭Police‬‭Constable‬‭Surendran‬‭were‬‭also‬‭present.‬ ‭At‬ ‭about‬ ‭2:15‬ ‭p.m.,‬ ‭accused‬ ‭Nos.‬ ‭1‬ ‭and‬ ‭2‬ ‭brought‬ ‭two‬ ‭persons‬ ‭into‬‭the‬‭Police‬ ‭Station,‬‭and‬‭they‬‭were‬‭Udayakumar‬‭and‬‭Sureshkumar‬‭(PW1).‬‭PW5‬‭was‬‭informed‬ ‭that‬ ‭they‬ ‭had‬ ‭been‬ ‭picked‬ ‭up‬ ‭from‬ ‭Sreekanteswaram‬ ‭Park‬ ‭for‬ ‭questioning‬ ‭in‬ ‭connection‬ ‭with‬ ‭a‬ ‭case.‬ ‭They‬ ‭were‬ ‭made‬ ‭to‬ ‭stand‬ ‭behind‬ ‭his‬ ‭chair.‬ ‭He‬ ‭added‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭93‬‭:‬ ‭that‬ ‭accused‬ ‭Nos.‬ ‭1‬‭and‬‭2‬‭were‬‭Crime‬‭Squad‬‭members‬‭attached‬‭to‬‭the‬‭CI,‬‭and‬ ‭that‬ ‭the‬ ‭CI‬ ‭had‬ ‭given‬ ‭instructions‬ ‭that‬ ‭other‬ ‭Police‬ ‭Officers‬ ‭shall‬ ‭not‬ ‭interfere‬ ‭with‬ ‭the‬ ‭work‬ ‭of‬‭the‬‭Crime‬‭Squad.‬‭After‬‭some‬‭time,‬‭accused‬‭Nos.‬‭1‬‭and‬‭2‬‭took‬ ‭Udayakumar‬ ‭to‬ ‭the‬ ‭office‬ ‭of‬‭the‬‭CI.‬‭Shortly‬‭thereafter,‬‭A4,‬‭the‬‭Sub-Inspector‬‭of‬ ‭Police,‬ ‭came‬ ‭to‬ ‭the‬‭Station,‬‭and‬‭he‬‭was‬‭informed‬‭about‬‭the‬‭taking‬‭into‬‭custody‬ ‭of‬‭the‬‭two‬‭persons.‬‭Later,‬‭PW5‬‭saw‬‭accused‬‭Nos.‬‭1‬‭and‬‭2‬‭bringing‬‭Udayakumar‬ ‭back‬ ‭in‬ ‭a‬ ‭battered‬ ‭condition,‬ ‭and‬ ‭he‬ ‭found‬ ‭that‬ ‭Udayakumar‬ ‭was‬ ‭not‬ ‭able‬ ‭to‬ ‭walk‬ ‭properly.‬ ‭He‬ ‭was‬ ‭made‬ ‭to‬ ‭sit‬ ‭in‬ ‭the‬ ‭cell.‬ ‭Sureshkumar‬ ‭(PW1)‬ ‭was‬ ‭then‬ ‭taken‬ ‭to‬ ‭the‬ ‭CI's‬ ‭office‬ ‭for‬ ‭questioning,‬ ‭and‬ ‭he‬ ‭was‬ ‭brought‬ ‭back‬ ‭after‬ ‭five‬ ‭minutes.‬ ‭He‬ ‭was‬ ‭then‬ ‭made‬ ‭to‬ ‭stand‬ ‭outside‬ ‭the‬ ‭cell.‬ ‭PW5‬ ‭stated‬ ‭that‬ ‭instructions‬ ‭were‬ ‭given‬ ‭that‬ ‭the‬ ‭PW1‬‭and‬‭Udayakumar‬‭should‬‭not‬‭be‬‭permitted‬ ‭to‬‭interact‬‭with‬‭each‬‭other.‬‭At‬‭about‬‭4:15‬‭-‬‭4:30‬‭p.m.,‬‭PW5‬‭was‬‭directed‬‭by‬‭the‬ ‭Sub-Inspector‬ ‭to‬ ‭proceed‬ ‭to‬ ‭conduct‬ ‭an‬ ‭inquest‬ ‭in‬ ‭a‬ ‭case‬ ‭of‬ ‭suicide.‬ ‭He‬ ‭entrusted‬ ‭the‬ ‭GD‬ ‭charge‬ ‭to‬ ‭PW3‬ ‭and‬ ‭returned‬ ‭at‬ ‭about‬ ‭7:00‬ ‭p.m.‬ ‭When‬ ‭he‬ ‭returned,‬‭he‬‭found‬‭three‬‭detainees‬‭in‬‭the‬‭Station.‬‭He‬‭then‬‭went‬‭to‬‭the‬‭CI's‬‭office‬ ‭and‬ ‭found‬ ‭that‬ ‭accused‬ ‭Nos.‬ ‭4‬ ‭and‬ ‭5‬ ‭were‬ ‭present.‬ ‭The‬ ‭CI‬ ‭instructed‬ ‭him‬ ‭to‬ ‭register‬‭a‬‭case‬‭on‬‭the‬‭basis‬‭of‬‭a‬‭complaint.‬‭Accordingly,‬‭he‬‭registered‬‭Crime‬‭No.‬ ‭702‬‭of‬‭2005‬‭at‬‭7:00‬‭p.m.‬‭Immediately‬‭thereafter,‬‭the‬‭CI‬‭directed‬‭him‬‭to‬‭stop‬‭GD‬ ‭entries‬‭at‬‭7:30‬‭p.m.,‬‭after‬‭recording‬‭the‬‭details‬‭of‬‭the‬‭three‬‭detainees.‬‭He‬‭further‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭94‬‭:‬ ‭stated‬ ‭that‬ ‭the‬ ‭CI‬‭instructed‬‭that‬‭no‬‭further‬‭entries‬‭were‬‭to‬‭be‬‭made‬‭in‬‭the‬‭GD‬ ‭without‬ ‭his‬ ‭permission.‬ ‭He‬ ‭identified‬ ‭his‬ ‭endorsement‬ ‭in‬ ‭the‬ ‭GD‬ ‭as‬ ‭Ext.‬ ‭P4(a),‬ ‭with‬‭the‬‭GD‬‭was‬‭marked‬‭as‬‭Ext.‬‭P4.‬‭At‬‭about‬‭9:30‬‭p.m.,‬‭PW15‬‭Raveendran‬‭Nair‬ ‭(Crime‬ ‭SI)‬ ‭came‬ ‭to‬ ‭the‬ ‭station‬ ‭after‬ ‭duty‬ ‭but‬ ‭soon‬ ‭left‬ ‭by‬ ‭calling‬ ‭it‬ ‭a‬ ‭day.‬ ‭At‬ ‭about‬ ‭10:15‬ ‭p.m.,‬ ‭PW5‬‭enquired‬‭with‬‭the‬‭detainees‬‭whether‬‭they‬‭wanted‬‭food.‬ ‭All‬ ‭except‬ ‭Udayakumar‬ ‭declined.‬ ‭As‬‭Udayakumar‬‭did‬‭not‬‭respond,‬‭PW5‬‭entered‬ ‭the‬ ‭cell‬ ‭and‬‭found‬‭him‬‭sitting‬‭unresponsive.‬‭He‬‭sprinkled‬‭water‬‭on‬‭his‬‭face,‬‭but‬ ‭there‬ ‭was‬ ‭no‬ ‭reaction.‬ ‭He‬ ‭immediately‬ ‭called‬ ‭the‬ ‭CI‬ ‭(accused‬ ‭No.‬ ‭5)‬ ‭and‬ ‭informed‬ ‭him‬ ‭of‬ ‭Udayakumar's‬ ‭condition.‬ ‭The‬ ‭CI‬ ‭instructed‬ ‭him‬ ‭to‬ ‭shift‬ ‭Udayakumar‬ ‭to‬ ‭the‬ ‭hospital.‬ ‭Accordingly,‬ ‭Udayakumar‬ ‭was‬ ‭taken‬ ‭in‬ ‭the‬ ‭office‬ ‭jeep,‬ ‭and‬ ‭PW3‬ ‭(Vijayakumar),‬ ‭PW4‬ ‭(Surendran),‬ ‭and‬ ‭one‬ ‭Anilkumar‬ ‭went‬ ‭with‬ ‭him.‬ ‭Sometime‬ ‭later,‬ ‭the‬ ‭CI‬ ‭telephoned‬ ‭to‬ ‭enquire‬ ‭about‬ ‭Udayakumar‬ ‭and‬ ‭directed‬‭PW5‬‭to‬‭release‬‭the‬‭three‬‭persons‬‭brought‬‭by‬‭him‬‭to‬‭one‬‭Kamaludheen,‬ ‭which‬ ‭PW5‬ ‭did.‬ ‭At‬ ‭about‬ ‭11:45‬ ‭p.m.,‬ ‭PW5‬ ‭received‬ ‭a‬ ‭call‬ ‭from‬ ‭the‬ ‭Medical‬ ‭College‬‭Hospital‬‭informing‬‭him‬‭that‬‭Udayakumar‬‭had‬‭died.‬‭He‬‭further‬‭stated‬‭that‬ ‭earlier,‬ ‭he‬ ‭had‬ ‭received‬ ‭a‬ ‭call‬ ‭from‬ ‭the‬ ‭General‬ ‭Hospital‬ ‭informing‬ ‭him‬ ‭that‬ ‭Udayakumar's‬ ‭condition‬ ‭was‬ ‭serious.‬ ‭At‬ ‭midnight,‬ ‭A4‬ ‭came‬ ‭to‬ ‭the‬ ‭Fort‬ ‭Police‬ ‭Station,‬ ‭and‬ ‭PW3‬ ‭and‬ ‭others‬ ‭who‬ ‭had‬ ‭gone‬ ‭to‬ ‭the‬ ‭hospital‬ ‭also‬ ‭returned.‬ ‭On‬ ‭receiving‬ ‭information‬ ‭of‬ ‭Udayakumar's‬ ‭death,‬ ‭the‬ ‭Sub-Inspector‬ ‭asked‬ ‭PW5‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭95‬‭:‬ ‭about‬ ‭the‬ ‭GD‬ ‭entries,‬ ‭and‬ ‭PW5‬ ‭informed‬ ‭him‬ ‭that‬ ‭no‬ ‭entries‬ ‭had‬ ‭been‬ ‭made‬ ‭after‬ ‭7:30‬ ‭p.m.,‬ ‭as‬ ‭per‬ ‭CI's‬ ‭instructions.‬ ‭Subsequently,‬ ‭the‬ ‭City‬ ‭Control‬ ‭Room‬ ‭Assistant‬ ‭Commissioner,‬ ‭Sharafudhin‬ ‭and‬ ‭CI‬ ‭Shafi‬ ‭came‬ ‭to‬ ‭enquire‬ ‭about‬ ‭the‬ ‭death.‬‭Thereafter,‬‭A6‬‭(Haridas),‬‭the‬‭Assistant‬‭Commissioner,‬‭also‬‭came,‬‭followed‬ ‭by‬ ‭A5‬ ‭(C.I.,‬ ‭E.K.‬ ‭Sabu).‬ ‭Accused‬ ‭No.‬ ‭5‬ ‭then‬ ‭asked‬ ‭PW5‬ ‭to‬ ‭route‬ ‭all‬ ‭telephone‬ ‭calls‬ ‭from‬ ‭the‬ ‭Station‬ ‭to‬ ‭the‬ ‭CI's‬ ‭office.‬ ‭The‬ ‭Sub-Inspector‬ ‭enquired‬ ‭about‬ ‭the‬ ‭whereabouts‬‭of‬‭PW15‬‭Raveendran‬‭Nair,‬‭who‬‭was‬‭then‬‭summoned‬‭to‬‭the‬‭Station‬ ‭at‬ ‭about‬ ‭3:00‬ ‭a.m.‬ ‭PW5‬ ‭deposed‬ ‭that‬ ‭PW15‬ ‭later‬ ‭told‬ ‭him‬ ‭that‬‭the‬‭A6‬‭and‬‭A5‬ ‭had‬‭forced‬‭him‬‭to‬‭prepare‬‭an‬‭FIR‬‭showing‬‭the‬‭arrest‬‭of‬‭Udayakumar‬‭and‬‭PW1‬‭at‬ ‭8:00‬ ‭p.m.‬ ‭on‬ ‭27.09.2005.‬ ‭Accordingly,‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005‬ ‭was‬ ‭registered,‬ ‭with‬ ‭the‬ ‭time‬ ‭of‬ ‭registration‬ ‭incorrectly‬ ‭shown‬ ‭as‬ ‭8:00‬ ‭p.m.‬ ‭To‬ ‭assist‬ ‭in‬ ‭the‬ ‭preparation‬ ‭of‬ ‭the‬ ‭case,‬ ‭PW18‬ ‭(Heeralal)‬ ‭of‬ ‭the‬ ‭CI's‬ ‭office‬ ‭and‬ ‭the‬ ‭Assistant‬ ‭Writer‬ ‭of‬ ‭the‬ ‭Fort‬ ‭Police‬ ‭Station‬ ‭were‬ ‭also‬ ‭involved.‬ ‭PW5‬ ‭further‬ ‭stated‬ ‭that‬ ‭accused‬ ‭No.‬ ‭5‬ ‭asked‬ ‭him‬ ‭to‬‭insert‬‭an‬‭entry‬‭in‬‭the‬‭GD‬‭about‬‭Udayakumar‬‭being‬ ‭sent‬ ‭to‬ ‭the‬ ‭hospital,‬ ‭which‬ ‭he‬ ‭did‬ ‭only‬ ‭after‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005‬ ‭was‬ ‭registered,‬‭as‬‭per‬‭the‬‭directions‬‭of‬‭SI‬‭Ajith‬‭Kumar‬‭and‬‭CI‬‭Sabu.‬‭He‬‭affirmed‬‭that‬ ‭accused‬‭Nos.‬‭1‬‭to‬‭3‬‭were‬‭present‬‭in‬‭the‬‭Station‬‭throughout‬‭this‬‭time.‬‭After‬‭this,‬ ‭Ajith‬ ‭Kumar‬ ‭registered‬ ‭Crime‬ ‭No.‬ ‭704‬ ‭of‬ ‭2005‬‭under‬‭Section‬‭174‬‭of‬‭the‬‭Cr.P.C.,‬ ‭concerning the death of Udayakumar.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭96‬‭:‬ ‭40.1.‬ ‭On‬ ‭the‬ ‭next‬‭day,‬‭the‬‭CI‬‭called‬‭all‬‭officers‬‭who‬‭had‬‭been‬‭on‬‭sentry‬ ‭duty‬‭on‬‭the‬‭previous‬‭day‬‭and‬‭instructed‬‭them‬‭to‬‭ensure‬‭that‬‭any‬‭statement‬‭given‬ ‭to‬ ‭any‬ ‭authority‬ ‭must‬ ‭be‬ ‭in‬ ‭conformity‬ ‭with‬ ‭the‬ ‭records‬‭prepared‬‭in‬‭relation‬‭to‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005.‬ ‭PW5‬ ‭stated‬ ‭that‬ ‭A4‬ ‭also‬ ‭threatened‬ ‭and‬ ‭intimidated‬ ‭them‬ ‭to‬ ‭depose‬ ‭in‬ ‭accordance‬ ‭with‬ ‭the‬ ‭false‬ ‭entries.‬ ‭He‬ ‭further‬ ‭deposed‬ ‭that‬ ‭during‬ ‭the‬ ‭earlier‬ ‭sessions‬ ‭trial,‬ ‭he‬ ‭had‬ ‭given‬ ‭evidence‬ ‭in‬ ‭tune‬ ‭with‬ ‭the‬ ‭police‬ ‭records,‬ ‭as‬ ‭directed‬ ‭by‬ ‭Ajith‬‭Kumar‬‭and‬‭E.K.‬‭Sabu.‬‭However,‬‭after‬‭the‬‭CBI‬‭took‬ ‭over,‬ ‭he‬ ‭stated‬ ‭the‬ ‭true‬ ‭facts‬ ‭before‬ ‭the‬ ‭Judicial‬ ‭Magistrate‬ ‭of‬ ‭the‬ ‭First‬ ‭Class,‬ ‭Thiruvananthapuram‬ ‭(Ext.P5)‬ ‭and‬ ‭before‬ ‭the‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate,‬ ‭Ernakulam‬‭(Ext.P6).‬‭According‬‭to‬‭him,‬‭the‬‭statements‬‭in‬‭Ext.P6‬‭reflected‬‭the‬‭true‬ ‭facts.‬ ‭He‬ ‭admitted‬ ‭that‬ ‭the‬ ‭entries‬ ‭in‬ ‭Ext.P4‬ ‭GD‬‭from‬‭8:30‬‭p.m.‬‭on‬‭27.09.2005‬ ‭were‬‭false‬‭and‬‭were‬‭made‬‭under‬‭the‬‭direction‬‭of‬‭A4‬‭(Ajith‬‭Kumar).‬‭His‬‭notebook‬ ‭was‬ ‭marked‬ ‭as‬ ‭MO6.‬ ‭The‬ ‭Sentry‬ ‭Relief‬ ‭Book‬ ‭of‬ ‭the‬ ‭Fort‬ ‭Police‬ ‭Station‬ ‭was‬ ‭marked‬ ‭as‬ ‭Ext.P7,‬ ‭with‬ ‭the‬ ‭false‬ ‭entry‬ ‭regarding‬ ‭the‬ ‭registration‬ ‭of‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005‬ ‭being‬ ‭marked‬ ‭as‬ ‭Ext.P7(a).‬ ‭He‬‭went‬‭on‬‭to‬‭identify‬‭all‬‭the‬‭accused‬ ‭standing in the dock.‬ ‭40.2.‬ ‭In‬‭cross-examination,‬‭PW5‬‭admitted‬‭that‬‭accused‬‭Nos.‬‭1‬‭to‬‭3‬‭were‬ ‭his‬ ‭subordinates.‬ ‭It‬ ‭was‬ ‭brought‬ ‭out‬ ‭that‬ ‭although‬ ‭his‬ ‭statement‬ ‭had‬ ‭earlier‬ ‭been‬‭recorded‬‭by‬‭a‬‭Superintendent‬‭of‬‭Police‬‭and‬‭later‬‭in‬‭the‬‭Sessions‬‭Court,‬‭he‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭97‬‭:‬ ‭had‬ ‭not‬ ‭mentioned‬ ‭at‬ ‭that‬ ‭time‬ ‭that‬ ‭he‬ ‭was‬ ‭threatened‬ ‭or‬ ‭intimidated‬ ‭by‬ ‭any‬ ‭officer.‬ ‭He‬ ‭admitted‬ ‭that‬ ‭prior‬ ‭to‬ ‭10:15‬ ‭p.m.,‬ ‭he‬ ‭had‬ ‭no‬ ‭conversation‬ ‭with‬ ‭the‬ ‭detainees‬ ‭and‬ ‭denied‬ ‭the‬ ‭suggestion‬ ‭that‬ ‭Udayakumar‬ ‭and‬ ‭Sureshkumar‬ ‭were‬ ‭brought‬ ‭to‬ ‭the‬ ‭Police‬ ‭Station‬ ‭only‬ ‭after‬ ‭4:30‬ ‭p.m.‬ ‭In‬ ‭cross-examination‬ ‭by‬ ‭accused‬‭No.‬‭2,‬‭PW5‬‭admitted‬‭that‬‭he‬‭himself‬‭had‬‭been‬‭arraigned‬‭as‬‭an‬‭accused‬ ‭in‬ ‭the‬ ‭case‬ ‭and‬ ‭was‬ ‭arrested‬‭by‬‭the‬‭CBI‬‭and‬‭taken‬‭to‬‭their‬‭office.‬‭He‬‭was‬‭later‬ ‭released‬ ‭on‬ ‭bail‬ ‭by‬ ‭CBI‬ ‭officers.‬ ‭He‬ ‭also‬ ‭admitted‬ ‭that‬ ‭he‬ ‭had‬ ‭not‬ ‭filed‬ ‭any‬ ‭application‬ ‭to‬ ‭be‬ ‭treated‬ ‭as‬ ‭an‬ ‭approver.‬ ‭PW5‬ ‭maintained‬ ‭that‬ ‭he‬ ‭was‬ ‭on‬ ‭GD‬ ‭duty‬‭from‬‭8:00‬‭a.m.‬‭to‬‭8:00‬‭a.m.‬‭the‬‭next‬‭day,‬‭except‬‭for‬‭the‬‭brief‬‭period‬‭when‬ ‭he‬ ‭went‬ ‭for‬ ‭the‬ ‭inquest.‬ ‭He‬ ‭claimed‬ ‭that‬ ‭until‬ ‭10:30‬‭p.m.,‬‭he‬‭did‬‭not‬‭hear‬‭any‬ ‭cries‬‭or‬‭moans‬‭from‬‭Udayakumar,‬‭nor‬‭was‬‭he‬‭told‬‭that‬‭Udayakumar's‬‭health‬‭was‬ ‭deteriorating.‬‭He‬‭added‬‭that‬‭if‬‭he‬‭had‬‭been‬‭informed,‬‭he‬‭would‬‭have‬‭shifted‬‭him‬ ‭to‬ ‭the‬ ‭hospital.‬‭He‬‭admitted‬‭that‬‭he‬‭did‬‭not‬‭mention‬‭Udayakumar's‬‭condition‬‭to‬ ‭the‬‭Sub-Inspector‬‭over‬‭wireless‬‭communication.‬‭He‬‭confirmed‬‭that‬‭his‬‭statement‬ ‭was‬ ‭recorded‬ ‭by‬ ‭the‬ ‭CBI‬ ‭on‬ ‭27.06.2009‬ ‭by‬‭Pradeep‬‭Kumar,‬‭and‬‭that‬‭his‬‭earlier‬ ‭deposition‬ ‭before‬ ‭the‬ ‭Fast‬‭Track‬‭Court‬‭was‬‭marked‬‭as‬‭Ext.D3.‬‭He‬‭admitted‬‭that‬ ‭after‬ ‭the‬ ‭CBI‬ ‭took‬ ‭over,‬ ‭he‬ ‭visited‬ ‭the‬ ‭CBI‬ ‭office‬ ‭at‬ ‭Ernakulam‬ ‭on‬ ‭several‬ ‭occasions,‬ ‭knowing‬ ‭that‬ ‭he‬ ‭was‬ ‭likely‬ ‭to‬ ‭be‬ ‭made‬ ‭an‬ ‭accused‬ ‭for‬ ‭the‬ ‭offences‬ ‭under‬ ‭Sections‬ ‭302‬ ‭and‬ ‭342‬ ‭IPC.‬ ‭His‬ ‭sureties‬ ‭had‬‭accompanied‬‭him.‬‭He‬‭stated‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭98‬‭:‬ ‭that‬‭he‬‭was‬‭arrested‬‭twice‬‭by‬‭the‬‭CBI.‬‭When‬‭asked‬‭whether,‬‭as‬‭GD‬‭officer,‬‭it‬‭was‬ ‭his‬ ‭duty‬ ‭to‬ ‭take‬ ‭care‬ ‭of‬ ‭prisoners,‬ ‭he‬ ‭denied‬ ‭responsibility‬ ‭and‬ ‭denied‬ ‭that‬ ‭he‬ ‭and‬ ‭PW15‬ ‭had‬ ‭manipulated‬ ‭the‬ ‭records‬ ‭to‬ ‭evade‬ ‭liability.‬ ‭In‬ ‭the‬ ‭cross-examination‬ ‭by‬ ‭A6,‬ ‭he‬ ‭admitted‬ ‭that‬ ‭he‬ ‭was‬ ‭not‬ ‭personally‬ ‭aware‬‭of‬‭the‬ ‭conversation‬ ‭PW15‬ ‭had‬ ‭with‬ ‭senior‬ ‭officers.‬ ‭During‬ ‭re-examination,‬ ‭he‬ ‭was‬ ‭asked‬ ‭as‬ ‭to‬ ‭why‬ ‭he‬ ‭was‬ ‭made‬ ‭the‬ ‭approver‬ ‭when‬ ‭he‬ ‭had‬ ‭no‬ ‭complicity‬‭in‬‭the‬ ‭offence.‬‭His‬‭response‬‭was‬‭that‬‭since‬‭he‬‭was‬‭in‬‭GD‬‭charge,‬‭under‬‭the‬‭impression‬ ‭that‬ ‭he‬ ‭also‬ ‭had‬ ‭something‬ ‭to‬ ‭do‬ ‭with‬ ‭the‬ ‭incident,‬ ‭he‬ ‭was‬ ‭roped‬ ‭in‬ ‭as‬ ‭an‬ ‭accused.‬ ‭40.3.‬ ‭When‬ ‭examined‬ ‭in‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006‬ ‭as‬ ‭PW5,‬ ‭Thankamani‬ ‭deposed‬ ‭that‬ ‭he‬ ‭assumed‬ ‭charge‬ ‭of‬ ‭the‬ ‭General‬ ‭Diary‬ ‭(GD)‬ ‭by‬ ‭8:00‬ ‭a.m.‬ ‭on‬ ‭27.09.2005.‬ ‭According‬ ‭to‬ ‭him,‬ ‭Raveendran‬ ‭Nair‬ ‭returned‬ ‭to‬ ‭the‬ ‭Police‬ ‭Station‬ ‭after‬ ‭completing‬ ‭election‬ ‭duty‬ ‭and‬ ‭arrived‬ ‭by‬ ‭8:00‬ ‭p.m.‬‭An‬‭entry‬‭was‬‭made‬‭by‬ ‭Raveendran‬‭Nair‬‭in‬‭MO5‬‭at‬‭8:00‬‭p.m.,‬‭which‬‭is‬‭in‬‭his‬‭own‬‭handwriting‬‭and‬‭bears‬ ‭his‬ ‭signature.‬ ‭Based‬ ‭on‬ ‭the‬ ‭report‬ ‭submitted‬ ‭by‬ ‭Jitha‬ ‭Kumar,‬‭Crime‬‭No.‬‭703‬‭of‬ ‭2005‬ ‭was‬ ‭registered‬ ‭under‬ ‭Sections‬ ‭41(1)(d)‬ ‭and‬ ‭102‬ ‭of‬ ‭the‬ ‭Cr.P.C‬ ‭by‬ ‭Raveendran‬ ‭Nair‬ ‭at‬ ‭8:30‬ ‭p.m..‬ ‭The‬ ‭individuals‬ ‭involved‬ ‭were‬ ‭kept‬ ‭under‬ ‭the‬ ‭supervision‬ ‭of‬ ‭the‬ ‭officer‬ ‭on‬ ‭Paravu‬ ‭duty.‬ ‭PW5‬ ‭stated‬ ‭that,‬ ‭upon‬ ‭enquiry‬ ‭as‬ ‭to‬ ‭whether‬ ‭they‬ ‭required‬ ‭food,‬ ‭the‬ ‭deceased,‬ ‭Udayakumar,‬ ‭did‬ ‭not‬ ‭respond.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭99‬‭:‬ ‭Observing‬‭that‬‭he‬‭appeared‬‭unwell,‬‭PW5‬‭instructed‬‭other‬‭Police‬‭Officers‬‭to‬‭take‬ ‭him‬‭to‬‭the‬‭hospital.‬‭Udayakumar‬‭was‬‭immediately‬‭sent‬‭for‬‭medical‬‭attention.‬‭The‬ ‭Circle‬‭Inspector‬‭arrived‬‭at‬‭the‬‭Station‬‭after‬‭10:00‬‭p.m..‬‭Ajith‬‭Kumar‬‭reached‬‭the‬ ‭Station‬ ‭after‬ ‭midnight.‬ ‭PW5‬ ‭also‬ ‭clarified‬ ‭that‬ ‭he‬ ‭was‬ ‭not‬‭present‬‭at‬‭the‬‭Police‬ ‭Station‬ ‭between‬ ‭5:00‬ ‭p.m.‬ ‭and‬ ‭7:00‬ ‭p.m.‬ ‭on‬ ‭27.09.2005,‬ ‭as‬ ‭he‬‭had‬‭gone‬‭with‬ ‭PW4‬ ‭to‬ ‭conduct‬ ‭an‬ ‭inquest.‬ ‭He‬ ‭affirmed‬ ‭that‬ ‭the‬ ‭deceased‬ ‭and‬ ‭PW1‬ ‭were‬ ‭brought‬ ‭to‬ ‭the‬ ‭Station‬ ‭by‬ ‭8:00‬ ‭p.m.‬ ‭and‬ ‭asserted‬ ‭that‬ ‭neither‬ ‭of‬ ‭them‬ ‭was‬ ‭assaulted‬ ‭by‬ ‭anyone‬ ‭while‬ ‭in‬ ‭the‬ ‭Police‬ ‭Station.‬ ‭During‬ ‭cross-examination,‬ ‭he‬ ‭stated‬‭that‬‭no‬‭visible‬‭injuries‬‭were‬‭noticed‬‭on‬‭Udayakumar's‬‭body‬‭at‬‭the‬‭time‬‭he‬ ‭was‬ ‭taken‬ ‭into‬ ‭custody.‬ ‭Similarly,‬‭no‬‭injuries‬‭were‬‭observed‬‭while‬‭he‬‭was‬‭being‬ ‭taken‬‭to‬‭the‬‭hospital,‬‭as‬‭the‬‭priority‬‭was‬‭to‬‭ensure‬‭he‬‭received‬‭medical‬‭treatment‬ ‭promptly.‬ ‭However,‬ ‭he‬ ‭stated‬ ‭that‬ ‭the‬ ‭uneasiness‬ ‭of‬ ‭the‬ ‭deceased‬‭was‬‭evident‬ ‭from‬ ‭his‬ ‭facial‬ ‭expressions‬ ‭and‬ ‭demeanor,‬ ‭which‬ ‭were‬ ‭clearly‬ ‭visible‬ ‭due‬ ‭to‬ ‭adequate lighting at the Station.‬ ‭41.‬ ‭PW15,‬ ‭Raveendran‬ ‭Nair,‬ ‭was‬ ‭the‬ ‭Crime‬‭Sub-Inspector‬‭of‬‭the‬‭Fort‬ ‭Police‬ ‭Station.‬‭He‬‭was‬‭arraigned‬‭as‬‭an‬‭accused‬‭by‬‭the‬‭Trial‬‭Court‬‭under‬‭Section‬ ‭319‬‭of‬‭the‬‭Cr.P.C.,‬‭and‬‭the‬‭said‬‭order‬‭was‬‭confirmed‬‭by‬‭this‬‭Court‬‭in‬‭W.P.(C)‬‭No.‬ ‭24258‬‭of‬‭2007.‬‭Thereafter,‬‭when‬‭the‬‭investigation‬‭was‬‭taken‬‭over‬‭by‬‭the‬‭CBI,‬‭he‬ ‭was‬ ‭arrested‬ ‭on‬ ‭allegations‬ ‭of‬ ‭committing‬ ‭offences‬ ‭punishable‬ ‭under‬ ‭Sections‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭100‬‭:‬ ‭120B,‬ ‭201,‬ ‭331,‬ ‭348,‬ ‭302,‬ ‭116,‬ ‭and‬ ‭193‬ ‭of‬ ‭the‬ ‭IPC.‬ ‭He‬ ‭was‬ ‭arrested‬ ‭and‬ ‭remanded.‬ ‭Thereafter,‬ ‭the‬ ‭Investigating‬ ‭Officer‬ ‭filed‬ ‭Ext.P166‬ ‭before‬ ‭the‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate,‬ ‭stating‬ ‭that‬ ‭the‬ ‭evidence‬ ‭of‬ ‭Raveendran‬ ‭Nair‬ ‭was‬ ‭vital‬ ‭and‬ ‭crucial‬‭for‬‭unravelling‬‭the‬‭criminal‬‭conspiracy‬‭and‬‭further‬‭noting‬‭that‬‭his‬‭role‬‭was‬ ‭only‬‭minimal.‬‭Based‬‭on‬‭this‬‭application,‬‭the‬‭learned‬‭Chief‬‭Judicial‬‭Magistrate,‬‭by‬ ‭Ext.P166‬ ‭(a)‬ ‭order,‬ ‭granted‬ ‭pardon.‬ ‭When‬ ‭examined‬ ‭in‬ ‭court,‬ ‭PW15‬ ‭deposed‬ ‭that‬ ‭he‬ ‭was‬ ‭summoned‬ ‭to‬ ‭the‬ ‭Fort‬ ‭Police‬ ‭Station‬ ‭at‬ ‭about‬ ‭3:00‬ ‭a.m.‬ ‭by‬ ‭Ajith‬ ‭Kumar‬ ‭(A4),‬ ‭Sabu‬‭(A5),‬‭and‬‭Haridas‬‭(A6).‬‭As‬‭per‬‭their‬‭instructions,‬‭he‬‭first‬‭met‬ ‭A5,‬ ‭and‬ ‭thereafter‬ ‭A6‬ ‭(Haridas),‬ ‭who‬ ‭directed‬ ‭A4‬ ‭(Ajith‬ ‭Kumar)‬ ‭to‬ ‭brief‬ ‭him‬ ‭about‬ ‭the‬ ‭incident‬ ‭that‬ ‭had‬ ‭occurred‬‭a‬‭few‬‭hours‬‭earlier‬‭in‬‭the‬‭Station.‬‭He‬‭was‬ ‭asked‬ ‭to‬ ‭register‬ ‭a‬ ‭crime‬ ‭detailing‬ ‭the‬ ‭arrest‬ ‭of‬ ‭Udayakumar‬ ‭and‬ ‭PW1‬ ‭Sureshkumar.‬ ‭Since‬ ‭he‬ ‭had‬ ‭not‬ ‭seen‬‭either‬‭of‬‭them‬‭and‬‭was‬‭not‬‭present‬‭in‬‭the‬ ‭Station‬ ‭earlier,‬ ‭he‬ ‭expressed‬ ‭his‬ ‭reluctance.‬ ‭According‬ ‭to‬ ‭him,‬ ‭A4‬ ‭and‬ ‭A5‬ ‭threatened‬ ‭him‬ ‭with‬ ‭dire‬ ‭consequences,‬ ‭telling‬ ‭him‬ ‭that‬ ‭as‬ ‭he‬ ‭had‬ ‭only‬ ‭a‬ ‭few‬ ‭months‬ ‭left‬ ‭before‬ ‭retirement,‬ ‭he‬ ‭would‬ ‭be‬ ‭denied‬ ‭pension‬ ‭benefits‬ ‭unless‬ ‭he‬ ‭complied.‬ ‭A6‬ ‭(Haridas)‬ ‭then‬ ‭handed‬ ‭over‬ ‭to‬ ‭him‬ ‭a‬ ‭draft‬ ‭FIR,‬ ‭prepared‬ ‭by‬ ‭Mohanan‬ ‭Chettiar‬ ‭(Head‬ ‭Constable,‬ ‭Karamana‬ ‭Police‬ ‭Station),‬ ‭under‬ ‭Sections‬ ‭41(1)(d)‬ ‭and‬ ‭102‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭Based‬ ‭on‬ ‭this‬ ‭draft,‬ ‭PW18‬ ‭(Heeralal)‬ ‭prepared‬ ‭Crime No. 703 of 2005, and PW15 was forced to sign the FIR at about 3:30 a.m.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭101‬‭:‬ ‭41.1.‬ ‭PW15‬ ‭further‬ ‭deposed‬ ‭that‬ ‭he‬ ‭came‬ ‭to‬ ‭know‬ ‭about‬ ‭the‬ ‭death‬ ‭of‬ ‭Udayakumar‬ ‭only‬ ‭around‬ ‭4:30‬ ‭a.m.‬ ‭on‬ ‭the‬ ‭next‬ ‭day.‬ ‭On‬ ‭28.09.2005,‬ ‭he‬ ‭was‬ ‭directed‬‭to‬‭sign‬‭the‬‭remand‬‭application‬‭of‬‭Udayakumar‬‭and‬‭Sureshkumar,‬‭which‬ ‭had‬ ‭been‬ ‭prepared‬ ‭by‬ ‭Assistant‬ ‭Writer,‬ ‭Mathusudhanan.‬ ‭He‬ ‭was‬ ‭also‬ ‭forced‬ ‭to‬ ‭sign‬‭the‬‭arrest‬‭memo,‬‭inspection‬‭memo,‬‭and‬‭custody‬‭memo‬‭of‬‭Udayakumar‬‭and‬ ‭Suresh‬‭Kumar.‬‭Ext.P17‬‭is‬‭the‬‭FIR‬‭of‬‭Crime‬‭No.‬‭703‬‭of‬‭2005,‬‭which‬‭was‬‭identified‬ ‭by‬‭him.‬‭Ext.P18‬‭is‬‭the‬‭mahazar‬‭prepared‬‭by‬‭Jithakumar,‬‭and‬‭Ext.P19‬‭is‬‭the‬‭report‬ ‭submitted‬ ‭by‬ ‭Jitha‬ ‭Kumar.‬ ‭He‬ ‭stated‬ ‭that‬‭Ext.P17‬‭FIR‬‭falsely‬‭shows‬‭registration‬ ‭of‬ ‭the‬ ‭Crime‬ ‭at‬‭8:00‬‭p.m.‬‭on‬‭27.09.2005,‬‭though‬‭PW15‬‭admitted‬‭he‬‭was‬‭not‬‭in‬ ‭the‬ ‭Station‬ ‭at‬ ‭that‬ ‭time‬ ‭and‬ ‭the‬ ‭accused‬ ‭were‬ ‭not‬ ‭before‬ ‭him.‬ ‭He‬ ‭admitted‬‭to‬ ‭making‬‭a‬‭false‬‭entry‬‭in‬‭Ext.P4‬‭General‬‭Diary,‬‭and‬‭the‬‭relevant‬‭entry‬‭was‬‭marked‬ ‭as‬ ‭Ext.P4(b).‬ ‭According‬‭to‬‭him,‬‭the‬‭entries‬‭were‬‭made‬‭only‬‭at‬‭about‬‭3:00‬‭a.m.‬ ‭on 28.09.2005.‬ ‭41.2.‬ ‭The‬‭Register‬‭of‬‭Property‬‭found‬‭on‬‭Searching‬‭Prisoners‬‭(PSR)‬‭of‬‭the‬ ‭Fort‬ ‭Police‬ ‭Station‬ ‭was‬ ‭marked‬ ‭as‬ ‭Ext.P20.‬ ‭He‬ ‭stated‬ ‭that‬ ‭false‬ ‭entries‬ ‭were‬ ‭made‬‭regarding‬‭the‬‭registration‬‭time‬‭of‬‭Crime‬‭No.‬‭703‬‭of‬‭2005‬‭and‬‭the‬‭bringing‬ ‭of‬ ‭the‬ ‭accused‬ ‭were‬ ‭made,‬ ‭which‬ ‭portions‬ ‭were‬ ‭marked‬ ‭as‬ ‭Exts.P20(a)‬ ‭and‬ ‭P20(b).‬ ‭He‬ ‭admitted‬ ‭that‬ ‭he‬ ‭signed‬ ‭those‬‭entries‬‭with‬‭the‬‭knowledge‬‭that‬‭they‬ ‭were‬‭false.‬‭He‬‭also‬‭stated‬‭that‬‭Ext.P4‬‭entry‬‭showing‬‭FIR‬‭registration‬‭at‬‭8:00‬‭p.m.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭102‬‭:‬ ‭and‬ ‭completion‬ ‭at‬ ‭8:30‬ ‭p.m.‬ ‭was‬ ‭false.‬ ‭Ext.P21‬ ‭(inspection‬ ‭memo‬ ‭of‬ ‭Sureshkumar),‬ ‭Ext.P22‬ ‭(arrest‬ ‭memo‬ ‭of‬ ‭Sureshkumar),‬ ‭and‬ ‭Ext.P23‬ ‭(remand‬ ‭report‬‭of‬‭PW1)‬‭all‬‭bore‬‭his‬‭signature,‬‭which‬‭he‬‭stated‬‭was‬‭put‬‭at‬‭the‬‭instance‬‭of‬ ‭accused‬‭Nos.‬‭4‬‭to‬‭6.‬‭His‬‭notebook‬‭was‬‭marked‬‭as‬‭Ext.P25,‬‭and‬‭he‬‭admitted‬‭that‬ ‭Ext.P25(a)‬ ‭false‬ ‭entries‬ ‭therein‬ ‭were‬ ‭also‬ ‭made‬‭after‬‭3:00‬‭a.m.‬‭on‬‭28.09.2005,‬ ‭as per the directions of his superior officers.‬ ‭41.3.‬ ‭PW15‬ ‭further‬ ‭stated‬ ‭that‬ ‭during‬ ‭the‬ ‭earlier‬ ‭trial‬ ‭before‬ ‭the‬ ‭Fast‬ ‭Track‬‭Court,‬‭he‬‭had‬‭testified‬‭in‬‭tune‬‭with‬‭the‬‭records‬‭prepared‬‭by‬‭the‬‭CBCID,‬‭at‬ ‭the‬ ‭instance‬ ‭of‬ ‭his‬ ‭superiors.‬ ‭He‬ ‭explained‬ ‭that‬ ‭₹4,020,‬ ‭produced‬ ‭along‬ ‭with‬ ‭Ext.P19‬ ‭report,‬ ‭was‬ ‭submitted‬ ‭to‬ ‭the‬ ‭court‬ ‭by‬ ‭preparing‬ ‭Ext.P26‬ ‭property‬ ‭list.‬ ‭The‬‭Arrestee‬‭Register‬‭of‬‭the‬‭Fort‬‭Police‬‭Station‬‭was‬‭marked‬‭as‬‭Ext.P27,‬‭wherein‬ ‭false‬‭entries‬‭were‬‭made‬‭regarding‬‭the‬‭arrest‬‭of‬‭PW1‬‭and‬‭Udayakumar.‬‭Ext.P28‬‭is‬ ‭the‬ ‭arrest‬ ‭memo‬ ‭book;‬ ‭its‬ ‭carbon‬ ‭copy‬ ‭concerning‬ ‭Udayakumar‬ ‭(Ext.‬ ‭P28(b))‬ ‭was‬‭also‬‭produced.‬‭He‬‭admitted‬‭that‬‭the‬‭endorsement‬‭in‬‭Ext.P4(a),‬‭claiming‬‭that‬ ‭the arrest had been informed to the relatives, was false.‬ ‭41.4.‬ ‭PW15‬ ‭further‬ ‭stated‬ ‭that‬ ‭the‬‭Crime‬‭Branch‬‭officials‬‭did‬‭not‬‭record‬ ‭his‬ ‭statement‬ ‭correctly.‬ ‭On‬ ‭28.09.2005,‬ ‭PW1‬ ‭was‬ ‭taken‬ ‭to‬ ‭Vanchiyoor‬ ‭Police‬ ‭Station.‬ ‭During‬ ‭CBI's‬ ‭investigation,‬ ‭PW15‬ ‭gave‬ ‭164‬ ‭statement‬ ‭before‬ ‭the‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭103‬‭:‬ ‭Magistrate,‬‭marked‬‭as‬‭Ext.P29,‬‭and‬‭after‬‭being‬‭made‬‭an‬‭approver,‬‭gave‬‭another‬ ‭statement, marked as Ext.P30.‬ ‭41.5.‬ ‭In‬ ‭cross-examination,‬ ‭he‬ ‭admitted‬ ‭that‬ ‭while‬ ‭tendering‬ ‭evidence‬ ‭before‬ ‭the‬ ‭Fast‬‭Track‬‭Court,‬‭he‬‭had‬‭not‬‭complained‬‭of‬‭threats‬‭from‬‭his‬‭superior‬ ‭officers.‬ ‭He‬ ‭had,‬ ‭however,‬ ‭filed‬ ‭a‬ ‭revision‬ ‭against‬ ‭the‬ ‭Sessions‬ ‭Court‬ ‭order‬ ‭arraigning‬‭him‬‭as‬‭an‬‭accused.‬‭He‬‭confirmed‬‭that‬‭he‬‭was‬‭arrested‬‭by‬‭the‬‭CBI‬‭on‬ ‭18.05.2009‬ ‭and‬ ‭was‬ ‭remanded‬ ‭till‬ ‭09.06.2009,‬ ‭and‬ ‭spent‬ ‭22‬ ‭days‬ ‭in‬ ‭custody.‬ ‭After‬ ‭being‬ ‭released,‬ ‭he‬‭gave‬‭Ext.P29‬‭statement‬‭before‬‭the‬‭CJM,‬‭Ernakulam.‬‭At‬ ‭that‬‭time,‬‭he‬‭was‬‭aware‬‭that‬‭CBI‬‭was‬‭filing‬‭an‬‭application‬‭to‬‭tender‬‭pardon‬‭and‬ ‭make‬ ‭him‬ ‭an‬ ‭approver.‬ ‭He‬ ‭admitted‬ ‭that‬ ‭his‬ ‭statement‬ ‭before‬ ‭court‬‭was‬‭made‬ ‭with‬ ‭the‬ ‭intention‬ ‭to‬ ‭avoid‬ ‭prosecution‬ ‭for‬ ‭his‬ ‭own‬ ‭role‬ ‭in‬ ‭the‬ ‭crime.‬ ‭During‬ ‭cross-examination,‬ ‭Ext.D4‬ ‭contradiction‬ ‭was‬ ‭marked,‬ ‭where‬ ‭he‬ ‭had‬ ‭denied‬ ‭his‬ ‭earlier‬ ‭statement‬‭that‬‭he‬‭reached‬‭the‬‭police‬‭station‬‭at‬‭7:45‬‭p.m.,‬ ‭and‬‭not‬‭after‬ ‭9:30‬ ‭p.m.‬ ‭as‬ ‭stated‬ ‭by‬ ‭him‬ ‭in‬ ‭his‬ ‭evidence.‬ ‭Ext.D5‬ ‭contradiction‬ ‭was‬ ‭marked‬ ‭where‬ ‭he‬ ‭denied‬ ‭his‬ ‭earlier‬ ‭statement‬ ‭that‬ ‭he‬ ‭returned‬ ‭at‬ ‭9:00‬ ‭p.m.,‬‭informed‬ ‭PW1's‬ ‭arrest‬ ‭to‬ ‭his‬ ‭brother-in-law,‬ ‭and‬ ‭left‬ ‭the‬ ‭station,‬ ‭and‬ ‭had‬ ‭returned‬ ‭back‬ ‭only‬ ‭at‬ ‭7:00‬ ‭a.m.‬ ‭the‬ ‭next‬ ‭day.‬ ‭Ext.D6,‬ ‭was‬ ‭marked‬ ‭concerning‬ ‭a‬ ‭statement‬ ‭allegedly‬ ‭given‬ ‭on‬ ‭06.12.2005,‬ ‭which‬ ‭he‬ ‭denied.‬ ‭He‬ ‭admitted‬ ‭that‬ ‭in‬ ‭the‬ ‭Fast‬ ‭Track‬ ‭Court,‬ ‭he‬ ‭had‬ ‭stated‬ ‭that‬‭Udayakumar‬‭and‬‭Sureshkumar‬‭were‬‭brought‬‭in‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭104‬‭:‬ ‭without‬‭injuries,‬‭and‬‭that‬‭he‬‭himself‬‭had‬‭noted‬‭in‬‭Ext.P24‬‭that‬‭Udayakumar‬‭bore‬ ‭no‬ ‭injuries.‬ ‭PW15‬ ‭admitted‬ ‭that‬ ‭on‬ ‭27.09.2005,‬ ‭it‬ ‭was‬ ‭his‬ ‭duty‬ ‭to‬ ‭register‬ ‭a‬ ‭crime.‬‭He‬‭further‬‭stated‬‭that‬‭he‬‭gave‬‭evidence‬‭before‬‭the‬‭Fast‬‭Track‬‭Court‬‭after‬ ‭his‬ ‭retirement.‬ ‭He‬ ‭claimed‬ ‭that‬ ‭from‬ ‭8:00‬ ‭a.m.‬ ‭to‬ ‭midnight‬ ‭on‬ ‭27.09.2005,‬ ‭he‬ ‭had‬‭not‬‭committed‬‭any‬‭illegal‬‭act,‬‭nor‬‭was‬‭he‬‭asked‬‭to‬‭do‬‭so.‬‭According‬‭to‬‭him,‬ ‭he‬ ‭had‬ ‭34‬ ‭years‬ ‭of‬ ‭experience‬ ‭in‬ ‭the‬ ‭police‬ ‭department‬ ‭and‬ ‭added‬ ‭that‬ ‭if‬ ‭a‬ ‭person‬ ‭was‬ ‭kept‬ ‭in‬ ‭lock-up‬ ‭without‬ ‭proper‬‭records,‬‭responsibility‬‭would‬‭lie‬‭with‬ ‭the‬ ‭GD‬ ‭in‬ ‭charge‬ ‭and‬ ‭sentries,‬ ‭and‬ ‭if‬ ‭anything‬ ‭untoward‬ ‭happened,‬ ‭only‬ ‭then‬ ‭would‬ ‭the‬ ‭Sub-Inspector,‬ ‭CI,‬ ‭Assistant‬ ‭Commissioner,‬ ‭and‬ ‭City‬ ‭Police‬ ‭Commissioner‬‭be‬‭informed.‬‭His‬‭deposition‬‭before‬‭the‬‭Sessions‬‭Court‬‭was‬‭marked‬ ‭as‬ ‭Ext.D7.‬‭He‬‭stated‬‭that‬‭he‬‭is‬‭not‬‭aware‬‭of‬‭the‬‭fact‬‭that‬‭it‬‭was‬‭on‬‭the‬‭basis‬‭of‬ ‭above‬‭testimony‬‭that‬‭the‬‭learned‬‭Sessions‬‭Judge‬‭had‬‭invoked‬‭Section‬‭319‬‭of‬‭the‬ ‭Cr.‬‭P.C.‬‭to‬‭array‬‭him‬‭as‬‭an‬‭accused,‬‭which‬‭order‬‭was‬‭later‬‭confirmed‬‭by‬‭the‬‭High‬ ‭Court.‬ ‭He‬ ‭admitted‬ ‭that‬ ‭while‬ ‭in‬ ‭custody‬ ‭in‬ ‭the‬ ‭Sub-Jail,‬ ‭Ernakulam,‬ ‭he‬ ‭was‬ ‭asked‬ ‭whether‬ ‭he‬ ‭would‬ ‭give‬ ‭a‬ ‭164‬ ‭statement.‬ ‭After‬ ‭consenting,‬ ‭he‬ ‭was‬ ‭released‬ ‭on‬ ‭bail‬ ‭within‬ ‭3‬ ‭-‬ ‭4‬ ‭days.‬ ‭He‬ ‭admitted‬ ‭that‬ ‭the‬ ‭evidence‬ ‭tendered‬ ‭by‬ ‭him‬ ‭in‬ ‭the‬ ‭instant‬ ‭case‬ ‭was‬ ‭in‬ ‭tune‬ ‭with‬ ‭his‬ ‭previous‬ ‭statement.‬ ‭He‬ ‭further‬ ‭admitted‬ ‭that‬‭it‬‭was‬‭the‬‭duty‬‭of‬‭Station‬‭Officers‬‭to‬‭register‬‭a‬‭crime‬‭immediately‬ ‭when‬ ‭Udayakumar‬ ‭and‬ ‭Sureshkumar‬ ‭were‬ ‭brought‬ ‭to‬ ‭the‬ ‭Police‬ ‭Station.‬ ‭He‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭105‬‭:‬ ‭confirmed‬ ‭that‬‭the‬‭Sub-Inspector‬‭and‬‭CI‬‭were‬‭not‬‭present‬‭in‬‭the‬‭station‬‭at‬‭that‬ ‭time.‬ ‭He‬ ‭also‬ ‭admitted‬ ‭that‬ ‭from‬ ‭5:30‬ ‭p.m.‬ ‭to‬ ‭11:30‬ ‭p.m.‬ ‭on‬ ‭27.09.2005,‬ ‭A6‬ ‭(Haridas)‬‭was‬‭on‬‭election‬‭duty.‬‭When‬‭asked‬‭whether‬‭A6‬‭had‬‭come‬‭to‬‭the‬‭station‬ ‭only after Udayakumar's death, he pleaded ignorance.‬ ‭41.6.‬ ‭However,‬ ‭while‬ ‭examined‬ ‭as‬ ‭PW11‬ ‭in‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006,‬ ‭Raveendran‬ ‭Nair‬ ‭deposed‬ ‭that‬ ‭at‬ ‭the‬ ‭relevant‬ ‭time‬ ‭he‬ ‭was‬ ‭working‬ ‭as‬ ‭a‬ ‭Sub-Inspector‬ ‭in‬ ‭the‬ ‭Crime‬ ‭Bureau.‬ ‭On‬ ‭the‬ ‭date‬ ‭of‬ ‭the‬ ‭incident,‬ ‭he‬ ‭had‬ ‭been‬ ‭assigned‬ ‭law‬ ‭and‬ ‭order‬ ‭duty‬ ‭in‬ ‭connection‬ ‭with‬ ‭the‬ ‭counting‬ ‭of‬ ‭election‬‭votes.‬ ‭He‬‭returned‬‭to‬‭the‬‭Police‬‭Station‬‭around‬‭8:00‬‭p.m.,‬‭by‬‭which‬‭time‬‭the‬‭deceased‬ ‭and‬ ‭PW1‬ ‭had‬ ‭already‬ ‭been‬ ‭brought‬ ‭in‬ ‭by‬ ‭A1‬ ‭and‬ ‭A2.‬ ‭A‬ ‭mahazar‬ ‭and‬ ‭report‬ ‭regarding‬‭the‬‭seizure‬‭of‬‭₹4020/-‬‭from‬‭them‬‭was‬‭prepared‬‭by‬‭A1.‬‭He‬‭stated‬‭that‬ ‭he‬‭informed‬‭the‬‭Circle‬‭Inspector‬‭about‬‭the‬‭arrest‬‭and‬‭the‬‭seizure,‬‭and‬‭thereafter,‬ ‭as‬ ‭directed‬ ‭by‬ ‭the‬ ‭CI‬ ‭and‬ ‭based‬ ‭on‬ ‭the‬ ‭mahazar,‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005‬ ‭was‬ ‭registered‬ ‭against‬ ‭the‬ ‭deceased‬ ‭and‬ ‭PW1.‬ ‭He‬ ‭stated‬ ‭that‬ ‭at‬ ‭about‬ ‭4:15‬ ‭p.m.,‬ ‭when‬‭A1‬‭and‬‭A2‬‭approached‬‭the‬‭deceased‬‭and‬‭PW1‬‭in‬‭Sreekandeshwaram‬‭Park,‬ ‭both‬ ‭attempted‬ ‭to‬ ‭run‬ ‭away.‬ ‭A1‬ ‭and‬ ‭A2‬ ‭pursued‬ ‭them.‬ ‭Suresh‬ ‭Kumar‬ ‭was‬ ‭apprehended‬ ‭first‬ ‭and‬ ‭kept‬ ‭under‬ ‭the‬ ‭custody‬ ‭of‬ ‭Sreekumar,‬‭while‬‭Jitha‬‭Kumar‬ ‭caught‬ ‭the‬ ‭deceased‬ ‭by‬ ‭applying‬ ‭force.‬ ‭He‬ ‭further‬ ‭stated‬ ‭that‬ ‭he‬ ‭was‬ ‭told‬ ‭the‬ ‭sum‬ ‭of‬ ‭₹4020/-‬ ‭was‬ ‭seized‬ ‭from‬ ‭the‬ ‭deceased.‬ ‭The‬ ‭registering‬ ‭of‬ ‭the‬ ‭FIR‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭106‬‭:‬ ‭commenced‬‭at‬‭8:00‬‭p.m.‬‭and‬‭was‬‭completed‬‭by‬‭8:30‬‭p.m..‬‭After‬‭registering‬‭the‬ ‭FIR,‬ ‭the‬ ‭deceased‬ ‭and‬ ‭PW1‬ ‭were‬ ‭handed‬ ‭over‬‭to‬‭the‬‭guard‬‭(PC‬‭8571),‬‭and‬‭he‬ ‭then‬‭left‬‭for‬‭his‬‭residence.‬‭He‬‭stated‬‭that‬‭no‬‭one‬‭had‬‭told‬‭him‬‭that‬‭the‬‭deceased‬ ‭or‬‭PW1‬‭had‬‭been‬‭assaulted.‬‭However,‬‭he‬‭was‬‭told‬‭that‬‭until‬‭8:00‬‭p.m.,‬‭they‬‭had‬ ‭been‬‭questioned‬‭in‬‭the‬‭CI's‬‭office.‬‭During‬‭cross-examination,‬‭he‬‭admitted‬‭that‬‭he‬ ‭came‬ ‭to‬‭know‬‭that‬‭the‬‭deceased‬‭had‬‭been‬‭apprehended‬‭only‬‭after‬‭a‬‭chase‬‭and‬ ‭that‬‭he‬‭had‬‭custody‬‭of‬‭them‬‭only‬‭from‬‭8:00‬‭p.m.,‬‭onwards.‬‭He‬‭further‬‭admitted‬ ‭that‬ ‭he‬ ‭did‬‭not‬‭conduct‬‭a‬‭body‬‭search‬‭of‬‭either‬‭of‬‭them,‬‭even‬‭though‬‭they‬‭had‬ ‭been‬ ‭chased‬ ‭and‬ ‭arrested,‬ ‭because‬ ‭both‬ ‭appeared‬ ‭normal‬ ‭when‬ ‭brought‬ ‭in‬ ‭as‬ ‭they‬ ‭had‬ ‭walked‬ ‭in‬ ‭without‬‭blood‬‭stains,‬‭visible‬‭injuries,‬‭or‬‭signs‬‭of‬‭exhaustion.‬ ‭He‬ ‭stated‬ ‭that‬ ‭he‬ ‭returned‬ ‭to‬ ‭the‬ ‭Police‬ ‭Station‬ ‭only‬ ‭by‬ ‭7:30‬ ‭a.m.‬ ‭on‬ ‭the‬ ‭following‬‭morning,‬‭and‬‭until‬‭then,‬‭he‬‭had‬‭no‬‭direct‬‭knowledge‬‭as‬‭to‬‭the‬‭cause‬‭of‬ ‭death‬ ‭of‬ ‭the‬ ‭deceased.‬ ‭He‬ ‭stated‬‭that‬‭it‬‭was‬‭only‬‭when‬‭the‬‭crime‬‭was‬‭formally‬ ‭registered‬ ‭that‬ ‭he‬ ‭came‬ ‭to‬ ‭know‬ ‭that‬ ‭A1‬ ‭and‬‭A2‬‭had‬‭allegedly‬‭inflicted‬‭injuries‬ ‭on‬‭the‬‭deceased‬‭during‬‭questioning‬‭in‬‭the‬‭CI's‬‭office,‬‭which‬‭subsequently‬‭led‬‭to‬ ‭his‬ ‭death.‬ ‭When‬‭it‬‭was‬‭suggested‬‭to‬‭him‬‭that‬‭he‬‭had‬‭not‬‭seen‬‭the‬‭deceased‬‭or‬ ‭PW1‬ ‭at‬ ‭the‬ ‭time‬ ‭of‬ ‭arrest,‬ ‭he‬ ‭denied‬ ‭the‬ ‭suggestion.‬ ‭He‬ ‭also‬ ‭denied‬ ‭the‬ ‭suggestion‬‭that‬‭the‬‭FIR‬‭was‬‭not‬‭filed‬‭at‬‭8:00‬‭p.m.‬‭and‬‭that‬‭the‬‭timing‬‭noted‬‭was‬ ‭a‬ ‭false‬ ‭entry,‬ ‭thereby‬ ‭reaffirming‬ ‭that‬ ‭Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005‬‭had‬‭indeed‬‭been‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭107‬‭:‬ ‭registered‬ ‭at‬ ‭8:00‬ ‭p.m.‬ ‭He‬‭denied‬‭having‬‭conducted‬‭a‬‭direct‬‭body‬‭search‬‭of‬‭A2‬ ‭in‬‭Crime‬‭No.‬‭703‬‭of‬‭2005.‬‭He‬‭stated‬‭that‬‭he‬‭did‬‭in‬‭fact‬‭conduct‬‭the‬‭body‬‭search‬ ‭of‬ ‭the‬ ‭deceased‬ ‭and‬ ‭PW1‬ ‭before‬ ‭handing‬ ‭them‬ ‭over‬ ‭to‬ ‭Guard‬ ‭(PC‬ ‭8175),‬ ‭in‬ ‭compliance‬ ‭with‬ ‭the‬ ‭directions‬ ‭of‬ ‭the‬ ‭Hon'ble‬ ‭Supreme‬ ‭Court.‬ ‭He‬ ‭categorically‬ ‭denied‬ ‭that‬ ‭any‬ ‭of‬ ‭the‬ ‭entries‬ ‭in‬ ‭the‬ ‭Registers‬ ‭were‬ ‭made‬ ‭after‬ ‭the‬ ‭death‬ ‭of‬ ‭Udayakumar.‬ ‭He‬ ‭stated‬ ‭that‬ ‭during‬ ‭the‬ ‭body‬ ‭search,‬ ‭he‬ ‭noticed‬ ‭that‬ ‭the‬ ‭deceased‬ ‭appeared‬ ‭tired.‬ ‭The‬ ‭deceased‬ ‭was‬ ‭asked‬ ‭whether‬ ‭he‬ ‭wished‬ ‭to‬ ‭be‬ ‭taken‬ ‭to‬ ‭a‬‭hospital,‬‭to‬‭which‬‭he‬‭replied‬‭in‬‭the‬‭negative.‬‭He‬‭asserted‬‭that‬‭it‬‭was‬ ‭only‬ ‭because‬ ‭of‬ ‭this‬ ‭response‬ ‭that‬ ‭the‬ ‭deceased‬ ‭was‬ ‭not‬ ‭immediately‬‭taken‬‭to‬ ‭the hospital.‬ ‭41.7.‬ ‭What‬‭is‬‭discernible‬‭from‬‭the‬‭evidence‬‭of‬‭the‬‭said‬‭witness‬‭is‬‭that‬‭in‬ ‭the‬‭course‬‭of‬‭the‬‭trial‬‭in‬‭S.C.‬‭No.‬‭1542‬‭of‬‭2006,‬‭he‬‭was‬‭added‬‭as‬‭accused‬‭by‬‭the‬ ‭learned‬‭Sessions‬‭Judge‬‭by‬‭invoking‬‭Section‬‭319‬‭of‬‭the‬‭Cr.P.C.‬‭The‬‭said‬‭order‬‭was‬ ‭confirmed‬‭by‬‭this‬‭Court.‬‭Thereafter,‬‭the‬‭investigation‬‭was‬‭taken‬‭over‬‭by‬‭the‬‭CBI.‬ ‭They‬ ‭arrested‬ ‭him‬ ‭and‬ ‭remanded‬ ‭him‬ ‭without‬ ‭seeking‬ ‭permission‬ ‭from‬ ‭the‬ ‭Sessions‬ ‭Judge.‬ ‭Later,‬ ‭his‬ ‭164‬ ‭statement‬ ‭was‬ ‭recorded‬ ‭after‬ ‭keeping‬ ‭him‬ ‭in‬ ‭custody‬‭for‬‭about‬‭22‬‭days.‬‭Thereafter,‬‭an‬‭application‬‭was‬‭filed‬‭to‬‭tender‬‭pardon‬ ‭before‬ ‭the‬ ‭CJM,‬ ‭Ernakulam.‬ ‭As‬ ‭observed‬ ‭by‬ ‭us‬ ‭earlier,‬ ‭the‬‭application‬‭ought‬‭to‬ ‭have‬ ‭been‬ ‭filed‬ ‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track-III),‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭108‬‭:‬ ‭Thiruvananthapuram,‬ ‭where‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006‬ ‭was‬ ‭pending.‬ ‭Only‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭could‬ ‭have‬ ‭considered‬ ‭whether‬ ‭it‬ ‭was‬‭proper‬‭to‬‭tender‬ ‭pardon‬ ‭to‬ ‭the‬ ‭said‬‭accused.‬‭The‬‭prosecution‬‭has‬‭no‬‭case‬‭that‬‭the‬‭order‬‭passed‬ ‭by‬‭the‬‭learned‬‭Sessions‬‭Judge‬‭was‬‭varied‬‭or‬‭set‬‭aside.‬‭The‬‭Trial‬‭was‬‭only‬‭stayed,‬ ‭and‬ ‭the‬ ‭reports‬‭were‬‭to‬‭be‬‭filed‬‭before‬‭the‬‭Trial‬‭Court.‬‭The‬‭action‬‭of‬‭the‬‭CBI‬‭in‬ ‭arresting‬ ‭and‬ ‭remanding‬ ‭a‬ ‭person‬ ‭and‬ ‭thereafter‬ ‭obtaining‬ ‭a‬ ‭statement‬ ‭under‬ ‭Section‬ ‭164‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭and‬ ‭on‬ ‭the‬ ‭assurance‬ ‭given‬ ‭by‬ ‭the‬ ‭witness‬ ‭that‬ ‭he‬ ‭would‬ ‭parrot‬ ‭the‬ ‭story‬ ‭by‬ ‭making‬ ‭in‬ ‭an‬ ‭approver‬ ‭is‬ ‭strongly‬ ‭challenged‬ ‭by‬ ‭the‬ ‭appellants. It cannot be said that the challenge raised is baseless.‬ ‭42.‬ ‭PW16,‬‭Sajitha,‬‭deposed‬‭that‬‭in‬‭2005‬‭she‬‭was‬‭serving‬‭as‬‭a‬‭Woman‬ ‭Police‬‭Constable‬‭at‬‭the‬‭Fort‬‭Police‬‭Station,‬‭Thiruvananthapuram.‬‭On‬‭27.09.2005,‬ ‭she‬ ‭was‬ ‭assigned‬ ‭sentry‬ ‭and‬ ‭turn‬ ‭duties‬ ‭in‬ ‭different‬ ‭shifts,‬ ‭sentry‬ ‭duty‬ ‭from‬ ‭10:00‬‭a.m.‬‭to‬‭12:00‬‭p.m.,‬‭turn‬‭duty‬‭from‬‭12:00‬‭p.m.‬‭to‬‭2:00‬‭p.m.,‬‭rest‬‭time‬‭from‬ ‭2:00‬‭p.m.‬‭to‬‭4:00‬‭p.m.,‬‭turn‬‭duty‬‭from‬‭4:00‬‭p.m.‬‭to‬‭6:00‬‭p.m.,‬‭and‬‭again‬‭sentry‬ ‭duty‬ ‭from‬ ‭6:00‬ ‭p.m.‬ ‭to‬ ‭8:00‬ ‭p.m.‬ ‭She‬ ‭stated‬ ‭that‬‭at‬‭about‬‭4:30‬‭p.m.,‬‭she‬‭saw‬ ‭accused‬‭Nos.‬‭1‬‭and‬‭2‬‭bringing‬‭in‬‭a‬‭person,‬‭by‬‭holding‬‭him‬‭on‬‭his‬‭shoulders,‬‭and‬ ‭making‬ ‭him‬ ‭sit‬ ‭inside‬ ‭the‬ ‭cell.‬ ‭Another‬ ‭person‬ ‭was‬ ‭seated‬ ‭outside‬ ‭the‬ ‭cell.‬ ‭Accused‬‭Nos.‬‭1‬‭and‬‭2‬‭took‬‭this‬‭second‬‭person‬‭away‬‭for‬‭questioning‬‭and‬‭brought‬ ‭him‬ ‭back‬ ‭within‬ ‭5-10‬ ‭minutes,‬ ‭and‬ ‭he‬ ‭was‬ ‭made‬ ‭to‬ ‭sit‬ ‭outside‬ ‭the‬ ‭cell.‬ ‭She‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭109‬‭:‬ ‭asked‬‭fellow‬‭sentry‬‭Sheejakumari‬‭(PW17‬‭)‬‭about‬‭their‬‭identity,‬‭and‬‭she‬‭was‬‭told‬ ‭that‬‭the‬‭person‬‭inside‬‭the‬‭cell‬‭was‬‭Udayakumar‬‭and‬‭the‬‭one‬‭seated‬‭outside‬‭was‬ ‭Sureshkumar.‬ ‭She‬ ‭further‬ ‭stated‬ ‭that‬ ‭around‬ ‭7:00‬ ‭p.m.,‬ ‭Udayakumar‬ ‭asked‬‭for‬ ‭water‬ ‭and‬ ‭was‬‭crying,‬‭complaining‬‭of‬‭leg‬‭pain.‬‭A‬‭jug‬‭of‬‭water‬‭was‬‭handed‬‭over‬ ‭to‬ ‭Udayakumar‬ ‭by‬ ‭PW21‬ ‭Rajini.‬ ‭Seeing‬ ‭him‬ ‭cry,‬ ‭she‬ ‭asked‬ ‭PW3‬ ‭Vijayakumar‬ ‭whether‬ ‭he‬ ‭should‬ ‭be‬ ‭taken‬ ‭to‬ ‭the‬ ‭hospital.‬ ‭PW3‬ ‭went‬ ‭to‬ ‭the‬ ‭Sub-Inspector's‬ ‭office‬ ‭and‬ ‭sought‬ ‭permission,‬ ‭but‬ ‭the‬ ‭SI‬ ‭did‬ ‭not‬ ‭respond.‬ ‭At‬ ‭about‬ ‭7:15‬ ‭p.m.,‬ ‭three‬ ‭more‬ ‭persons‬ ‭were‬ ‭brought‬ ‭to‬ ‭the‬ ‭Station‬ ‭by‬ ‭Pushparajan,‬‭one‬‭of‬‭whom‬ ‭she‬ ‭knew.‬ ‭While‬ ‭conversing‬ ‭with‬ ‭him,‬ ‭the‬ ‭CI‬ ‭arrived‬ ‭and‬ ‭warned‬ ‭her‬ ‭for‬ ‭speaking‬ ‭to‬ ‭the‬ ‭detainees.‬‭At‬‭8:00‬‭p.m.,‬‭after‬‭completing‬‭her‬‭duty,‬‭she‬‭went‬‭to‬ ‭the‬ ‭restroom.‬ ‭Her‬ ‭duty‬‭notebook‬‭was‬‭marked‬‭as‬‭Ext.P31.‬‭After‬‭10:00‬‭p.m.,‬‭she‬ ‭resumed‬ ‭turn‬ ‭duty‬ ‭and‬ ‭sought‬ ‭permission‬ ‭from‬ ‭the‬ ‭GD‬ ‭to‬ ‭have‬ ‭dinner,‬ ‭and‬ ‭returned‬ ‭by‬ ‭10:30‬ ‭p.m.‬ ‭At‬ ‭that‬ ‭time,‬ ‭PW21‬ ‭rushed‬ ‭to‬ ‭her‬ ‭and‬ ‭said‬ ‭that‬ ‭Udayakumar‬‭was‬‭unwell.‬‭When‬‭she‬‭came‬‭downstairs,‬‭she‬‭saw‬‭that‬‭Udayakumar‬ ‭had‬ ‭already‬ ‭been‬ ‭taken‬ ‭in‬ ‭a‬ ‭jeep‬ ‭to‬ ‭the‬ ‭hospital.‬ ‭Around‬ ‭midnight,‬ ‭PW5‬ ‭Thankamani‬‭informed‬‭the‬‭Station‬‭that‬‭Udayakumar‬‭had‬‭died.‬‭She‬‭stated‬‭that‬‭this‬ ‭fact‬ ‭was‬ ‭noted‬ ‭in‬ ‭Ext.P31,‬‭and‬‭the‬‭entry‬‭was‬‭marked‬‭as‬‭Ext.P31(a).‬‭She‬‭added‬ ‭that‬ ‭entries‬ ‭made‬ ‭after‬ ‭10:30‬ ‭p.m.‬ ‭in‬ ‭her‬ ‭notebook‬ ‭were‬ ‭written‬ ‭under‬ ‭the‬ ‭instructions‬ ‭of‬ ‭the‬ ‭SI‬ ‭and‬ ‭CI,‬ ‭as‬ ‭directed‬ ‭by‬‭them.‬‭She‬‭confirmed‬‭that‬‭she‬‭had‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭110‬‭:‬ ‭earlier‬ ‭given‬ ‭evidence‬ ‭before‬ ‭the‬ ‭Fast‬ ‭Track‬ ‭Court.‬ ‭Ext.P32‬ ‭and‬ ‭P33‬ ‭are‬ ‭the‬ ‭statements‬ ‭recorded‬ ‭under‬ ‭Section‬ ‭164‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭in‬ ‭both‬ ‭the‬‭crimes.‬ ‭She‬ ‭admitted‬‭that‬‭the‬‭C.I.‬‭had‬‭told‬‭her‬‭that‬‭since‬‭she‬‭was‬‭on‬‭sentry‬‭duty,‬‭she‬‭would‬ ‭also be held responsible.‬ ‭42.1.‬ ‭In‬ ‭cross-examination,‬ ‭she‬ ‭admitted‬ ‭that‬ ‭it‬ ‭was‬ ‭only‬ ‭about‬ ‭4-5‬ ‭days‬‭after‬‭27.09.2005‬‭that‬‭the‬‭CI‬‭was‬‭suspended,‬‭and‬‭it‬‭was‬‭thereafter‬‭that‬‭she‬ ‭gave‬ ‭a‬ ‭statement‬ ‭to‬ ‭the‬ ‭Dy.S.P,‬ ‭CBCID.‬ ‭She‬ ‭confirmed‬ ‭that‬ ‭she‬ ‭gave‬ ‭evidence‬ ‭before‬‭the‬‭Fast‬‭Track‬‭Court‬‭without‬‭fear.‬‭She‬‭stated‬‭that‬‭the‬‭CBI‬‭questioned‬‭her‬ ‭4-5‬ ‭years‬ ‭after‬ ‭the‬ ‭incident.‬ ‭She‬ ‭was‬‭aware‬‭that‬‭SI‬‭Raveendran‬‭Nair‬‭had‬‭been‬ ‭arraigned‬ ‭as‬ ‭an‬ ‭accused‬ ‭and‬ ‭arrested,‬‭and‬‭that‬‭PW18‬‭(Heeralal)‬‭had‬‭also‬‭been‬ ‭arrested.‬‭She‬‭admitted‬‭that‬‭after‬‭the‬‭CBI‬‭took‬‭over,‬‭she‬‭was‬‭afraid‬‭that‬‭she,‬‭too,‬ ‭would‬ ‭be‬ ‭arraigned‬ ‭as‬ ‭an‬ ‭accused.‬ ‭She‬ ‭denied‬ ‭that‬‭she‬‭had‬‭requested‬‭the‬‭CBI‬ ‭not‬ ‭to‬ ‭include‬ ‭her‬ ‭name‬ ‭in‬ ‭the‬ ‭array‬ ‭of‬ ‭accused.‬ ‭She‬ ‭confirmed‬ ‭that‬ ‭she‬ ‭was‬ ‭arraigned‬ ‭as‬ ‭an‬ ‭accused‬ ‭later‬ ‭and‬ ‭had‬ ‭to‬ ‭go‬ ‭to‬ ‭the‬ ‭CBI‬ ‭office‬ ‭in‬‭Ernakulam‬‭to‬ ‭secure‬ ‭bail.‬ ‭After‬ ‭her‬ ‭statement‬ ‭was‬ ‭recorded,‬ ‭she‬ ‭was‬ ‭asked‬ ‭if‬ ‭she‬ ‭would‬ ‭depose‬ ‭before‬ ‭the‬ ‭Magistrate,‬ ‭and‬ ‭it‬ ‭was‬ ‭thereafter‬ ‭that‬ ‭she‬ ‭was‬ ‭released‬ ‭on‬ ‭bail.‬‭She‬‭admitted‬‭that‬‭although‬‭she‬‭claimed‬‭she‬‭had‬‭not‬‭committed‬‭any‬‭offence,‬ ‭she‬ ‭had‬ ‭made‬ ‭wrong‬ ‭entries‬ ‭in‬ ‭her‬ ‭duty‬ ‭diary.‬ ‭She‬ ‭added‬ ‭that‬ ‭all‬ ‭the‬ ‭officers'‬ ‭notebooks‬ ‭were‬ ‭taken‬ ‭by‬ ‭PW5‬ ‭after‬ ‭Udayakumar‬ ‭was‬ ‭shifted‬ ‭to‬ ‭the‬ ‭hospital.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭111‬‭:‬ ‭Ext.P170‬‭is‬‭the‬‭CBI's‬‭application‬‭before‬‭the‬‭Chief‬‭Judicial‬‭Magistrate,‬‭Ernakulam,‬ ‭seeking‬ ‭pardon‬ ‭for‬ ‭her.‬ ‭In‬ ‭the‬ ‭application‬ ‭it‬ ‭is‬ ‭stated‬ ‭that‬ ‭her‬ ‭evidence‬ ‭was‬ ‭crucial‬ ‭to‬ ‭unravel‬ ‭the‬ ‭conspiracy‬ ‭hatched‬ ‭to‬ ‭fabricate‬ ‭false‬ ‭evidence‬‭before‬‭the‬ ‭Trial Court in order to shield Jitha Kumar and Sreekumar from legal punishment.‬ ‭42.2.‬ ‭When‬ ‭examined‬ ‭as‬ ‭PW19‬ ‭in‬ ‭S.C.No.1542‬ ‭of‬ ‭2005,‬ ‭Sajitha‬ ‭stated‬ ‭that‬‭she‬‭was‬‭assigned‬‭guard‬‭duty‬‭at‬‭the‬‭Police‬‭Station‬‭on‬‭27.09.2005‬‭from‬‭6:00‬ ‭p.m.‬ ‭to‬ ‭8:00‬ ‭p.m..‬ ‭She‬ ‭clarified‬ ‭that‬ ‭the‬ ‭role‬ ‭of‬ ‭the‬ ‭guard‬ ‭is‬ ‭to‬ ‭stand‬ ‭at‬ ‭the‬ ‭entrance of the Police Station, armed with a weapon, to provide security.‬ ‭43.‬ ‭PW17,‬ ‭Sheeja‬ ‭Kumari,‬ ‭was‬ ‭also‬ ‭a‬ ‭Woman‬ ‭Police‬ ‭Constable‬ ‭on‬ ‭sentry‬ ‭duty‬ ‭at‬ ‭the‬ ‭Fort‬ ‭Police‬ ‭Station‬ ‭on‬ ‭27.09.2005.‬ ‭She‬ ‭stated‬ ‭that‬ ‭at‬ ‭about‬ ‭2:15‬ ‭p.m.,‬ ‭accused‬ ‭Nos.‬ ‭1‬‭and‬‭2‬‭brought‬‭two‬‭persons‬‭to‬‭the‬‭Police‬‭Station‬‭and‬ ‭made‬ ‭them‬ ‭stand‬ ‭near‬ ‭the‬ ‭GD.‬ ‭Thereafter,‬‭accused‬‭Nos.‬‭1‬‭and‬‭2‬‭went‬‭out‬‭and‬ ‭returned‬ ‭around‬ ‭2:30‬ ‭p.m.,‬ ‭taking‬ ‭one‬ ‭of‬ ‭the‬ ‭persons‬ ‭away,‬ ‭who‬ ‭she‬ ‭later‬ ‭identified‬ ‭as‬ ‭Udayakumar.‬‭At‬‭about‬‭4:00‬‭p.m.,‬‭she‬‭resumed‬‭sentry‬‭duty.‬‭Around‬ ‭4:30‬ ‭p.m.,‬ ‭accused‬ ‭Nos.‬ ‭1‬ ‭and‬ ‭2‬ ‭brought‬ ‭Udayakumar‬ ‭back‬ ‭to‬‭the‬‭Station‬‭and‬ ‭made‬‭him‬‭sit‬‭on‬‭the‬‭floor.‬‭They‬‭then‬‭took‬‭PW1‬‭Sureshkumar‬‭to‬‭the‬‭CI's‬‭office‬‭for‬ ‭questioning‬ ‭and‬ ‭brought‬ ‭him‬ ‭back‬ ‭later.‬‭At‬‭about‬‭6:00‬‭p.m.,‬‭she‬‭completed‬‭her‬ ‭sentry‬ ‭duty,‬ ‭but‬ ‭remained‬ ‭in‬ ‭the‬ ‭Station‬ ‭until‬ ‭7:00‬ ‭p.m.‬ ‭At‬ ‭about‬ ‭6:30‬ ‭p.m.,‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭112‬‭:‬ ‭Udayakumar‬‭asked‬‭for‬‭water,‬‭which‬‭was‬‭given‬‭to‬‭him‬‭by‬‭PW21‬‭Rajini.‬‭The‬‭bottle‬ ‭slipped‬‭from‬‭his‬‭hand,‬‭and‬‭she‬‭noticed‬‭him‬‭crying.‬‭She‬‭asked‬‭PW3‬‭(Vijayakumar)‬ ‭to‬ ‭take‬ ‭him‬ ‭to‬ ‭the‬ ‭hospital.‬ ‭PW3‬ ‭informed‬ ‭the‬ ‭SI,‬ ‭but‬ ‭the‬ ‭SI‬ ‭scolded‬ ‭him.‬ ‭At‬ ‭about‬ ‭10:00‬ ‭p.m.,‬ ‭she‬ ‭resumed‬ ‭sentry‬ ‭duty.‬ ‭She‬ ‭heard‬ ‭the‬ ‭GD‬ ‭officer‬ ‭asking‬ ‭Udayakumar‬‭if‬‭he‬‭wanted‬‭food.‬‭As‬‭he‬‭did‬‭not‬‭respond,‬‭PW5‬‭went‬‭inside‬‭the‬‭cell,‬ ‭sprinkled‬‭water‬‭on‬‭him,‬‭and‬‭realised‬‭he‬‭was‬‭unresponsive.‬‭He‬‭was‬‭then‬‭taken‬‭to‬ ‭the‬ ‭hospital‬ ‭in‬ ‭a‬ ‭jeep‬ ‭along‬ ‭with‬ ‭Anilkumar‬ ‭and‬ ‭others.‬ ‭Later,‬ ‭the‬ ‭CI‬ ‭was‬ ‭informed.‬ ‭Around‬ ‭midnight,‬ ‭they‬ ‭received‬ ‭news‬ ‭that‬ ‭Udayakumar‬ ‭had‬ ‭died.‬ ‭PW17‬ ‭further‬ ‭stated‬ ‭that‬ ‭the‬ ‭next‬ ‭day,‬ ‭she‬ ‭was‬ ‭called‬ ‭to‬ ‭the‬‭Station‬‭by‬‭the‬‭SI‬ ‭and‬‭CI.‬‭She‬‭was‬‭directed‬‭to‬‭make‬‭entries‬‭in‬‭her‬‭notebook‬‭accordingly.‬‭When‬‭she‬ ‭initially‬ ‭refused,‬ ‭she‬ ‭was‬ ‭threatened‬ ‭and‬ ‭forced‬ ‭to‬ ‭comply.‬ ‭Ext.P35‬ ‭was‬ ‭her‬ ‭notebook,‬ ‭with‬ ‭Ext.P35(a)‬ ‭being‬ ‭the‬ ‭entry‬ ‭in‬ ‭question.‬ ‭She‬ ‭admitted‬ ‭that‬ ‭the‬ ‭entry‬ ‭marked‬ ‭as‬ ‭Ext.P35(b)‬ ‭was‬ ‭false.‬ ‭She‬ ‭added‬ ‭that‬ ‭her‬ ‭statement‬ ‭was‬ ‭recorded‬ ‭by‬ ‭the‬ ‭Narcotic‬ ‭Cell,‬ ‭Assistant‬ ‭Commissioner.‬ ‭However,‬ ‭in‬ ‭her‬ ‭statement,‬‭she‬‭did‬‭not‬‭state‬‭that‬‭the‬‭false‬‭entries‬‭were‬‭made‬‭at‬‭the‬‭instance‬‭of‬ ‭her‬‭superior‬‭officers.‬‭She‬‭admitted‬‭that‬‭the‬‭CI‬‭and‬‭SI‬‭had‬‭instructed‬‭her‬‭to‬‭stick‬ ‭to‬ ‭the‬ ‭fabricated‬ ‭records.‬ ‭Ext.P36‬ ‭was‬ ‭her‬ ‭statement‬ ‭before‬ ‭the‬ ‭learned‬ ‭Magistrate,‬‭and‬‭Ext.P37‬‭was‬‭another‬‭statement‬‭dated‬‭28.09.2009.‬‭She‬‭admitted‬ ‭that‬ ‭the‬ ‭CBI‬ ‭filed‬ ‭an‬ ‭application‬ ‭to‬ ‭tender‬ ‭her‬ ‭pardon,‬ ‭and‬ ‭she‬ ‭was‬ ‭made‬ ‭an‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭113‬‭:‬ ‭approver.‬ ‭43.1.‬ ‭In‬ ‭cross-examination,‬ ‭she‬ ‭admitted‬ ‭that‬ ‭her‬ ‭statement‬ ‭was‬ ‭recorded‬ ‭earlier‬ ‭by‬ ‭a‬ ‭Superintendent‬ ‭of‬ ‭Police.‬ ‭She‬ ‭confirmed‬ ‭that‬ ‭in‬ ‭the‬ ‭previous‬‭trial,‬‭she‬‭had‬‭met‬‭the‬‭Public‬‭Prosecutor‬‭and‬‭thereafter‬‭gave‬‭evidence‬‭in‬ ‭tune‬ ‭with‬ ‭the‬ ‭records,‬ ‭as‬ ‭instructed.‬ ‭She‬ ‭stated‬ ‭that‬ ‭she‬ ‭later‬ ‭realised‬ ‭that‬ ‭persisting‬‭with‬‭her‬‭earlier‬‭testimony‬‭would‬‭put‬‭her‬‭in‬‭difficulty‬‭after‬‭the‬‭CBI‬‭took‬ ‭over.‬ ‭On‬ ‭legal‬ ‭advice,‬ ‭she‬ ‭chose‬ ‭to‬ ‭depose‬ ‭in‬ ‭conformity‬ ‭with‬ ‭her‬ ‭statement‬ ‭before‬‭the‬‭Magistrate,‬‭under‬‭which‬‭she‬‭had‬‭been‬‭tendered‬‭pardon.‬‭She‬‭admitted‬ ‭that‬ ‭she‬ ‭was‬ ‭not‬ ‭personally‬ ‭aware‬ ‭of‬ ‭what‬ ‭transpired‬ ‭in‬ ‭the‬ ‭Police‬ ‭Station‬ ‭between‬‭7:00‬‭p.m.‬‭and‬‭8:00‬‭p.m.‬‭on‬‭27.09.2005.‬‭She‬‭also‬‭admitted‬‭that‬‭before‬ ‭her‬‭arrest,‬‭the‬‭CBI‬‭had‬‭recorded‬‭her‬‭statement,‬‭and‬‭that‬‭she‬‭was‬‭later‬‭arrested‬ ‭and‬‭released‬‭on‬‭bail.‬‭She‬‭confirmed‬‭that‬‭it‬‭was‬‭only‬‭after‬‭her‬‭arrest‬‭that‬‭she‬‭was‬ ‭taken to the Magistrate and her statement was recorded.‬ ‭44.‬ ‭PW18,‬‭Heeralal,‬‭deposed‬‭that‬‭in‬‭2005‬‭he‬‭was‬‭working‬‭as‬‭a‬‭Constable‬ ‭at‬‭the‬‭Fort‬‭Police‬‭Station,‬‭Thiruvananthapuram.‬‭His‬‭duty‬‭was‬‭in‬‭the‬‭office‬‭of‬‭the‬ ‭Circle‬ ‭Inspector.‬ ‭Along‬ ‭with‬ ‭him,‬ ‭there‬ ‭was‬ ‭Head‬ ‭Constable,‬‭George,‬‭Mohanan,‬ ‭and‬ ‭several‬ ‭Assistant‬ ‭Sub-Inspectors.‬ ‭Accused‬ ‭Nos.‬ ‭1‬ ‭and‬‭2‬‭also‬‭worked‬‭in‬‭the‬ ‭same‬‭office.‬‭According‬‭to‬‭him,‬‭on‬‭27.09.2005,‬‭after‬‭completing‬‭his‬‭duty‬‭at‬‭about‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭114‬‭:‬ ‭8:30‬ ‭p.m.,‬ ‭he‬ ‭returned‬ ‭home.‬ ‭On‬ ‭28.09.2005,‬ ‭at‬ ‭about‬ ‭2:30‬ ‭a.m.,‬ ‭one‬ ‭Chandramohanan‬ ‭knocked‬ ‭at‬ ‭his‬ ‭door‬ ‭and‬ ‭informed‬ ‭him‬ ‭that‬ ‭C.I.‬ ‭Sabu‬ ‭was‬ ‭calling‬ ‭him.‬ ‭He‬ ‭was‬ ‭directed‬ ‭to‬ ‭report‬ ‭immediately‬‭at‬‭the‬‭office.‬‭PW18‬‭reached‬ ‭the‬ ‭office‬ ‭at‬ ‭about‬ ‭3:00‬ ‭a.m.,‬ ‭where‬ ‭he‬ ‭found‬ ‭A6‬ ‭(Haridas)‬ ‭sitting‬ ‭and‬ ‭writing‬ ‭something.‬ ‭C.I.‬ ‭Sabu,‬ ‭and‬ ‭S.I.‬‭Ajithkumar‬‭were‬‭also‬‭present‬‭in‬‭the‬‭same‬‭room.‬ ‭When‬ ‭he‬ ‭reported,‬ ‭C.I.‬ ‭Sabu‬ ‭told‬ ‭him‬ ‭that‬ ‭a‬ ‭custodial‬ ‭death‬ ‭had‬‭occurred.‬‭On‬ ‭asking‬ ‭who‬ ‭had‬ ‭died,‬ ‭the‬ ‭officer‬ ‭said‬ ‭that‬ ‭one‬ ‭of‬ ‭the‬ ‭persons‬ ‭brought‬ ‭by‬ ‭the‬ ‭squad‬‭had‬‭died.‬‭On‬‭further‬‭enquiry‬‭as‬‭to‬‭how‬‭he‬‭died,‬‭PW18‬‭was‬‭told‬‭that‬‭only‬‭a‬ ‭postmortem‬ ‭examination‬ ‭would‬ ‭reveal‬ ‭the‬ ‭cause‬ ‭of‬ ‭death.‬‭He‬‭then‬‭went‬‭to‬‭his‬ ‭office‬ ‭and‬ ‭saw‬ ‭A2‬ ‭(Sreekumar)‬ ‭writing‬ ‭something,‬ ‭with‬ ‭Mohanan‬ ‭Chettiar‬ ‭standing‬ ‭beside‬ ‭him.‬ ‭After‬ ‭some‬ ‭time,‬ ‭the‬ ‭Assistant‬ ‭Commissioner‬ ‭brought‬ ‭a‬ ‭paper‬ ‭written‬ ‭by‬ ‭him,‬ ‭handed‬ ‭it‬ ‭to‬ ‭Ajithkumar,‬ ‭and‬ ‭told‬ ‭him‬ ‭to‬ ‭copy‬ ‭it‬ ‭in‬ ‭his‬ ‭handwriting.‬ ‭Ajithkumar‬ ‭refused,‬ ‭saying‬ ‭that‬ ‭he‬ ‭was‬ ‭due‬ ‭for‬ ‭promotion,‬ ‭which‬ ‭led‬ ‭to‬ ‭some‬ ‭altercation‬ ‭between‬ ‭them.‬ ‭At‬ ‭about‬ ‭3:30‬ ‭a.m.,‬‭PW15‬‭[Raveendran‬ ‭Nair‬ ‭(Crime‬ ‭SI)]‬ ‭arrived.‬ ‭The‬ ‭Assistant‬ ‭Commissioner,‬ ‭Haridas,‬ ‭directed‬ ‭him‬ ‭to‬ ‭register‬‭a‬‭crime.‬‭Initially,‬‭Raveendran‬‭Nair‬‭refused‬‭and‬‭went‬‭out‬‭of‬‭the‬‭office,‬‭but‬ ‭returned‬‭about‬‭ten‬‭minutes‬‭later.‬‭The‬‭Assistant‬‭Commissioner‬‭handed‬‭the‬‭paper‬ ‭to‬ ‭him‬ ‭and‬ ‭told‬ ‭him‬ ‭that‬‭since‬‭he‬‭was‬‭the‬‭Crime‬‭SI,‬‭he‬‭must‬‭register‬‭the‬‭case.‬ ‭Raveendran,‬ ‭along‬ ‭with‬ ‭Mohanan‬ ‭Chettiar,‬ ‭then‬ ‭approached‬ ‭PW18‬ ‭and‬ ‭asked‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭115‬‭:‬ ‭him‬‭to‬‭prepare‬‭an‬‭FIR‬‭in‬‭the‬‭name‬‭of‬‭Raveendran.‬‭As‬‭instructed‬‭by‬‭the‬‭Assistant‬ ‭Commissioner,‬ ‭a‬ ‭crime‬ ‭was‬ ‭registered‬ ‭showing‬ ‭the‬ ‭time‬ ‭of‬ ‭registration‬ ‭as‬ ‭8:00‬ ‭p.m.‬‭on‬‭27.09.2005,‬‭though‬‭in‬‭fact‬‭the‬‭FIR‬‭(Ext.‬‭P17)‬‭was‬‭written‬‭and‬‭registered‬ ‭at‬‭about‬‭4:00‬‭a.m.‬‭on‬‭28.09.2005.‬‭After‬‭the‬‭registration‬‭of‬‭the‬‭FIR,‬‭the‬‭Assistant‬ ‭Commissioner‬ ‭left‬ ‭the‬ ‭office.‬ ‭PW18‬ ‭thereafter‬ ‭returned‬ ‭to‬ ‭his‬ ‭office‬ ‭and‬ ‭took‬ ‭rest.‬ ‭On‬ ‭the‬ ‭following‬ ‭morning,‬ ‭at‬ ‭about‬ ‭7:00‬ ‭a.m.,‬ ‭he‬ ‭was‬ ‭called‬ ‭to‬ ‭the‬ ‭CI's‬ ‭office.‬ ‭Along‬ ‭with‬ ‭one‬ ‭Jalaludheen,‬ ‭he‬ ‭was‬ ‭sent‬ ‭for‬ ‭preparing‬ ‭the‬ ‭inquest‬‭over‬ ‭the‬‭dead‬‭body.‬‭After‬‭inquest‬‭and‬‭postmortem,‬‭the‬‭body‬‭was‬‭handed‬‭over‬‭to‬‭the‬ ‭relatives,‬‭and‬‭they‬‭returned.‬‭PW18‬‭further‬‭stated‬‭that‬‭in‬‭the‬‭crime‬‭registered‬‭by‬ ‭the‬ ‭CBCID,‬‭he‬‭was‬‭cited‬‭as‬‭CW19.‬‭He‬‭was‬‭specifically‬‭instructed‬‭not‬‭to‬‭disclose‬ ‭that‬ ‭the‬ ‭FIR‬ ‭was‬ ‭actually‬ ‭registered‬ ‭in‬ ‭the‬‭morning,‬‭but‬‭to‬‭state‬‭instead‬‭that‬‭it‬ ‭had‬ ‭been‬ ‭registered‬ ‭at‬ ‭8:00‬ ‭p.m.‬ ‭on‬ ‭27.09.2005‬ ‭by‬ ‭the‬ ‭CI‬ ‭and‬ ‭SI.‬ ‭He‬ ‭later‬ ‭disclosed‬ ‭these‬ ‭facts‬ ‭in‬ ‭Ext.P39‬ ‭statement‬ ‭given‬ ‭before‬ ‭the‬ ‭Magistrate‬ ‭on‬ ‭29.05.2009. Ext.P40 is the application filed for tendering pardon on 28.09.2010.‬ ‭44.1.‬ ‭In‬ ‭cross-examination,‬‭PW18‬‭admitted‬‭that‬‭when‬‭he‬‭was‬‭examined‬ ‭before‬ ‭the‬ ‭Fast‬ ‭Track‬ ‭Court,‬ ‭he‬ ‭had‬ ‭not‬ ‭supported‬ ‭the‬ ‭prosecution‬ ‭case.‬ ‭He‬ ‭stated‬ ‭that‬ ‭in‬‭connection‬‭with‬‭Crime‬‭No.703‬‭of‬‭2005,‬‭his‬‭statement‬‭was‬‭initially‬ ‭recorded‬ ‭by‬ ‭a‬ ‭Dy.S.P.‬ ‭and‬ ‭later‬ ‭by‬ ‭a‬ ‭Superintendent‬ ‭of‬ ‭Police.‬ ‭He‬ ‭further‬ ‭admitted‬ ‭that‬ ‭when‬ ‭the‬ ‭CBI‬ ‭took‬ ‭over‬ ‭the‬ ‭investigation,‬ ‭he‬ ‭and‬ ‭PW15‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭116‬‭:‬ ‭Raveendran‬ ‭Nair‬ ‭were‬ ‭both‬ ‭arrayed‬ ‭as‬ ‭accused‬ ‭and‬ ‭were‬ ‭arrested.‬ ‭He‬ ‭was‬ ‭remanded‬ ‭to‬ ‭custody‬ ‭and‬ ‭remained‬ ‭in‬ ‭prison‬ ‭for‬ ‭20‬ ‭days.‬ ‭After‬ ‭furnishing‬ ‭Ext.P39‬‭statement,‬‭he‬‭remained‬‭in‬‭prison‬‭for‬‭another‬‭8‬‭days,‬‭and‬‭thereafter‬‭was‬ ‭released‬‭on‬‭bail.‬‭According‬‭to‬‭him,‬‭when‬‭he‬‭was‬‭taken‬‭to‬‭the‬‭Magistrate,‬‭he‬‭was‬ ‭under‬ ‭the‬ ‭impression‬ ‭that‬ ‭he‬ ‭was‬ ‭giving‬ ‭a‬ ‭statement,‬ ‭but‬ ‭was‬ ‭unaware‬ ‭that‬‭it‬ ‭was for tendering of pardon.‬ ‭44.2.‬ ‭While‬ ‭examined‬ ‭as‬‭PW21‬‭in‬‭S.C.No.‬‭1542‬‭of‬‭2006,‬‭Heeralal‬‭stated‬ ‭that‬ ‭his‬‭work‬‭at‬‭the‬‭Police‬‭Station‬‭was‬‭limited‬‭to‬‭writer‬‭duties.‬‭He‬‭deposed‬‭that‬ ‭he‬‭had‬‭seen‬‭A1‬‭and‬‭A2‬‭leaving‬‭in‬‭the‬‭Circle‬‭Inspector's‬ ‭jeep‬‭in‬‭the‬‭morning,‬‭but‬ ‭did‬ ‭not‬ ‭know‬ ‭whether‬ ‭they‬ ‭had‬ ‭gone‬ ‭for‬ ‭election‬ ‭duty.‬ ‭According‬ ‭to‬ ‭PW21,‬ ‭Raveendran‬‭Nair‬‭called‬‭Heeralal‬‭at‬‭around‬‭8:00‬‭p.m.‬‭and‬‭instructed‬‭him‬‭to‬‭write‬ ‭the‬‭First‬‭Information‬‭Report‬‭(FIR)‬‭in‬‭his‬‭own‬‭handwriting.‬‭He‬‭stated‬‭that‬‭he‬‭had‬ ‭neither‬ ‭seen‬ ‭the‬ ‭deceased‬ ‭nor‬ ‭PW1.‬ ‭His‬ ‭knowledge‬ ‭that‬ ‭the‬ ‭deceased‬ ‭was‬ ‭allegedly‬ ‭kept‬ ‭in‬ ‭the‬ ‭lock-up‬ ‭is‬ ‭purely‬ ‭based‬ ‭on‬‭hearsay.‬‭He‬‭denied‬‭having‬‭told‬ ‭the‬‭police‬‭that‬‭a‬‭bench‬‭and‬‭cot,‬‭along‬‭with‬‭a‬‭GI‬‭pipe,‬‭were‬‭lying‬‭on‬‭the‬‭floor‬‭of‬ ‭the‬‭restroom.‬‭He‬‭stated‬‭that‬‭he‬‭did‬‭not‬‭hear‬‭any‬‭sounds‬‭of‬‭crying‬‭or‬‭assault‬‭on‬ ‭the‬ ‭day‬ ‭in‬ ‭question.‬ ‭He‬ ‭specifically‬ ‭denied‬ ‭having‬ ‭made‬ ‭the‬ ‭statement‬ ‭to‬ ‭the‬ ‭police‬‭that‬‭"after‬‭some‬‭time,‬‭sounds‬‭of‬‭someone‬‭crying‬‭and‬‭beating‬‭were‬‭heard."‬ ‭This‬ ‭portion‬ ‭is‬ ‭marked‬ ‭as‬ ‭Ext.P20(a).‬‭He‬‭denied‬‭witnessing‬‭A1‬‭beating‬‭the‬‭sole‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭117‬‭:‬ ‭of‬ ‭the‬ ‭deceased‬ ‭with‬ ‭a‬ ‭wooden‬ ‭stick‬ ‭(chooral)‬‭and‬‭denied‬‭having‬‭made‬‭such‬‭a‬ ‭statement‬‭to‬‭the‬‭police.‬‭This‬‭contradiction‬‭was‬‭marked‬‭as‬‭Ext.P20(b).‬‭He‬‭denied‬ ‭stating‬ ‭that‬ ‭he‬ ‭saw‬ ‭the‬ ‭deceased‬ ‭lying‬ ‭inside‬ ‭the‬ ‭lock-up‬ ‭with‬ ‭Sureshkumar‬ ‭standing‬ ‭outside‬ ‭which‬ ‭portion‬ ‭was‬ ‭marked‬ ‭as‬ ‭Ext.P20(d).‬ ‭He‬ ‭denied‬ ‭having‬ ‭stated‬ ‭that,‬ ‭upon‬ ‭hearing‬ ‭the‬‭cries‬‭of‬‭Udayakumar,‬‭he‬‭went‬‭to‬‭the‬‭location‬‭and‬ ‭saw‬‭the‬‭deceased‬‭lying‬‭in‬‭a‬‭supine‬‭position‬‭while‬‭A1,‬‭A2,‬‭and‬‭A3‬‭were‬‭kneading‬ ‭a‬‭GI‬‭pipe‬‭into‬‭his‬‭thighs,‬‭causing‬‭excruciating‬‭pain,‬‭which‬‭portion‬‭was‬‭marked‬‭as‬ ‭Ext.P20(c).‬ ‭He‬ ‭denied‬ ‭having‬ ‭identified‬ ‭the‬ ‭bench‬ ‭where‬ ‭the‬ ‭injuries‬ ‭were‬ ‭allegedly‬ ‭inflicted‬ ‭on‬ ‭the‬ ‭deceased,‬ ‭which‬ ‭portion‬ ‭was‬ ‭marked‬ ‭as‬ ‭Ext.P20(f).‬ ‭PW21‬ ‭stated‬ ‭that‬ ‭apart‬ ‭from‬ ‭having‬ ‭written‬‭the‬‭FIR‬‭in‬‭his‬‭own‬‭handwriting,‬‭he‬ ‭had no further involvement in the case.‬ ‭44.3.‬ ‭While‬ ‭being‬ ‭examined‬ ‭as‬ ‭PW18‬ ‭in‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006,‬ ‭Sheeja‬ ‭Kumari‬‭deposed‬‭that‬‭she‬‭was‬‭on‬‭guard‬‭duty‬‭at‬‭Fort‬‭Police‬‭Station‬‭on‬‭the‬‭date‬‭of‬ ‭the‬ ‭incident‬ ‭and‬ ‭was‬ ‭assigned‬ ‭duty‬ ‭from‬ ‭10:00‬ ‭p.m.‬ ‭to‬ ‭12:00‬‭midnight.‬‭At‬‭the‬ ‭time‬ ‭she‬ ‭took‬ ‭charge‬ ‭of‬ ‭guard‬ ‭duty,‬ ‭she‬ ‭observed‬ ‭that‬ ‭Udayakumar‬ ‭(the‬ ‭deceased)‬ ‭was‬ ‭inside‬ ‭the‬ ‭lock-up,‬ ‭and‬ ‭Sureshkumar‬ ‭was‬ ‭standing‬ ‭outside‬ ‭the‬ ‭lock-up.‬ ‭PW18‬ ‭confirmed‬ ‭that‬ ‭PW5‬ ‭was‬ ‭the‬ ‭General‬ ‭Diary‬ ‭(GD)‬ ‭Charge‬ ‭Officer‬ ‭during‬ ‭this‬ ‭time.‬ ‭She‬ ‭further‬ ‭stated‬ ‭that‬ ‭PW5‬‭had‬‭asked‬‭the‬‭deceased‬‭whether‬ ‭he‬ ‭wanted‬ ‭food,‬ ‭but‬ ‭the‬ ‭deceased‬ ‭did‬ ‭not‬ ‭respond.‬ ‭Concerned‬ ‭by‬ ‭the‬ ‭lack‬ ‭of‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭118‬‭:‬ ‭response,‬ ‭PW5‬ ‭looked‬‭inside‬‭the‬‭lock-up,‬‭found‬‭the‬‭deceased‬‭to‬‭be‬‭unwell,‬‭and‬ ‭consequently arranged for him to be taken to the hospital.‬ ‭45.‬ ‭PW21,‬ ‭Rajani,‬ ‭was‬ ‭a‬ ‭Police‬ ‭Constable‬ ‭at‬ ‭the‬ ‭Fort‬‭Police‬‭Station‬‭in‬ ‭2005.‬ ‭She‬ ‭deposed‬ ‭that‬ ‭she‬ ‭first‬ ‭saw‬ ‭Udayakumar‬ ‭at‬ ‭about‬ ‭2:30‬ ‭p.m.‬ ‭He‬ ‭was‬ ‭brought‬‭to‬‭the‬‭station‬‭by‬‭A1‬‭and‬‭A2,‬‭along‬‭with‬‭Suresh.‬‭After‬‭some‬‭time,‬‭A1‬‭and‬ ‭A2‬ ‭took‬ ‭Udayakumar‬ ‭to‬ ‭the‬ ‭CI's‬ ‭office.‬ ‭At‬ ‭that‬ ‭time,‬ ‭SI‬ ‭Ajithkumar‬ ‭was‬ ‭not‬ ‭present‬ ‭in‬ ‭the‬ ‭station.‬ ‭The‬ ‭SI‬ ‭came‬ ‭back‬‭at‬‭about‬‭3:30‬‭p.m.,‬‭about‬‭1½‬ ‭hours‬ ‭later,‬‭Udayakumar‬‭was‬‭brought‬‭back‬‭by‬‭A1‬‭and‬‭A2.‬‭He‬‭was‬‭being‬‭held‬‭by‬‭them,‬ ‭and‬ ‭was‬ ‭put‬ ‭inside‬ ‭the‬ ‭lock-up.‬ ‭Thereafter,‬ ‭Suresh‬ ‭was‬ ‭also‬ ‭taken‬ ‭to‬ ‭the‬ ‭CI's‬ ‭office‬ ‭by‬ ‭A1‬ ‭and‬ ‭A2‬ ‭and‬ ‭was‬ ‭brought‬ ‭back‬ ‭after‬ ‭some‬ ‭time.‬ ‭In‬ ‭the‬ ‭evening,‬ ‭Udayakumar‬ ‭asked‬‭for‬‭water,‬‭and‬‭she‬‭gave‬‭him‬‭a‬‭bottle‬‭to‬‭drink.‬‭At‬‭about‬‭7:30‬ ‭p.m.,‬ ‭she‬ ‭went‬ ‭for‬ ‭dinner‬ ‭and‬ ‭returned‬ ‭by‬‭9:30‬‭p.m.‬‭At‬‭that‬‭time,‬‭she‬‭saw‬‭the‬ ‭GD‬‭officer‬‭asking‬‭Udayakumar‬‭whether‬‭he‬‭wanted‬‭food,‬‭but‬‭he‬‭did‬‭not‬‭respond.‬ ‭Just‬ ‭before‬ ‭she‬ ‭went‬‭for‬‭dinner,‬‭at‬‭about‬‭7:30‬‭p.m.,‬‭CI‬‭Sabu‬‭had‬‭arrived‬‭at‬‭the‬ ‭station‬ ‭and‬ ‭was‬ ‭seen‬ ‭talking‬ ‭to‬ ‭PW16‬ ‭(Sajitha).‬ ‭At‬ ‭about‬ ‭10:00-10:30‬ ‭p.m.,‬ ‭since‬‭Udayakumar‬‭was‬‭unwell‬‭and‬‭not‬‭responding,‬‭he‬‭was‬‭taken‬‭to‬‭the‬‭hospital‬ ‭by‬‭PW3‬‭Vijayakumar‬‭and‬‭Surendran.‬‭Later,‬‭she‬‭received‬‭information‬‭that‬‭he‬‭had‬ ‭been‬ ‭admitted‬ ‭to‬ ‭the‬ ‭Medical‬ ‭College‬ ‭Hospital,‬ ‭where‬ ‭he‬ ‭passed‬ ‭away‬ ‭around‬ ‭midnight.‬ ‭She‬ ‭further‬ ‭deposed‬ ‭that‬ ‭the‬ ‭duty‬ ‭notebooks‬ ‭of‬ ‭the‬ ‭Police‬ ‭Officers‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭119‬‭:‬ ‭were‬ ‭collected‬ ‭by‬ ‭PW5‬ ‭Thankamani,‬ ‭on‬ ‭the‬ ‭instructions‬ ‭of‬ ‭the‬ ‭SI‬ ‭and‬ ‭CI.‬ ‭She‬ ‭stated‬ ‭that‬ ‭both‬ ‭the‬ ‭SI‬ ‭and‬ ‭CI‬ ‭directed‬ ‭her‬ ‭to‬ ‭state‬ ‭that‬ ‭Udayakumar‬ ‭and‬ ‭Sureshkumar‬‭were‬‭brought‬‭to‬‭the‬‭station‬‭only‬‭at‬‭8:00‬‭p.m.‬‭and‬‭that‬‭a‬‭crime‬‭was‬ ‭registered‬ ‭accordingly.‬ ‭She‬ ‭admitted‬ ‭that‬ ‭she‬ ‭had‬ ‭accordingly‬ ‭given‬ ‭such‬ ‭a‬ ‭statement‬ ‭to‬ ‭the‬ ‭CBCID‬ ‭Investigating‬ ‭Officer.‬ ‭However,‬ ‭after‬ ‭the‬ ‭investigation‬ ‭was‬‭taken‬‭over‬‭by‬‭the‬‭CBI,‬‭she‬‭gave‬‭a‬‭statement‬‭under‬‭Section‬‭164‬‭of‬‭the‬‭Cr.P.C‬ ‭on 21.08.2009 before the Magistrate, Thiruvananthapuram.‬ ‭Approvers evidence:‬ ‭46.‬ ‭Before‬ ‭carrying‬ ‭out‬ ‭an‬ ‭exercise‬ ‭of‬ ‭evaluation‬ ‭of‬ ‭the‬ ‭evidence‬ ‭tendered‬ ‭by‬ ‭the‬ ‭above‬ ‭witnesses,‬ ‭all‬ ‭except‬ ‭one‬ ‭are‬ ‭approvers,‬ ‭the‬ ‭broad‬ ‭principles‬ ‭with‬ ‭regard‬ ‭to‬ ‭an‬ ‭accomplice‬ ‭and‬ ‭approver‬ ‭and‬ ‭the‬ ‭matter‬ ‭of‬ ‭appreciation of their evidence need to be borne in mind.‬ ‭46.1.‬‭Section‬‭133‬‭of‬‭the‬‭Evidence‬‭Act,‬‭1872‬‭declares‬‭that‬‭an‬‭accomplice‬‭is‬ ‭a‬ ‭competent‬ ‭witness‬ ‭and‬‭further‬‭that‬‭a‬‭conviction‬‭based‬‭on‬‭the‬‭uncorroborated‬ ‭testimony‬ ‭of‬ ‭an‬ ‭accomplice‬ ‭is‬ ‭not‬‭illegal‬‭only‬‭on‬‭account‬‭of‬‭it‬‭being‬‭so.‬‭Section‬ ‭133 reads as follows:‬ "‭ 133.‬ ‭Accomplice.--An‬ ‭accomplice‬ ‭shall‬ ‭be‬ ‭a‬ ‭competent‬ ‭witness‬ ‭against‬ ‭an‬ ‭accused‬ ‭person;‬ ‭and‬ ‭a‬ ‭conviction‬ ‭is‬ ‭not‬ ‭illegal‬ ‭merely‬ ‭because‬ ‭it‬ ‭proceeds‬ ‭upon‬ ‭the‬ ‭uncorroborated‬ ‭testimony‬ ‭of‬ ‭an‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭120‬‭:‬ ‭accomplice."‬ ‭46.2.‬ ‭Under‬ ‭Section‬ ‭114‬ ‭of‬ ‭the‬ ‭Evidence‬ ‭Act,‬ ‭Illustration‬ ‭(b),‬ ‭the‬ ‭court‬ ‭may presume:‬ ‭"(b)‬ ‭that‬ ‭an‬ ‭accomplice‬ ‭is‬ ‭unworthy‬ ‭of‬ ‭credit,‬ ‭unless‬ ‭he‬ ‭is‬ ‭corroborated in material particulars."‬ ‭46.3.‬ ‭In‬ ‭Sarwan‬ ‭Singh‬‭v.‬‭State‬‭of‬‭Punjab‬‭28‬‭,‬‭the‬‭dichotomy‬‭between‬ ‭Section‬‭133‬‭and‬‭Section‬‭114(b)‬‭was‬‭lucidly‬‭explained‬‭by‬‭a‬‭Three‬‭Judge‬‭Bench‬‭of‬ ‭the Supreme Court through the words of Gajendragadkar J; as follows:‬ ‭"7.‬ ‭...‬ ‭On‬ ‭behalf‬ ‭of‬ ‭Harbans‬ ‭Singh,‬ ‭it‬‭has‬‭been‬‭urged‬‭before‬‭us‬ ‭by‬ ‭Mr‬ ‭Kohli‬ ‭that‬ ‭the‬ ‭judgment‬ ‭of‬ ‭the‬ ‭High‬ ‭Court‬ ‭of‬ ‭Punjab‬ ‭suffers‬ ‭from‬ ‭a‬ ‭serious‬ ‭infirmity‬ ‭in‬ ‭that,‬ ‭in‬ ‭dealing‬ ‭with‬ ‭the‬ ‭evidence‬ ‭of‬ ‭the‬ ‭approver,‬ ‭the‬ ‭learned‬ ‭Judges‬ ‭do‬ ‭not‬ ‭appear‬ ‭to‬ ‭have‬ ‭addressed‬ ‭themselves‬‭to‬‭the‬‭preliminary‬‭question‬‭as‬‭to‬‭whether‬‭the‬‭approver‬‭is‬ ‭a‬ ‭reliable‬ ‭witness‬ ‭or‬ ‭not.‬ ‭The‬ ‭problem‬ ‭posed‬ ‭by‬‭the‬‭evidence‬‭given‬ ‭by‬ ‭an‬ ‭approver‬‭has‬‭been‬‭considered‬‭by‬‭the‬‭Privy‬‭Council‬‭and‬‭courts‬ ‭in‬‭India‬‭on‬‭several‬‭occasions.‬‭It‬‭is‬‭hardly‬‭necessary‬‭to‬‭deal‬‭at‬‭length‬ ‭with‬ ‭the‬ ‭true‬ ‭legal‬ ‭position‬ ‭in‬ ‭this‬ ‭matter.‬ ‭An‬ ‭accomplice‬ ‭is‬ ‭undoubtedly‬ ‭a‬ ‭competent‬ ‭witness‬ ‭under‬ ‭the‬ ‭Indian‬ ‭Evidence‬ ‭Act.‬ ‭There‬ ‭can‬ ‭be,‬ ‭however,‬ ‭no‬ ‭doubt‬ ‭that‬ ‭the‬ ‭very‬ ‭fact‬ ‭that‬ ‭he‬ ‭has‬ ‭participated‬ ‭in‬ ‭the‬ ‭commission‬ ‭of‬ ‭the‬ ‭offence‬ ‭introduces‬ ‭a‬ ‭serious‬ ‭stain‬‭in‬‭his‬‭evidence‬‭and‬‭courts‬‭are‬‭naturally‬‭reluctant‬‭to‬‭act‬‭on‬‭such‬ ‭tainted‬ ‭evidence‬ ‭unless‬ ‭it‬ ‭is‬ ‭corroborated‬ ‭in‬ ‭material‬ ‭particulars‬ ‭by‬ ‭28‬ ‭[‭A ‬ IR 1957 SC 637]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭121‬‭:‬ ‭other‬‭independent‬‭evidence.‬‭It‬‭would‬‭not‬‭be‬‭right‬‭to‬‭expect‬‭that‬‭such‬ ‭independent‬‭corroboration‬‭should‬‭cover‬‭the‬‭whole‬‭of‬‭the‬‭prosecution‬ ‭story‬‭or‬‭even‬‭all‬‭the‬‭material‬‭particulars.‬‭If‬‭such‬‭a‬‭view‬‭is‬‭adopted‬‭it‬ ‭would‬ ‭render‬ ‭the‬‭evidence‬‭of‬‭the‬‭accomplice‬‭wholly‬‭superfluous.‬‭On‬ ‭the‬ ‭other‬ ‭hand,‬ ‭it‬ ‭would‬ ‭not‬ ‭be‬ ‭safe‬ ‭to‬ ‭act‬ ‭upon‬ ‭such‬ ‭evidence‬ ‭merely‬ ‭because‬ ‭it‬ ‭is‬ ‭corroborated‬ ‭in‬ ‭minor‬ ‭particulars‬ ‭or‬ ‭incidental‬ ‭details‬ ‭because,‬ ‭in‬ ‭such‬ ‭a‬ ‭case,‬ ‭corroboration‬ ‭does‬ ‭not‬ ‭afford‬ ‭the‬ ‭necessary‬ ‭assurance‬ ‭that‬ ‭the‬ ‭main‬ ‭story‬ ‭disclosed‬ ‭by‬ ‭the‬ ‭approver‬ ‭can‬ ‭be‬‭reasonably‬‭and‬‭safely‬‭accepted‬‭as‬‭true.‬‭But‬‭it‬‭must‬‭never‬‭be‬ ‭forgotten‬ ‭that‬ ‭before‬ ‭the‬ ‭court‬ ‭reaches‬‭the‬‭stage‬‭of‬‭considering‬‭the‬ ‭question‬ ‭of‬ ‭corroboration‬ ‭and‬ ‭its‬ ‭adequacy‬ ‭or‬ ‭otherwise,‬ ‭the‬ ‭first‬ ‭initial‬ ‭and‬ ‭essential‬ ‭question‬ ‭to‬ ‭consider‬ ‭is‬ ‭whether‬ ‭even‬ ‭as‬ ‭an‬ ‭accomplice‬ ‭the‬ ‭approver‬ ‭is‬ ‭a‬ ‭reliable‬ ‭witness.‬ ‭If‬ ‭the‬ ‭answer‬ ‭to‬ ‭this‬ ‭question‬ ‭is‬ ‭against‬ ‭the‬ ‭approver‬ ‭then‬ ‭there‬‭is‬‭an‬‭end‬‭of‬‭the‬‭matter,‬ ‭and‬ ‭no‬ ‭question‬ ‭as‬ ‭to‬ ‭whether‬ ‭his‬ ‭evidence‬ ‭is‬ ‭corroborated‬ ‭or‬ ‭not‬ ‭falls‬ ‭to‬ ‭be‬ ‭considered.‬ ‭In‬ ‭other‬ ‭words,‬ ‭the‬ ‭appreciation‬ ‭of‬ ‭an‬ ‭approver's‬ ‭evidence‬ ‭has‬ ‭to‬ ‭satisfy‬ ‭a‬ ‭double‬ ‭test.‬ ‭His‬ ‭evidence‬ ‭must‬ ‭show‬‭that‬‭he‬‭is‬‭a‬‭reliable‬‭witness‬‭and‬‭that‬‭is‬‭a‬‭test‬‭which‬‭is‬‭common‬ ‭to‬ ‭all‬ ‭witnesses.‬ ‭If‬ ‭this‬ ‭test‬ ‭is‬ ‭satisfied‬ ‭the‬ ‭second‬ ‭test‬ ‭which‬ ‭still‬ ‭remains‬ ‭to‬ ‭be‬ ‭applied‬ ‭is‬ ‭that‬ ‭the‬ ‭approver's‬ ‭evidence‬ ‭must‬ ‭receive‬ ‭sufficient‬ ‭corroboration.‬ ‭This‬ ‭test‬ ‭is‬ ‭special‬ ‭to‬ ‭the‬ ‭cases‬ ‭of‬ ‭weak‬ ‭or‬ ‭tainted evidence like that of the approver.‬‭..(emphasis‬‭supplied by us)‬ ‭46.4.‬ ‭In‬ ‭Haroon‬ ‭Haji‬ ‭Abdulla‬ ‭v.‬ ‭State‬ ‭of‬ ‭Maharashtra‬‭29‬‭,‬ ‭the‬ ‭principles were further elaborated as under:‬ ‭"8.‬ ‭...‬ ‭The‬ ‭law‬ ‭as‬ ‭to‬ ‭accomplice‬‭evidence‬‭is‬‭well‬‭settled.‬‭The‬ ‭29‬ ‭[‭A ‬ IR 1968 SC 832]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭122‬‭:‬ ‭Evidence‬ ‭Act‬ ‭in‬ ‭Section‬ ‭133‬ ‭provides‬ ‭that‬ ‭an‬ ‭accomplice‬ ‭is‬ ‭a‬ ‭competent‬‭witness‬‭against‬‭an‬‭accused‬‭person‬‭and‬‭that‬‭a‬‭conviction‬‭is‬ ‭not‬ ‭illegal‬ ‭merely‬ ‭because‬ ‭it‬ ‭proceeds‬ ‭upon‬ ‭the‬ ‭uncorroborated‬ ‭testimony‬ ‭of‬ ‭an‬ ‭accomplice.‬ ‭The‬ ‭effect‬ ‭of‬ ‭this‬ ‭provision‬ ‭is‬ ‭that‬ ‭the‬ ‭court‬ ‭trying‬ ‭an‬ ‭accused‬ ‭may‬ ‭legally‬ ‭convict‬ ‭him‬ ‭on‬ ‭the‬ ‭single‬ ‭evidence,‬ ‭of‬ ‭an‬ ‭accomplice.‬‭To‬‭this‬‭there‬‭is‬‭a‬‭rider‬‭in‬‭Illustration‬‭(b)‬ ‭to‬‭Section‬‭114‬‭of‬‭the‬‭Act‬‭which‬‭provides‬‭that‬‭the‬‭court‬‭may‬‭presume‬ ‭that‬‭an‬‭accomplice‬‭is‬‭unworthy‬‭of‬‭credit‬‭unless‬‭he‬‭is‬‭corroborated‬‭in‬ ‭material‬ ‭particulars.‬ ‭This‬ ‭cautionary‬ ‭provision‬ ‭incorporates‬ ‭a‬ ‭rule‬ ‭of‬ ‭prudence‬‭because‬‭an‬‭accomplice,‬‭who‬‭betrays‬‭his‬‭associates,‬‭is‬‭not‬‭a‬ ‭fair‬‭witness‬‭and‬‭it‬‭is‬‭possible‬‭that‬‭he‬‭may,‬‭to‬‭please‬‭the‬‭prosecution,‬ ‭weave‬ ‭false‬ ‭details‬ ‭into‬ ‭those‬ ‭which‬ ‭are‬ ‭true‬ ‭and‬ ‭his‬ ‭whole‬ ‭story‬ ‭appearing‬ ‭true,‬ ‭there‬ ‭may‬ ‭be‬ ‭no‬ ‭means‬ ‭at‬ ‭hand‬ ‭to‬ ‭sever‬ ‭the‬ ‭false‬ ‭from‬ ‭that‬ ‭which‬ ‭is‬ ‭true.‬‭It‬‭is‬‭for‬‭this‬‭reason‬‭that‬‭courts,‬‭before‬‭they‬ ‭act‬ ‭on‬ ‭accomplice‬ ‭evidence,‬ ‭insist‬ ‭on‬ ‭corroboration‬ ‭in‬ ‭material‬ ‭respects‬ ‭as‬ ‭to‬ ‭the‬ ‭offence‬ ‭itself‬ ‭and‬ ‭also‬ ‭implicating‬ ‭in‬ ‭some‬ ‭satisfactory‬ ‭way,‬ ‭however‬ ‭small,‬ ‭each‬ ‭accused‬ ‭named‬ ‭by‬ ‭the‬ ‭accomplice.‬ ‭In‬ ‭this‬ ‭way‬ ‭the‬ ‭commission‬ ‭of‬ ‭the‬ ‭offence‬ ‭is‬‭confirmed‬ ‭by‬ ‭some‬ ‭competent‬ ‭evidence‬ ‭other‬ ‭than‬ ‭the‬ ‭single‬ ‭or‬ ‭unconfirmed‬ ‭testimony‬‭of‬‭the‬‭accomplice‬‭and‬‭the‬‭inclusion‬‭by‬‭the‬‭accomplice‬‭of‬‭an‬ ‭innocent‬ ‭person‬ ‭is‬ ‭defeated.‬ ‭This‬ ‭rule‬ ‭of‬ ‭caution‬ ‭or‬ ‭prudence‬ ‭has‬ ‭become‬ ‭so‬ ‭ingrained‬ ‭in‬ ‭the‬ ‭consideration‬ ‭of‬‭accomplice‬‭evidence‬‭as‬ ‭to have almost the standing of a rule of law."‬ ‭46.5.‬ ‭K.‬ ‭Hashim‬ ‭v.‬ ‭State‬ ‭of‬ ‭T.N‬‭30‬‭,‬ ‭the‬ ‭Apex‬ ‭Court‬ ‭had‬ ‭occasion‬ ‭to‬ ‭expatiate‬‭further‬‭on‬‭the‬‭manner‬‭and‬‭mode‬‭of‬‭appreciation‬‭of‬‭evidence‬‭tendered‬ ‭30‬ ‭[‭(‬2005) 1 SCC 237]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭123‬‭:‬ ‭by an approver, and it was observed as under:‬ ‭38.‬ ‭First,‬ ‭it‬ ‭is‬ ‭not‬ ‭necessary‬ ‭that‬ ‭there‬ ‭should‬ ‭be‬ ‭independent‬ ‭confirmation‬ ‭of‬ ‭every‬ ‭material‬ ‭circumstance‬‭in‬ ‭the‬ ‭sense‬ ‭that‬ ‭the‬ ‭independent‬ ‭evidence‬‭in‬‭the‬‭case,‬‭apart‬ ‭from‬ ‭the‬ ‭testimony‬ ‭of‬ ‭the‬ ‭complainant‬ ‭or‬ ‭the‬ ‭accomplice,‬ ‭should‬ ‭in‬ ‭itself‬ ‭be‬ ‭sufficient‬ ‭to‬ ‭sustain‬ ‭conviction.‬ ‭As‬ ‭Lord‬ ‭Reading says:‬ ‭"Indeed,‬ ‭if‬ ‭it‬ ‭were‬ ‭required‬ ‭that‬ ‭the‬ ‭accomplice‬ ‭should‬ ‭be‬ ‭confirmed‬ ‭in‬ ‭every‬ ‭detail‬ ‭of‬ ‭the‬ ‭crime,‬ ‭his‬ ‭evidence‬ ‭would‬ ‭not‬‭be‬‭essential‬‭to‬‭the‬‭case;‬‭it‬‭would‬‭be‬‭merely‬‭confirmatory‬ ‭of‬ ‭other‬ ‭and‬ ‭independent‬ ‭testimony."‬ ‭(Baskerville‬ ‭case‬ ‭[(1916) 2 KB 658]‬ ‭39.‬‭All‬‭that‬‭is‬‭required‬‭is‬‭that‬‭there‬‭must‬‭be‬‭some‬‭additional‬ ‭evidence‬ ‭rendering‬ ‭it‬ ‭probable‬ ‭that‬ ‭the‬ ‭story‬ ‭of‬ ‭the‬ ‭accomplice‬‭(or‬‭complainant)‬‭is‬‭true‬‭and‬‭that‬‭it‬‭is‬‭reasonably‬ ‭safe to act upon it.‬ ‭40.‬‭Secondly,‬‭the‬‭independent‬‭evidence‬‭must‬‭not‬‭only‬‭make‬ ‭it‬ ‭safe‬ ‭to‬‭believe‬‭that‬‭the‬‭crime‬‭was‬‭committed‬‭but‬‭must‬‭in‬ ‭some‬ ‭way‬ ‭reasonably‬ ‭connect‬ ‭or‬ ‭tend‬ ‭to‬ ‭connect‬ ‭the‬ ‭accused‬‭with‬‭it‬‭by‬‭confirming‬‭in‬‭some‬‭material‬‭particular‬‭the‬ ‭testimony‬‭of‬‭the‬‭accomplice‬‭or‬‭complainant‬‭that‬‭the‬‭accused‬ ‭committed‬ ‭the‬ ‭crime.‬ ‭This‬ ‭does‬ ‭not‬ ‭mean‬ ‭that‬ ‭the‬ ‭corroboration‬ ‭as‬ ‭to‬ ‭identification‬ ‭must‬ ‭extend‬ ‭to‬ ‭all‬ ‭the‬ ‭circumstances‬ ‭necessary‬ ‭to‬ ‭identify‬ ‭the‬ ‭accused‬ ‭with‬ ‭the‬ ‭offence.‬ ‭Again,‬ ‭all‬ ‭that‬ ‭is‬ ‭necessary‬ ‭is‬‭that‬‭there‬‭should‬‭be‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭124‬‭:‬ ‭independent‬ ‭evidence‬ ‭which‬ ‭will‬‭make‬‭it‬‭reasonably‬‭safe‬‭to‬ ‭believe‬‭the‬‭witness's‬‭story‬‭that‬‭the‬‭accused‬‭was‬‭the‬‭one,‬‭or‬ ‭among‬ ‭those,‬ ‭who‬ ‭committed‬ ‭the‬ ‭offence.‬ ‭The‬ ‭reason‬ ‭for‬ ‭this part of the rule is that:‬ ‭"A‬‭man‬‭who‬‭has‬‭been‬‭guilty‬‭of‬‭a‬‭crime‬‭himself‬‭will‬‭always‬‭be‬ ‭able‬ ‭to‬ ‭relate‬ ‭the‬ ‭facts‬ ‭of‬ ‭the‬ ‭case,‬‭and‬‭if‬‭the‬‭confirmation‬ ‭be‬ ‭only‬ ‭on‬ ‭the‬ ‭truth‬ ‭of‬ ‭that‬ ‭history,‬ ‭without‬‭identifying‬‭the‬ ‭persons,‬‭that‬‭is‬‭really‬‭no‬‭corroboration‬‭at‬‭all....‬‭It‬‭would‬‭not‬ ‭at all tend to show that the party-accused participated in it."‬ ‭41.‬ ‭Thirdly,‬ ‭the‬ ‭corroboration‬ ‭must‬ ‭come‬‭from‬‭independent‬ ‭sources‬‭and‬‭thus‬‭ordinarily‬‭the‬‭testimony‬‭of‬‭one‬‭accomplice‬ ‭would‬‭not‬‭be‬‭sufficient‬‭to‬‭corroborate‬‭that‬‭of‬‭another.‬‭But‬‭of‬ ‭course‬‭the‬‭circumstances‬‭may‬‭be‬‭such‬‭as‬‭to‬‭make‬‭it‬‭safe‬‭to‬ ‭dispense‬ ‭with‬ ‭the‬ ‭necessity‬ ‭of‬ ‭corroboration‬ ‭and‬ ‭in‬ ‭those‬ ‭special‬ ‭circumstances‬ ‭a‬ ‭conviction‬ ‭so‬ ‭based‬ ‭would‬ ‭not‬ ‭be‬ ‭illegal.‬ ‭I‬ ‭say‬‭this‬‭because‬‭it‬‭was‬‭contended‬‭that‬‭the‬‭mother‬ ‭in this case was not an independent source.‬ ‭42.‬ ‭Fourthly,‬ ‭the‬ ‭corroboration‬ ‭need‬ ‭not‬ ‭be‬‭direct‬‭evidence‬ ‭that‬ ‭the‬ ‭accused‬‭committed‬‭the‬‭crime.‬‭It‬‭is‬‭sufficient‬‭if‬‭it‬‭is‬ ‭merely‬ ‭circumstantial‬ ‭evidence‬ ‭of‬ ‭his‬ ‭connection‬ ‭with‬ ‭the‬ ‭crime.‬ ‭Were‬ ‭it‬ ‭otherwise,‬ ‭"many‬ ‭crimes‬ ‭which‬ ‭are‬ ‭usually‬ ‭committed‬ ‭between‬ ‭accomplices‬ ‭in‬ ‭secret,‬ ‭such‬ ‭as‬ ‭incest,‬ ‭offences‬ ‭with‬ ‭females"‬ ‭(or‬‭unnatural‬‭offences)‬‭"could‬‭never‬ ‭be‬ ‭brought‬ ‭to‬ ‭justice".‬ ‭(See‬ ‭M.O.‬ ‭Shamsudhin‬ ‭v.‬ ‭State‬ ‭of‬ ‭Kerala [(1995) 3 SCC 351])‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭125‬‭:‬ ‭46.6.‬ ‭The‬ ‭principles‬ ‭that‬ ‭can‬ ‭be‬ ‭culled‬ ‭from‬ ‭the‬ ‭oft-quoted‬ ‭judgments‬ ‭above are as follows:‬ ‭a)‬ ‭An‬ ‭accomplice‬ ‭is‬ ‭one‬ ‭who‬ ‭has‬ ‭participated‬ ‭in‬ ‭the‬ ‭commission‬ ‭of‬‭the‬ ‭crime.‬ ‭b)‬ ‭The‬ ‭very‬ ‭fact‬ ‭that‬ ‭he‬ ‭has‬ ‭participated‬ ‭in‬ ‭the‬ ‭commission‬ ‭of‬ ‭the‬ ‭offence introduces a serious stain in his evidence‬ ‭c)‬ ‭It‬‭is‬‭possible‬‭that‬‭the‬‭approver‬‭may,‬‭to‬‭please‬‭the‬‭prosecution,‬‭weave‬ ‭false‬ ‭details‬ ‭into‬ ‭those‬ ‭which‬ ‭are‬ ‭true‬‭and‬‭his‬‭whole‬‭story‬‭appearing‬ ‭true,‬ ‭there‬ ‭may‬ ‭be‬ ‭no‬ ‭means‬ ‭at‬ ‭hand‬ ‭to‬ ‭sever‬ ‭the‬ ‭false‬ ‭from‬ ‭that‬ ‭which is true.‬ ‭c)‬ ‭Courts‬ ‭would‬‭be‬‭reluctant‬‭to‬‭act‬‭on‬‭such‬‭tainted‬‭evidence‬‭unless‬‭it‬‭is‬ ‭corroborated‬ ‭in‬ ‭material‬ ‭particulars‬ ‭by‬ ‭other‬ ‭independent‬ ‭evidence‬ ‭despite‬ ‭the‬‭fact‬‭that‬‭an‬‭accomplice‬‭is‬‭a‬‭competent‬‭witness‬‭under‬‭the‬ ‭Indian Evidence Act.‬ ‭d)‬ ‭It‬ ‭cannot‬ ‭be‬ ‭expected‬ ‭that‬ ‭such‬ ‭independent‬ ‭corroboration‬ ‭should‬ ‭cover‬ ‭the‬ ‭whole‬ ‭of‬ ‭the‬ ‭prosecution‬ ‭story‬ ‭or‬ ‭even‬ ‭all‬ ‭the‬ ‭material‬ ‭particulars,‬ ‭as‬ ‭such‬ ‭an‬ ‭insistence‬ ‭would‬ ‭make‬ ‭evidence‬ ‭of‬ ‭the‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭126‬‭:‬ ‭accomplice wholly superfluous.‬ ‭e)‬ ‭At‬ ‭the‬ ‭same‬ ‭time,‬ ‭it‬ ‭would‬ ‭not‬ ‭be‬ ‭safe‬ ‭to‬ ‭act‬ ‭upon‬ ‭such‬ ‭evidence‬ ‭merely‬ ‭because‬ ‭it‬ ‭is‬ ‭corroborated‬ ‭in‬ ‭minor‬ ‭particulars‬ ‭or‬ ‭incidental‬ ‭details,‬ ‭because,‬ ‭in‬ ‭such‬ ‭a‬ ‭case,‬ ‭corroboration‬ ‭does‬ ‭not‬ ‭afford‬ ‭the‬ ‭necessary‬ ‭assurance‬ ‭that‬ ‭the‬ ‭main‬ ‭story‬ ‭disclosed‬ ‭by‬ ‭the‬ ‭approver‬ ‭can be reasonably and safely accepted as true.‬ ‭f )‬ ‭The‬ ‭approver's‬ ‭evidence‬ ‭has‬ ‭to‬ ‭satisfy‬ ‭a‬ ‭double‬ ‭test.‬ ‭His‬ ‭evidence‬ ‭must‬ ‭show‬ ‭that‬ ‭he‬ ‭is‬ ‭a‬ ‭reliable‬ ‭witness,‬ ‭and‬ ‭that‬ ‭is‬ ‭a‬ ‭test‬ ‭which‬ ‭is‬ ‭common‬‭to‬‭all‬‭witnesses.‬‭If‬‭this‬‭test‬‭is‬‭satisfied,‬‭the‬‭second‬‭test‬‭which‬ ‭still‬‭remains‬‭to‬‭be‬‭applied‬‭is‬‭that‬‭the‬‭approver's‬‭evidence‬‭must‬‭receive‬ ‭sufficient‬ ‭corroboration.‬ ‭This‬ ‭test‬ ‭is‬ ‭special‬ ‭to‬ ‭the‬ ‭cases‬ ‭of‬ ‭weak‬ ‭or‬ ‭tainted‬‭evidence,‬‭like‬‭that‬‭of‬‭the‬‭approver.‬‭In‬‭other‬‭words,‬‭before‬‭the‬ ‭court‬ ‭reaches‬ ‭the‬ ‭stage‬ ‭of‬ ‭considering‬ ‭the‬ ‭question‬ ‭of‬ ‭corroboration‬ ‭and‬ ‭its‬ ‭adequacy‬ ‭or‬ ‭otherwise,‬ ‭the‬ ‭first‬ ‭initial‬ ‭and‬‭essential‬‭question‬ ‭to‬‭be‬‭considered‬‭is‬‭whether,‬‭even‬‭as‬‭an‬‭accomplice,‬‭the‬‭approver‬‭is‬‭a‬ ‭reliable‬‭witness.‬‭If‬‭the‬‭answer‬‭to‬‭this‬‭question‬‭is‬‭against‬‭the‬‭approver,‬ ‭then‬‭there‬‭is‬‭an‬‭end‬‭of‬‭the‬‭matter,‬‭and‬‭no‬‭question‬‭as‬‭to‬‭whether‬‭his‬ ‭evidence is corroborated or not falls to be considered.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭127‬‭:‬ ‭46.7.‬ ‭In‬‭the‬‭light‬‭of‬‭the‬‭law‬‭above,‬‭we‬‭shall‬‭evaluate‬‭the‬‭evidence‬‭of‬‭the‬ ‭witnesses‬ ‭who‬ ‭are‬‭all‬‭approvers‬‭to‬‭come‬‭to‬‭a‬‭conclusion‬‭whether‬‭the‬‭same‬‭can‬ ‭be relied upon to arrive at a finding of guilt.‬ ‭47.‬ ‭PW1‬ ‭was‬ ‭an‬ ‭injured‬ ‭witness‬ ‭taken‬ ‭into‬ ‭custody‬ ‭along‬ ‭with‬ ‭the‬ ‭deceased,‬ ‭Udayakumar.‬ ‭In‬ ‭the‬ ‭first‬ ‭trial‬ ‭(S.C.No.‬ ‭1542‬ ‭of‬ ‭2006),‬ ‭he‬ ‭did‬ ‭not‬ ‭support‬‭the‬‭prosecution‬‭and‬‭made‬‭no‬‭allegations‬‭of‬‭police‬‭assault.‬‭After‬‭the‬‭CBI‬ ‭assumed‬ ‭the‬ ‭investigation,‬ ‭PW1‬ ‭was‬ ‭arraigned‬ ‭as‬ ‭an‬ ‭accused‬ ‭and‬ ‭thereafter‬ ‭tendered‬ ‭pardon,‬ ‭thereby‬ ‭becoming‬ ‭an‬ ‭approver.‬ ‭However,‬ ‭PW1‬ ‭cannot‬ ‭be‬ ‭treated‬ ‭as‬ ‭an‬ ‭accomplice,‬ ‭for‬ ‭that‬ ‭term,‬ ‭in‬ ‭law,‬ ‭refers‬ ‭only‬ ‭to‬ ‭a‬ ‭person‬ ‭who‬ ‭knowingly‬ ‭or‬‭voluntarily‬‭co-operates‬‭with,‬‭or‬‭aids‬‭another‬‭in,‬‭the‬‭commission‬‭of‬ ‭a‬ ‭crime.‬ ‭The‬ ‭expression‬ ‭encompasses‬ ‭principals‬‭in‬‭the‬‭first‬‭and‬‭second‬‭degree,‬ ‭as‬‭well‬‭as‬‭accessories‬‭after‬‭the‬‭fact,‬‭subject‬‭to‬‭three‬‭well-established‬‭conditions:‬ ‭(i)‬ ‭the‬ ‭felony‬ ‭must‬ ‭have‬ ‭been‬ ‭completed,‬ ‭(ii)‬ ‭the‬ ‭accessory‬ ‭must‬ ‭have‬ ‭knowledge‬ ‭that‬ ‭the‬ ‭principal‬ ‭committed‬ ‭the‬ ‭felony,‬‭and‬‭(iii)‬‭the‬‭accessory‬‭must‬ ‭harbour‬ ‭or‬ ‭assist‬ ‭the‬ ‭principal‬‭felon.‬‭PW1,‬‭though‬‭projected‬‭as‬‭the‬‭star‬‭witness‬ ‭of‬‭the‬‭prosecution,‬‭cannot‬‭be‬‭deemed‬‭an‬‭accomplice‬‭merely‬‭because‬‭he‬‭failed‬‭to‬ ‭support‬‭the‬‭prosecution‬‭in‬‭the‬‭earlier‬‭proceedings.‬‭He‬‭neither‬‭participated‬‭in‬‭the‬ ‭murder‬ ‭nor‬ ‭rendered‬ ‭any‬ ‭assistance‬ ‭to‬ ‭the‬ ‭perpetrators.‬ ‭Fundamentally,‬ ‭therefore,‬ ‭PW1‬ ‭did‬ ‭not‬ ‭qualify‬ ‭as‬ ‭an‬ ‭accomplice‬ ‭in‬ ‭law,‬ ‭and‬ ‭the‬ ‭very‬ ‭basis‬ ‭for‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭128‬‭:‬ ‭treating‬ ‭him‬ ‭as‬ ‭an‬ ‭approver‬ ‭was‬ ‭legally‬ ‭unsound.‬ ‭Further,‬ ‭PW1's‬ ‭testimony‬ ‭is‬ ‭fraught‬ ‭with‬ ‭contradictions.‬ ‭In‬ ‭one‬ ‭version,‬ ‭he‬ ‭alleged‬ ‭that‬ ‭Udayakumar‬ ‭had‬ ‭been‬‭returned‬‭to‬‭the‬‭Station‬‭in‬‭a‬‭battered‬‭condition,‬‭yet‬‭in‬‭another,‬‭he‬‭refused‬‭to‬ ‭identify‬ ‭any‬ ‭officer‬ ‭as‬ ‭responsible‬ ‭and‬ ‭reiterated‬ ‭that‬ ‭the‬ ‭accused‬ ‭officers‬ ‭had‬ ‭not‬‭assaulted‬‭him.‬‭He‬‭also‬‭alleged‬‭that‬‭the‬‭CBI‬‭coerced‬‭and‬‭tutored‬‭him,‬‭showed‬ ‭him‬ ‭photographs‬ ‭prior‬ ‭to‬ ‭the‬ ‭Test‬ ‭Identification‬ ‭Parade,‬ ‭and‬ ‭compelled‬ ‭him‬ ‭to‬ ‭make‬ ‭involuntary‬ ‭statements‬ ‭under‬ ‭Section‬ ‭164‬ ‭of‬ ‭the‬ ‭Cr.P.C.‬ ‭These‬ ‭assertions‬ ‭cast‬ ‭a‬ ‭serious‬ ‭shadow‬ ‭over‬ ‭the‬ ‭voluntariness‬ ‭of‬ ‭his‬ ‭testimony.‬ ‭Despite‬ ‭legal‬ ‭evidence‬ ‭adduced‬ ‭before‬ ‭court,‬ ‭this‬ ‭Court‬ ‭will‬ ‭not‬ ‭be‬ ‭justified‬ ‭in‬ ‭relying‬‭on‬‭his‬ ‭earlier‬ ‭statement‬ ‭before‬ ‭the‬ ‭Magistrate‬ ‭and‬ ‭marked‬ ‭as‬ ‭Ext.P9‬ ‭which‬ ‭was‬ ‭profusely‬‭relied‬‭upon‬‭by‬‭the‬‭learned‬‭Sessions‬‭Judge.‬‭The‬‭same‬‭is‬‭not‬‭substantive‬ ‭evidence.‬ ‭48.‬ ‭PW3‬ ‭deposed‬ ‭that‬ ‭he‬ ‭was‬ ‭on‬ ‭duty‬ ‭at‬ ‭the‬ ‭Police‬ ‭Station‬ ‭on‬ ‭the‬ ‭relevant‬ ‭date,‬ ‭and‬ ‭although‬ ‭he‬ ‭admitted‬ ‭to‬ ‭the‬ ‭deteriorating‬ ‭health‬ ‭of‬ ‭Udayakumar‬‭and‬‭his‬‭eventual‬‭removal‬‭to‬‭the‬‭hospital,‬‭he‬‭did‬‭not‬‭implicate‬‭any‬‭of‬ ‭the‬ ‭accused‬ ‭officers‬ ‭in‬ ‭inflicting‬ ‭injuries.‬ ‭As‬ ‭he‬ ‭did‬ ‭not‬‭support‬‭the‬‭prosecution‬ ‭on‬‭the‬‭essential‬‭issue‬‭of‬‭police‬‭assault‬‭and‬‭he‬‭was‬‭declared‬‭hostile.‬‭His‬‭evidence,‬ ‭even‬ ‭if‬ ‭those‬ ‭acceptable‬ ‭portions‬ ‭are‬ ‭considered‬ ‭as‬ ‭such,‬ ‭provides‬ ‭only‬ ‭background‬‭circumstances‬‭of‬‭custody‬‭and‬‭hospitalisation,‬‭without‬‭connecting‬‭any‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭129‬‭:‬ ‭accused to acts of torture.‬ ‭49.‬ ‭PW5‬ ‭initially‬ ‭deposed‬ ‭in‬ ‭S.C.No.‬ ‭1542‬ ‭of‬ ‭2006‬ ‭that‬ ‭the‬ ‭deceased‬ ‭and‬ ‭PW1‬ ‭were‬ ‭brought‬ ‭to‬ ‭the‬ ‭Station‬ ‭around‬ ‭8:00‬ ‭p.m.‬ ‭and‬ ‭that‬ ‭he‬ ‭had‬ ‭no‬ ‭occasion‬‭to‬‭witness‬‭the‬‭assault.‬‭However,‬‭after‬‭the‬‭CBI‬‭took‬‭over,‬‭he‬‭admitted‬‭to‬ ‭having‬ ‭made‬ ‭false‬ ‭entries‬ ‭in‬ ‭the‬ ‭General‬ ‭Diary‬ ‭under‬ ‭pressure‬ ‭from‬ ‭superior‬ ‭officers‬ ‭and‬ ‭narrated‬ ‭that‬ ‭the‬ ‭FIR‬ ‭was‬ ‭fabricated‬ ‭and‬ ‭back-dated.‬ ‭He‬ ‭also‬ ‭identified‬ ‭several‬ ‭accused‬ ‭as‬ ‭being‬ ‭involved‬ ‭in‬ ‭directing‬ ‭such‬ ‭falsification.‬ ‭However,‬‭the‬‭fact‬‭remains‬‭that‬‭he‬‭was‬‭the‬‭officer‬‭who‬‭was‬‭present‬‭in‬‭the‬‭Police‬ ‭Station‬ ‭from‬ ‭the‬ ‭moment‬ ‭Udayakumar‬ ‭was‬ ‭brought‬ ‭in.‬ ‭It‬ ‭was‬ ‭after‬ ‭turning‬ ‭himself‬ ‭into‬ ‭an‬ ‭approver‬ ‭that‬ ‭he‬ ‭had‬ ‭confessed‬ ‭to‬ ‭falsifying‬ ‭official‬ ‭records.‬ ‭Another‬ ‭problem‬ ‭with‬ ‭his‬ ‭evidence‬ ‭is‬ ‭that‬ ‭he‬ ‭does‬ ‭not‬ ‭admit‬ ‭that‬ ‭he‬ ‭has‬ ‭committed‬‭any‬‭crime‬‭and‬‭places‬‭the‬‭burden‬‭on‬‭the‬‭senior‬‭officers.‬‭His‬‭shift‬‭from‬ ‭exonerating‬‭testimony‬‭to‬‭incriminating‬‭deposition‬‭was‬‭after‬‭he‬‭was‬‭arraigned‬‭as‬ ‭an‬ ‭accused‬ ‭and‬ ‭thereafter‬ ‭tendered‬ ‭pardon.‬ ‭He‬ ‭admitted‬ ‭in‬ ‭cross-examination‬ ‭that‬ ‭he‬ ‭was‬ ‭fearful‬ ‭that‬ ‭he‬ ‭would‬ ‭be‬ ‭arraigned‬ ‭as‬ ‭an‬‭accused‬‭by‬‭the‬‭CBI‬‭after‬ ‭the‬ ‭investigation‬ ‭was‬ ‭taken‬ ‭over‬ ‭by‬ ‭them.‬ ‭It‬ ‭is‬ ‭clear‬ ‭as‬ ‭daylight‬ ‭that‬ ‭he‬ ‭was‬ ‭persuaded‬ ‭by‬ ‭the‬ ‭urge‬ ‭of‬ ‭extricating‬ ‭himself‬ ‭from‬ ‭being‬ ‭tried‬‭as‬‭an‬‭accused‬‭in‬ ‭this‬‭case.‬‭Moreover,‬‭the‬‭court‬‭has‬‭to‬‭rely‬‭on‬‭the‬‭evidence‬‭of‬‭the‬‭other‬‭approvers‬ ‭to obtain corroboration of the evidence of PW5.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭130‬‭:‬ ‭50.‬ ‭PW15‬‭was‬‭examined‬‭as‬‭PW11‬‭in‬‭S.C.No.‬‭1542‬‭of‬‭2006‬‭and‬‭did‬‭not‬ ‭support‬ ‭the‬ ‭case‬ ‭of‬ ‭the‬ ‭prosecution.‬ ‭The‬ ‭learned‬ ‭Sessions‬ ‭Judge,‬ ‭after‬ ‭evaluating‬ ‭the‬ ‭evidence,‬ ‭came‬ ‭to‬ ‭the‬ ‭conclusion‬ ‭that‬ ‭he‬ ‭is‬ ‭to‬ ‭be‬ ‭added‬ ‭as‬ ‭an‬ ‭accused‬ ‭and‬ ‭Section‬ ‭319‬ ‭of‬ ‭the‬ ‭Cr.P.C‬ ‭was‬ ‭invoked.‬ ‭The‬ ‭same‬ ‭was‬ ‭challenged‬ ‭before‬ ‭this‬ ‭Court‬ ‭and‬ ‭the‬ ‭said‬ ‭order‬ ‭was‬ ‭confirmed,‬ ‭and‬ ‭his‬ ‭appeal‬ ‭before‬‭the‬ ‭Apex‬‭Court‬‭was‬‭also‬‭rejected.‬‭After‬‭the‬‭investigation‬‭was‬‭taken‬‭over‬‭by‬‭the‬‭CBI,‬ ‭he‬‭was‬‭arrested‬‭and‬‭remanded.‬‭After‬‭spending‬‭over‬‭three‬‭weeks‬‭in‬‭custody,‬‭his‬ ‭statement‬‭was‬‭initially‬‭recorded‬‭under‬‭Section‬‭164‬‭of‬‭the‬‭Cr.P.C.‬‭where‬‭he‬‭stated‬ ‭a‬‭different‬‭version.‬‭According‬‭to‬‭him,‬‭he‬‭was‬‭forced‬‭by‬‭his‬‭superiors‬‭to‬‭speak‬‭as‬ ‭per‬‭the‬‭Police‬‭Station‬‭records‬‭when‬‭he‬‭was‬‭earlier‬‭examined‬‭as‬‭a‬‭witness‬‭in‬‭the‬ ‭Fast‬‭Track‬‭Court.‬‭An‬‭application‬‭was‬‭filed‬‭under‬‭Section‬‭306‬‭of‬‭the‬‭Cr.P.C.‬‭before‬ ‭the‬‭learned‬‭CJM,‬‭Ernakulam‬‭and‬‭was‬‭tendered‬‭pardon.‬‭He‬‭deposed‬‭that‬‭the‬‭FIR‬ ‭(Crime‬ ‭No.‬ ‭703‬ ‭of‬ ‭2005)‬ ‭was‬ ‭in‬ ‭fact‬ ‭registered‬ ‭only‬‭around‬‭3:30-4:00‬‭a.m.‬‭on‬ ‭28.09.2005,‬ ‭though‬ ‭shown‬ ‭as‬ ‭8:00‬ ‭p.m.‬ ‭on‬ ‭27.09.2005,‬ ‭and‬ ‭admitted‬‭to‬‭make‬ ‭false‬ ‭GD‬ ‭entries,‬ ‭custody‬ ‭memos,‬ ‭and‬ ‭arrest‬ ‭documents‬ ‭under‬ ‭pressure‬ ‭from‬ ‭senior‬ ‭officers.‬‭The‬‭fact‬‭remains‬‭that‬‭he‬‭was‬‭being‬‭added‬‭as‬‭an‬‭accused‬‭by‬‭the‬ ‭learned‬ ‭Sessions‬‭Judge‬‭in‬‭S.C.‬‭No.‬‭1542‬‭of‬‭2006‬‭in‬‭the‬‭course‬‭of‬‭trial.‬‭Only‬‭the‬ ‭Sessions‬ ‭Court‬ ‭could‬ ‭have‬ ‭entertained‬ ‭the‬ ‭application‬ ‭for‬ ‭tendering‬ ‭pardon‬ ‭in‬ ‭view‬ ‭of‬ ‭the‬ ‭law‬ ‭laid‬ ‭down‬ ‭in‬ ‭Devendran‬ ‭(supra).‬ ‭Furthermore,‬ ‭PW15‬ ‭had‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭131‬‭:‬ ‭candidly‬ ‭admitted‬ ‭that‬ ‭he‬ ‭was‬ ‭in‬ ‭prolonged‬ ‭custody,‬ ‭and‬ ‭he‬ ‭had‬ ‭aligned‬ ‭his‬ ‭evidence‬ ‭with‬ ‭the‬ ‭prosecution‬ ‭in‬ ‭order‬ ‭to‬ ‭escape‬ ‭from‬ ‭being‬ ‭roped‬ ‭in‬ ‭as‬ ‭an‬ ‭accused.‬ ‭We‬ ‭are‬‭therefore‬‭unable‬‭to‬‭rely‬‭on‬‭the‬‭evidence‬‭of‬‭PW15‬‭as‬‭a‬‭reliable‬ ‭piece of evidence to support the case of the prosecution.‬ ‭51.‬ ‭PW16‬ ‭initially‬ ‭deposed‬ ‭in‬ ‭tune‬ ‭with‬ ‭the‬ ‭police‬ ‭records‬ ‭in‬ ‭the‬ ‭first‬ ‭trial‬‭and‬‭did‬‭not‬‭connect‬‭the‬‭accused‬‭to‬‭any‬‭torture.‬‭Later,‬‭when‬‭arraigned‬‭as‬‭an‬ ‭accused‬ ‭and‬ ‭tendered‬ ‭pardon,‬ ‭she‬ ‭shifted‬ ‭her‬ ‭stance‬ ‭to‬ ‭say‬ ‭that‬ ‭A1‬ ‭and‬ ‭A2‬ ‭brought‬‭Udayakumar‬‭to‬‭the‬‭Station‬‭around‬‭4:30‬‭p.m.,‬‭that‬‭he‬‭complained‬‭of‬‭leg‬ ‭pain,‬‭asked‬‭for‬‭water,‬‭and‬‭that‬‭her‬‭notebook‬‭contained‬‭false‬‭entries‬‭made‬‭at‬‭the‬ ‭direction‬ ‭of‬ ‭superiors.‬ ‭She‬ ‭admitted‬ ‭fear‬ ‭of‬ ‭being‬ ‭arraigned‬ ‭as‬‭an‬‭accused‬‭and‬ ‭confessed‬ ‭to‬ ‭making‬ ‭false‬ ‭entries.‬ ‭The‬ ‭corroboration‬ ‭for‬ ‭her‬ ‭later‬ ‭incriminating‬ ‭version‬‭again‬‭comes‬‭only‬‭from‬‭other‬‭approvers,‬‭not‬‭from‬‭independent‬‭evidence.‬ ‭Under‬ ‭Haroon‬ ‭Haji‬ ‭Abdulla‬ ‭(supra),‬ ‭such‬ ‭tainted‬ ‭inter‬ ‭se‬ ‭corroboration‬ ‭is‬ ‭insufficient.‬ ‭52.‬ ‭PW17‬ ‭also‬ ‭followed‬ ‭a‬ ‭similar‬ ‭trajectory‬ ‭as‬ ‭PW16.‬ ‭Initially,‬ ‭her‬ ‭evidence‬ ‭did‬ ‭not‬ ‭connect‬ ‭the‬ ‭accused‬ ‭with‬ ‭the‬ ‭crime.‬ ‭Subsequently,‬ ‭after‬ ‭her‬ ‭arrest‬ ‭and‬ ‭pardon,‬ ‭she‬ ‭deposed‬ ‭that‬ ‭A1‬ ‭and‬ ‭A2‬ ‭brought‬ ‭Udayakumar‬ ‭at‬ ‭2:15‬ ‭p.m.‬‭and‬‭later‬‭returned‬‭him‬‭in‬‭a‬‭weakened‬‭condition,‬‭and‬‭that‬‭she‬‭was‬‭forced‬‭to‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭132‬‭:‬ ‭make‬‭false‬‭notebook‬‭entries‬‭under‬‭the‬‭CI's‬‭instructions.‬‭She‬‭admitted‬‭that‬‭in‬‭the‬ ‭first‬ ‭trial‬ ‭she‬ ‭had‬ ‭deposed‬ ‭in‬ ‭conformity‬ ‭with‬ ‭records‬ ‭after‬ ‭meeting‬ ‭the‬ ‭Public‬ ‭Prosecutor.‬ ‭She‬ ‭further‬ ‭admitted‬ ‭that‬ ‭her‬ ‭incriminating‬ ‭version‬ ‭emerged‬ ‭only‬ ‭after‬ ‭CBI's‬ ‭intervention‬ ‭and‬ ‭her‬ ‭own‬ ‭pardon.‬ ‭Such‬ ‭shifting‬ ‭positions‬ ‭and‬ ‭confessed falsifications destroy the intrinsic reliability of her testimony.‬ ‭53.‬ ‭PW18‬‭initially,‬‭when‬‭examined‬‭in‬‭S.C.No.1542‬‭of‬‭2006,‬‭downplayed‬ ‭his‬ ‭role‬ ‭and‬ ‭denied‬ ‭knowledge‬ ‭of‬‭any‬‭assault,‬‭admitting‬‭only‬‭to‬‭writing‬‭the‬‭FIR‬ ‭at‬ ‭Raveendran's‬ ‭request.‬ ‭Later,‬ ‭after‬ ‭arrest‬ ‭and‬ ‭pardon,‬ ‭he‬ ‭stated‬ ‭that‬‭the‬‭FIR‬ ‭was‬ ‭actually‬ ‭written‬ ‭around‬ ‭4:00‬ ‭a.m.‬ ‭on‬ ‭28.09.2005‬ ‭but‬ ‭falsely‬ ‭dated‬ ‭27.09.2005‬‭at‬‭8:00‬‭p.m.‬‭He‬‭narrated‬‭in‬‭detail‬‭the‬‭presence‬‭of‬‭senior‬‭officers,‬‭and‬ ‭they‬ ‭had‬‭ordered‬‭the‬‭fabrication‬‭of‬‭the‬‭records.‬‭This‬‭witness,‬‭too,‬‭is‬‭discredited‬ ‭by‬ ‭his‬ ‭own‬ ‭contradictory‬ ‭accounts‬ ‭and‬ ‭by‬ ‭the‬ ‭circumstances‬ ‭of‬ ‭his‬ ‭pardon‬ ‭following‬ ‭custodial‬‭pressure.‬‭He‬‭also‬‭stated‬‭that‬‭he‬‭was‬‭arrested‬‭and‬‭remanded‬ ‭and‬ ‭it‬ ‭was‬ ‭after‬ ‭several‬ ‭days‬ ‭that‬ ‭his‬ ‭application‬ ‭for‬ ‭tendering‬ ‭of‬ ‭pardon‬ ‭was‬ ‭considered‬‭and‬‭he‬‭was‬‭made‬‭an‬‭approver.‬‭His‬‭evidence‬‭is‬‭tainted‬‭and‬‭cannot‬‭be‬ ‭acted upon without independent corroboration.‬ ‭54.‬ ‭Yet‬ ‭another‬ ‭disconcerting‬ ‭aspect‬ ‭that‬ ‭is‬ ‭borne‬ ‭out‬ ‭from‬ ‭the‬ ‭evidence‬‭of‬‭the‬‭prime‬‭witnesses‬‭above‬‭who‬‭were‬‭all‬‭examined‬‭as‬‭approvers‬‭will‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭133‬‭:‬ ‭be evident from the chart below.‬ ‭ ame of‬ N ‭SC 1542/2006‬ ‭ rrested‬ A ‭164 statement‬ ‭Application‬ ‭Tender of‬ ‭Bail‬ ‭Examined in Court as‬ ‭witness‬ ‭by the CBI‬ ‭recorded‬ ‭under‬ ‭pardon‬ ‭granted‬ ‭PW on in 917/2012‬ ‭Section 306‬ ‭before CBI Court‬ ‭before CJM‬ ‭Thiruvananthapuram‬ ‭EKM‬ ‭ xamined as PW1‬ E ‭ rrested in‬ A I‭ n Crime 703/2005,Before‬ ‭ 8.09.2010‬ 1 ‭ 1.10.2010‬ 1 ‭18.09.2010‬ ‭ xamined as PW1 on‬ E ‭on 3/07/2007 before‬ ‭RC 10/07‬ ‭JFCM‬ ‭Ext.P 172‬ ‭Ext.P. 172(a)‬ ‭21/06/2017‬ ‭the Additional‬ ‭on‬ ‭Thiruvananthapuram, on‬ ‭Sessions Judge‬ ‭18.9.2010‬ ‭20.10.2005‬ ‭Suresh Kumar‬ ‭Thiruvananthapuram‬ ‭(Ext. P165)‬ ‭Ext.P43‬ ‭ ecalled on‬ R ‭14.09.2015 before‬ I‭ n Crime 703/2005,Before‬ ‭Special Judge CBI‬ ‭JFCM V‬ ‭Thiruvananthapuram, on‬ ‭28.08.09‬ ‭Ext.P44‬ I‭ n Crime 703/2005,‬ ‭before JFCM V on‬ ‭28/09/2005‬ ‭Ext.P9‬ ‭ xamined as PW5‬ E ‭In RC 5‬ I‭ n RC 5, before JFCM‬ ‭In RC 5‬ ‭18.8.2010‬ ‭ xamined as PW5 on‬ E ‭on 5/07/2007 before‬ ‭Thiruvananthapuram, on‬ ‭24/06/2017‬ ‭the Additional‬ ‭ 8.08.2010‬ 1 ‭29/08/2009‬ ‭ 0.09.2010‬ 3 ‭Ext.P200‬ ‭Thankamani‬ ‭Sessions Judge‬ ‭(Ext P200)‬ ‭Ext. P 5‬ ‭Ext P.195‬ ‭Thiruvananthapuram‬ ‭In RC 10‬ I‭ n RC 10, before JFCM‬ ‭In RC 10‬ ‭In RC 10‬ ‭Thiruvananthapuram, on‬ ‭ 8.09.2010‬ 1 ‭26/08/2009‬ ‭ 8.09.2010‬ 1 ‭ 1.10.2010‬ 1 ‭(Ext.P160)‬ ‭Ext. P 8‬ ‭Ext. 172‬ ‭Ext. 172(a)‬ ‭In RC 5‬ J‭ FCM II Kochi‬ ‭In RC 5‬ ‭In RC 5‬ ‭18.09.2010‬ ‭ xamined as PW15 on‬ E ‭2/06/2009‬ ‭16/11/2017‬ ‭ xamined as PW 11‬ E ‭ 8.05.2009‬ 1 ‭ 9.08.2010‬ 1 ‭ 8.09.2010‬ 2 ‭ aveendran‬ R ‭on 6/07/2007 before‬ ‭(Ext. P183)‬ ‭Ext.P.29‬ ‭Ext.P190‬ ‭Ext.P194‬ ‭Nair‬ ‭the Additional‬ ‭Sessions Judge‬ ‭Thiruvananthapuram‬ ‭In RC 10‬ ‭In RC 10‬ ‭In RC 10‬ ‭ 8.09.2010‬ 1 ‭ 8.09.2010‬ 1 ‭ 8.09.2010‬ 1 ‭(Ext. P158)‬ ‭Ext. P167‬ ‭Ext.P166‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭134‬‭:‬ ‭In RC 5‬ ‭ or Crime 703/2005‬ F I‭ n RC 5‬ ‭ 8.8.2010‬ 1 ‭ xamined as PW 16 on‬ E ‭ xamined as PW 19‬ E ‭Before‬ ‭30.09.2010‬ ‭Ext.204‬ ‭8/11/2017‬ ‭on 10/07/2007‬ ‭ 8.08.2010‬ 1 ‭JFCM V‬ ‭Ext.P 197‬ ‭before the Additional‬ ‭(Ext. 203)‬ ‭Thiruvananthapuram on‬ ‭Sajitha‬ ‭Sessions Judge‬ ‭25/08/2009‬ ‭Thiruvananthapuram‬ ‭Ext.P 32‬ ‭In RC 10‬ ‭ or Crime 704/2005‬ F ‭In RC 10‬ ‭In RC 10‬ ‭Before‬ ‭ 8.09.2010‬ 1 ‭JFCM V‬ ‭ 0.09.2010‬ 3 ‭ 1.10.2010‬ 1 ‭(Ext. 162)‬ ‭Thiruvananthapuram on‬ ‭(Ext. P34)‬ ‭Ext.P 170(a)‬ ‭21/08/2009‬ ‭Ext.P 33‬ ‭In RC 5‬ ‭ or Crime 703/2005‬ F ‭In RC 5‬ ‭ 8.8.2010‬ 1 ‭ xamined as PW 17 on‬ E ‭ xamined as PW 18‬ E ‭Before‬ ‭Ext.P200‬ ‭10/11/2017‬ ‭on 10/07/2007‬ ‭ 8.08.2010‬ 1 ‭JFCM V‬ ‭ 0.09.2010‬ 3 ‭before the Additional‬ ‭(Ext.P 203)‬ ‭Thiruvananthapuram on‬ ‭Ext 196‬ ‭ heeja‬ S ‭Sessions Judge‬ ‭27/08/2009‬ ‭Kumari‬ ‭Thiruvananthapuram‬ ‭Ext.P 36‬ ‭In RC 10‬ ‭ or Crime 704/2005‬ F ‭In RC 10‬ ‭In RC 10‬ ‭Before‬ ‭ 8.09.2010‬ 1 ‭JFCM V‬ ‭ 9.08.2010‬ 1 ‭ 1.10.2010‬ 1 ‭(Ext.163)‬ ‭Thiruvananthapuram on‬ ‭(Ext.169)‬ ‭Ext 169(a)‬ ‭22/08/2009‬ ‭Ext.P37‬ ‭ xamined as PW 21‬ E I‭ n RC‬ I‭ n RC 10, before JFCM‬ ‭In RC 5‬ ‭18.09.2010‬ ‭ xamined as PW18 on‬ E ‭on 10/07/2007‬ ‭10/2007‬ ‭Thiruvananthapuram‬ ‭14/11/2017‬ ‭Heeralal‬ ‭before the Additional‬ ‭On 29/05/2009‬ ‭ n‬ O ‭Sessions Judge‬ ‭ n‬ O ‭Ext. P 39 (After 306‬ ‭28.09.2010‬ ‭Thiruvananthapuram‬ ‭18.5.2009‬ ‭CrPC)‬ ‭Ext.P40‬ ‭(Ext. P182)‬ ‭In RC 10‬ ‭In RC 10‬ ‭ n‬ O ‭ n‬ O ‭18.09.2010‬ ‭11/10/2010‬ ‭Ext.P 171‬ ‭Ext.P 171(a)‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭135‬‭:‬ ‭55.‬ ‭After‬ ‭having‬ ‭been‬ ‭examined‬ ‭as‬ ‭prosecution‬ ‭witnesses‬ ‭and‬ ‭their‬ ‭evidence‬ ‭recorded‬ ‭in‬ ‭the‬ ‭earlier‬ ‭trial‬ ‭in‬ ‭S.C.No.1542‬ ‭of‬ ‭2006,‬ ‭they‬ ‭were‬ ‭subsequently‬‭re-arrested‬‭after‬‭several‬‭years,‬‭and‬‭their‬‭statements‬‭were‬‭recorded‬ ‭under‬ ‭Section‬‭164‬‭of‬‭the‬‭Cr.P.C.‬‭Immediately‬‭thereafter,‬‭an‬‭application‬‭was‬‭filed‬ ‭seeking‬ ‭the‬ ‭tender‬ ‭of‬ ‭pardon,‬ ‭pursuant‬ ‭to‬ ‭which‬ ‭they‬ ‭were‬ ‭again‬ ‭examined‬ ‭in‬ ‭Court.‬‭At‬‭that‬‭stage,‬‭all‬‭of‬‭them‬‭were‬‭apparently‬‭made‬‭aware‬‭of‬‭the‬‭mandate‬‭of‬ ‭Section‬‭308‬‭of‬‭the‬‭Cr.P.C.,‬‭which‬‭provides‬‭that‬‭where‬‭a‬‭person‬‭who‬‭has‬‭accepted‬ ‭a‬ ‭tender‬ ‭of‬ ‭pardon‬ ‭under‬ ‭Section‬ ‭306‬ ‭or‬ ‭Section‬ ‭307‬ ‭fails‬ ‭to‬ ‭comply‬ ‭with‬ ‭the‬ ‭condition‬‭on‬‭which‬‭the‬‭pardon‬‭was‬‭granted,‬‭the‬‭person‬‭concerned‬‭may‬‭be‬‭tried‬ ‭for‬ ‭the‬ ‭offence‬ ‭in‬ ‭respect‬ ‭of‬ ‭which‬ ‭the‬ ‭pardon‬ ‭was‬ ‭tendered,‬ ‭or‬ ‭for‬ ‭any‬ ‭other‬ ‭offence‬‭connected‬‭with‬‭the‬‭same‬‭matter,‬‭in‬‭addition‬‭to‬‭the‬‭offence‬‭of‬‭giving‬‭false‬ ‭evidence.‬‭From‬‭the‬‭evidence,‬‭it‬‭can‬‭be‬‭seen‬‭that‬‭all‬‭the‬‭approvers‬‭had‬‭expressly‬ ‭stated that they acted under fear of being arraigned as accused by the CBI.‬ ‭56.‬ ‭Then‬ ‭all‬ ‭that‬ ‭remains‬ ‭is‬ ‭the‬ ‭evidence‬ ‭of‬ ‭PW21‬ ‭Rajani.‬ ‭She‬‭stated‬ ‭that‬ ‭Udayakumar‬ ‭was‬ ‭brought‬ ‭to‬ ‭the‬ ‭station‬ ‭by‬‭A1‬‭and‬‭A2‬‭at‬‭about‬‭2:30‬‭p.m.,‬ ‭along‬ ‭with‬ ‭Suresh,‬ ‭that‬ ‭they‬ ‭took‬ ‭him‬ ‭to‬ ‭the‬ ‭CI's‬ ‭office‬ ‭and‬ ‭about‬ ‭1½‬ ‭hours‬ ‭later,‬‭he‬‭was‬‭brought‬‭back.‬‭In‬‭the‬‭evening,‬‭Udayakumar‬‭asked‬‭for‬‭water,‬‭and‬‭she‬ ‭gave‬‭him‬‭a‬‭bottle‬‭to‬‭drink.‬‭At‬‭about‬‭7:30‬‭p.m.,‬‭she‬‭went‬‭for‬‭dinner‬‭and‬‭returned‬ ‭by‬ ‭9:30‬ ‭p.m.‬ ‭At‬ ‭that‬ ‭time,‬ ‭she‬ ‭saw‬ ‭the‬‭GD‬‭officer‬‭asking‬‭Udayakumar‬‭whether‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭136‬‭:‬ ‭he‬ ‭wanted‬ ‭food,‬ ‭but‬ ‭he‬ ‭did‬ ‭not‬ ‭respond.‬ ‭At‬ ‭about‬ ‭10:00-10:30‬ ‭p.m.,‬ ‭since‬ ‭Udayakumar‬ ‭was‬ ‭unwell‬ ‭and‬ ‭not‬ ‭responding,‬ ‭he‬ ‭was‬ ‭taken‬ ‭to‬ ‭the‬ ‭hospital‬ ‭by‬ ‭PW3‬ ‭Vijayakumar‬ ‭and‬ ‭Surendran.‬ ‭Later,‬ ‭she‬ ‭received‬ ‭information‬ ‭that‬ ‭he‬ ‭had‬ ‭been‬ ‭admitted‬ ‭to‬ ‭the‬ ‭Medical‬ ‭College‬ ‭Hospital,‬ ‭where‬ ‭he‬ ‭passed‬ ‭away‬ ‭around‬ ‭midnight.‬ ‭She‬ ‭further‬ ‭deposed‬ ‭that‬ ‭the‬ ‭duty‬ ‭notebooks‬ ‭of‬ ‭the‬ ‭police‬ ‭officers‬ ‭were‬ ‭collected‬ ‭by‬ ‭PW5‬‭(Thankamani),‬‭on‬‭the‬‭instructions‬‭of‬‭the‬‭SI‬‭and‬‭CI.‬‭She‬ ‭stated‬ ‭that‬ ‭both‬ ‭the‬ ‭SI‬ ‭and‬ ‭CI‬ ‭directed‬ ‭her‬ ‭to‬ ‭state‬ ‭that‬ ‭Udayakumar‬ ‭and‬ ‭Sureshkumar‬‭were‬‭brought‬‭to‬‭the‬‭station‬‭only‬‭at‬‭8:00‬‭p.m.‬‭and‬‭that‬‭a‬‭crime‬‭was‬ ‭registered‬ ‭accordingly.‬ ‭This‬ ‭evidence‬ ‭by‬ ‭itself‬ ‭cannot‬ ‭be‬ ‭the‬ ‭sole‬ ‭basis‬ ‭for‬ ‭conviction.‬ ‭57.‬ ‭Our conclusion:‬ ‭In view of the above discussion, we conclude that:‬ ‭(i)‬ ‭Where‬ ‭further‬ ‭investigation‬ ‭was‬ ‭ordered‬ ‭in‬ ‭a‬ ‭case‬ ‭which‬ ‭was‬ ‭already‬ ‭committed‬ ‭to‬ ‭the‬ ‭Court‬ ‭of‬ ‭Session‬ ‭and‬ ‭Trial‬ ‭had‬ ‭commenced,‬ ‭the‬ ‭procedure‬‭adopted‬‭by‬‭the‬‭CBI‬‭in‬‭conducting‬‭investigation‬‭in‬‭variance‬‭to‬ ‭the‬ ‭direction‬ ‭issued‬ ‭by‬ ‭this‬ ‭Court‬ ‭in‬ ‭Prabhavathiamma‬ ‭(supra),‬ ‭Central‬ ‭Bureau‬ ‭of‬‭Investigation‬‭(supra),‬‭Vinay‬‭Tyagi‬‭(supra)‬‭and‬ ‭Dharampal‬‭(supra)‬‭and‬‭in‬‭filing‬‭final‬‭report‬‭before‬‭a‬‭Magistrate‬‭having‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭137‬‭:‬ ‭no‬‭jurisdiction‬‭has‬‭resulted‬‭in‬‭serious‬‭failure‬‭of‬‭justice‬‭and‬‭has‬‭violated‬ ‭the‬ ‭rights‬ ‭of‬ ‭the‬ ‭accused‬ ‭to‬ ‭have‬‭a‬‭fair‬‭trial‬‭flowing‬‭from‬‭Article‬‭21‬‭of‬ ‭the Constitution of India.‬ ‭ii)‬ ‭PW1,‬ ‭who‬ ‭was‬ ‭an‬ ‭eyewitness‬ ‭to‬ ‭the‬ ‭occurrence,‬ ‭was‬ ‭improperly‬ ‭branded‬ ‭as‬ ‭an‬ ‭accomplice‬ ‭and‬ ‭turned‬ ‭into‬ ‭an‬ ‭approver,‬ ‭contrary‬ ‭to‬ ‭well-established tenets of law.‬ ‭iii)‬ ‭The‬ ‭evidence‬ ‭of‬ ‭all‬ ‭witnesses‬ ‭had‬ ‭already‬ ‭been‬ ‭recorded‬ ‭in‬ ‭S.C.‬ ‭No.‬ ‭1542‬ ‭of‬ ‭2006,‬ ‭and‬ ‭such‬ ‭evidence‬ ‭ought‬‭to‬‭have‬‭been‬‭duly‬‭considered‬ ‭by‬ ‭the‬ ‭learned‬ ‭Sessions‬ ‭Judge‬ ‭while‬ ‭assessing‬ ‭the‬ ‭reliability‬ ‭of‬ ‭their‬ ‭testimony‬ ‭as‬ ‭an‬‭approver.‬‭Despite‬‭the‬‭specific‬‭directions‬‭issued‬‭by‬‭this‬ ‭Hon'ble‬ ‭Court‬ ‭as‬ ‭to‬ ‭the‬ ‭manner‬ ‭in‬ ‭which‬ ‭the‬‭trial‬‭was‬‭to‬‭proceed‬‭and‬ ‭the‬ ‭evidence‬ ‭to‬ ‭be‬ ‭appreciated,‬ ‭those‬ ‭binding‬ ‭directions‬ ‭were‬ ‭disregarded, and the earlier evidence was not taken into account.‬ ‭iv)‬ ‭The‬‭procedure‬‭adopted‬‭by‬‭the‬‭CBI‬‭in‬‭seeking‬‭the‬‭tender‬‭of‬‭pardon,‬‭in‬‭a‬ ‭case‬‭which‬‭had‬‭already‬‭been‬‭committed‬‭and‬‭trial‬‭was‬‭pending,‬‭by‬‭filing‬ ‭an‬ ‭application‬ ‭before‬ ‭the‬ ‭Chief‬ ‭Judicial‬ ‭Magistrate,‬ ‭is‬ ‭ex‬ ‭facie‬ ‭illegal,‬ ‭being‬‭in‬‭violation‬‭of‬‭the‬‭mandatory‬‭provisions‬‭of‬‭Sections‬‭306‬‭and‬‭307‬ ‭of‬ ‭the‬ ‭Cr.P.C.,‬ ‭as‬ ‭well‬ ‭as‬ ‭the‬ ‭binding‬ ‭precedent‬ ‭laid‬ ‭down‬ ‭in‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭138‬‭:‬ ‭Devendran‬‭(supra).‬‭The‬‭evidence‬‭of‬‭PW1,‬‭5,15,‬‭16,‬‭17‬‭and‬‭18‬‭cannot‬ ‭therefore be relied upon to aid the case of the prosecution.‬ ‭v)‬ ‭Even‬ ‭otherwise,‬ ‭the‬ ‭testimony‬ ‭tendered‬ ‭by‬ ‭the‬ ‭approvers,‬ ‭when‬ ‭evaluated‬ ‭in‬‭the‬‭light‬‭of‬‭the‬‭evidence‬‭already‬‭adduced‬‭in‬‭S.C.‬‭No.1542‬ ‭of‬ ‭2006,‬ ‭is‬ ‭wholly‬ ‭unreliable‬ ‭and‬ ‭cannot‬ ‭be‬ ‭made‬ ‭the‬ ‭foundation‬ ‭of‬ ‭conviction.‬ ‭vi)‬ ‭PW15‬ ‭(Raveendran),‬ ‭who‬ ‭was‬ ‭initially‬ ‭examined‬ ‭as‬ ‭PW11‬ ‭before‬ ‭the‬ ‭Additional‬ ‭Sessions‬ ‭Court‬ ‭(Fast‬ ‭Track‬ ‭-III),‬ ‭Thiruvananthapuram‬ ‭and‬ ‭was‬ ‭later‬ ‭added‬ ‭as‬ ‭an‬ ‭accused‬ ‭under‬ ‭Section‬ ‭319‬ ‭of‬ ‭the‬ ‭Cr.P.C.,‬ ‭and‬ ‭was‬ ‭made‬ ‭an‬ ‭approver‬ ‭by‬ ‭way‬ ‭of‬ ‭an‬‭application‬‭under‬‭Section‬‭306‬‭of‬ ‭the‬‭Cr.P.C.‬‭before‬‭the‬‭learned‬‭Magistrate.‬‭Such‬‭an‬‭application‬‭could‬‭only‬ ‭have‬ ‭been‬ ‭entertained‬ ‭and‬ ‭decided‬ ‭by‬ ‭the‬ ‭Fast‬ ‭Track‬ ‭Court.‬ ‭The‬ ‭adoption‬‭of‬‭a‬‭contrary‬‭procedure‬‭is‬‭not‬‭a‬‭mere‬‭curable‬‭irregularity,‬‭but‬ ‭a fundamental illegality, as categorically held in‬‭Devendran‬‭(supra).‬ ‭vii)‬ ‭The‬ ‭high-handed‬ ‭and‬ ‭wholly‬ ‭illegal‬ ‭procedure‬ ‭adopted‬ ‭by‬ ‭the‬ ‭CBI,‬ ‭of‬ ‭converting‬ ‭an‬ ‭eyewitness,‬ ‭who‬ ‭had‬ ‭no‬ ‭real‬ ‭connection‬ ‭with‬ ‭the‬ ‭incident,‬‭into‬‭an‬‭approver;‬‭of‬‭indiscriminately‬‭arraying‬‭all‬‭witnesses‬‭and‬ ‭coercing‬‭them‬‭at‬‭gunpoint‬‭into‬‭becoming‬‭approvers;‬‭of‬‭extracting‬‭their‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭139‬‭:‬ ‭assent‬‭on‬‭the‬‭condition‬‭that‬‭they‬‭parrot‬‭the‬‭CBI's‬‭version‬‭of‬‭events;‬‭of‬ ‭filing‬ ‭applications‬ ‭for‬ ‭tender‬ ‭of‬ ‭pardon‬ ‭before‬ ‭a‬ ‭Court‬ ‭lacking‬ ‭jurisdiction‬‭to‬‭entertain‬‭the‬‭same;‬‭and‬‭of‬‭laying‬‭a‬‭supplementary‬‭report‬ ‭before‬ ‭a‬ ‭Court‬‭equally‬‭devoid‬‭of‬‭jurisdiction,‬‭amounts‬‭to‬‭nothing‬‭short‬ ‭of a tainted and vitiated investigation.‬ ‭58.‬ ‭In‬‭a‬‭criminal‬‭trial‬‭involving‬‭a‬‭serious‬‭offence‬‭of‬‭a‬‭brutal‬‭nature,‬‭the‬ ‭court‬‭should‬‭be‬‭wary‬‭of‬‭the‬‭fact‬‭that‬‭it‬‭is‬‭human‬‭instinct‬‭to‬‭react‬‭adversely‬‭to‬‭the‬ ‭commission‬ ‭of‬ ‭the‬ ‭offence‬ ‭and‬ ‭make‬ ‭an‬ ‭effort‬ ‭to‬ ‭see‬ ‭that‬ ‭such‬ ‭an‬ ‭instinctive‬ ‭reaction‬‭does‬‭not‬‭prejudice‬‭the‬‭accused‬‭in‬‭any‬‭way.‬‭In‬‭a‬‭case‬‭where‬‭the‬‭offence‬ ‭alleged‬ ‭to‬ ‭have‬ ‭been‬ ‭committed‬ ‭is‬ ‭a‬‭serious‬‭one,‬‭the‬‭prosecution‬‭must‬‭provide‬ ‭greater‬‭assurance‬‭to‬‭the‬‭court‬‭that‬‭its‬‭case‬‭has‬‭been‬‭proved‬‭beyond‬‭reasonable‬ ‭doubt.‬ ‭59.‬ ‭There‬ ‭are‬ ‭major‬ ‭contradictions‬ ‭in‬ ‭the‬ ‭testimonies‬ ‭of‬ ‭the‬ ‭prosecution‬ ‭witnesses,‬ ‭most‬ ‭of‬ ‭whom‬ ‭are‬ ‭approvers,‬ ‭accompanied‬ ‭by‬ ‭glaring‬ ‭investigative‬ ‭defects.‬ ‭It‬ ‭cannot‬ ‭be‬‭said‬‭that‬‭the‬‭prosecution‬‭has‬‭established‬‭the‬ ‭charge‬‭beyond‬‭reasonable‬‭doubt.‬‭At‬‭the‬‭cost‬‭of‬‭repetition‬‭we‬‭may‬‭state‬‭that‬‭the‬ ‭standard‬‭of‬‭proof‬‭is‬‭an‬‭absolutely‬‭strict‬‭requirement‬‭and‬‭cannot‬‭be‬‭tinkered‬‭with.‬ ‭We‬ ‭are‬‭compelled‬‭to‬‭hold‬‭that‬‭a‬‭flawed‬‭and‬‭tainted‬‭investigation‬‭has‬‭eventually‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭140‬‭:‬ ‭led‬ ‭to‬ ‭the‬ ‭failure‬ ‭of‬ ‭the‬ ‭prosecution‬ ‭case‬ ‭involving‬ ‭the‬ ‭gruesome‬ ‭death‬ ‭of‬ ‭Udayakumar.‬ ‭The‬ ‭evidence‬ ‭adduced‬ ‭before‬ ‭the‬ ‭Court,‬ ‭if‬ ‭shorn‬ ‭of‬ ‭its‬ ‭taint‬ ‭and‬ ‭illegalities,‬‭is‬‭not‬‭sufficient‬‭to‬‭hold‬‭the‬‭accused‬‭guilty‬‭of‬‭the‬‭offence.‬‭The‬‭findings‬ ‭recorded‬ ‭in‬ ‭the‬ ‭impugned‬ ‭judgment‬ ‭holding‬ ‭the‬ ‭appellants‬ ‭guilty‬ ‭of‬ ‭charges‬ ‭framed‬ ‭against‬ ‭them‬ ‭are‬ ‭based‬ ‭on‬ ‭conjectures‬ ‭and‬ ‭surmises‬ ‭and‬ ‭hence,‬ ‭the‬ ‭same is unsustainable under law.‬ ‭60.‬ ‭Before‬ ‭parting,‬ ‭we‬ ‭would‬ ‭like‬ ‭to‬ ‭reiterate‬ ‭the‬ ‭words‬ ‭of‬ ‭the‬ ‭Apex‬ ‭Court‬ ‭in‬ ‭Ashish‬ ‭Batham‬ ‭v.‬ ‭State‬ ‭Of‬ ‭M.P‬‭31‬ ‭wherein‬ ‭it‬ ‭was‬ ‭observed‬ ‭that‬ ‭realities‬ ‭or‬ ‭truth‬ ‭apart,‬ ‭the‬ ‭fundamental‬ ‭and‬ ‭basic‬ ‭presumption‬ ‭in‬ ‭the‬ ‭administration‬‭of‬‭criminal‬‭law‬‭and‬‭justice‬‭delivery‬‭system‬‭is‬‭the‬‭innocence‬‭of‬‭the‬ ‭alleged‬‭accused‬‭and‬‭unless‬‭the‬‭charges‬‭are‬‭proved‬‭beyond‬‭reasonable‬‭doubt‬‭on‬ ‭the‬ ‭basis‬ ‭of‬ ‭clear,‬ ‭cogent,‬ ‭credible‬ ‭or‬ ‭unimpeachable‬ ‭evidence,‬ ‭the‬ ‭question‬‭of‬ ‭indicting‬ ‭or‬ ‭punishing‬ ‭an‬ ‭accused‬ ‭does‬ ‭not‬ ‭arise.‬ ‭We‬ ‭cannot‬ ‭merely‬ ‭be‬‭carried‬ ‭away‬ ‭by‬ ‭the‬ ‭heinous‬ ‭nature‬ ‭of‬ ‭the‬ ‭crime‬ ‭or‬ ‭the‬ ‭gruesome‬ ‭manner‬ ‭in‬ ‭which‬ ‭it‬ ‭was‬‭found‬‭to‬‭have‬‭been‬‭committed.‬‭Mere‬‭suspicion,‬‭however‬‭strong‬‭or‬‭probable‬ ‭it‬ ‭may‬ ‭be‬ ‭is‬ ‭no‬ ‭effective‬ ‭substitute‬ ‭for‬ ‭the‬ ‭legal‬ ‭proof‬ ‭required‬ ‭to‬ ‭substantiate‬ ‭the‬‭charge‬‭of‬‭commission‬‭of‬‭a‬‭crime‬‭and‬‭graver‬‭the‬‭charge‬‭is,‬‭greater‬‭should‬‭be‬ ‭the‬‭standard‬‭of‬‭proof‬‭required.‬‭Courts‬‭dealing‬‭with‬‭criminal‬‭cases‬‭at‬‭least‬‭should‬ ‭31‬ ‭[‭2‬ 002 AIR SC 3206]‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭141‬‭:‬ ‭constantly‬‭remember‬‭that‬‭there‬‭is‬‭a‬‭long‬‭mental‬‭distance‬‭between‬‭"may‬‭be‬‭true"‬ ‭and‬‭"must‬‭be‬‭true"‬‭and‬‭this‬‭basic‬‭and‬‭golden‬‭rule‬‭only‬‭helps‬‭to‬‭maintain‬‭the‬‭vital‬ ‭distinction‬‭between‬‭"conjectures"‬‭and‬‭"sure‬‭conclusions"‬‭to‬‭be‬‭arrived‬‭at‬‭on‬‭the‬ ‭touchstone‬ ‭of‬ ‭a‬ ‭dispassionate‬ ‭judicial‬ ‭scrutiny‬ ‭based‬ ‭upon‬ ‭a‬ ‭complete‬ ‭and‬ ‭comprehensive‬ ‭appreciation‬ ‭of‬ ‭all‬ ‭features‬ ‭of‬ ‭the‬ ‭case‬ ‭as‬ ‭well‬ ‭as‬ ‭quality‬ ‭and‬ ‭credibility of the evidence brought on record.‬ ‭61.‬ ‭Therefore,‬‭given‬‭the‬‭facts‬‭and‬‭circumstances‬‭of‬‭the‬‭case‬‭and‬‭in‬‭the‬ ‭light‬ ‭of‬ ‭the‬ ‭above‬ ‭discussion,‬ ‭we‬ ‭cannot‬ ‭bring‬ ‭ourselves‬ ‭to‬ ‭hold‬ ‭the‬ ‭accused‬ ‭appellants‬ ‭guilty‬ ‭of‬ ‭the‬ ‭charged‬ ‭offence‬ ‭as‬ ‭their‬ ‭guilt‬ ‭has‬ ‭not‬ ‭been‬ ‭proved‬ ‭beyond a reasonable doubt.‬ ‭62.‬ ‭Resultantly‬‭:‬ ‭a)‬ ‭Crl.A.No‬ ‭940‬ ‭of‬ ‭2018,‬ ‭Crl.A.No.‬ ‭959‬ ‭of‬ ‭2018,‬ ‭Crl.A.No.‬ ‭965‬ ‭of‬ ‭2018‬ ‭and‬ ‭Crl.A.No.1057 of 2018 are allowed.‬ ‭b)‬ ‭Crl.A.No.1132‬ ‭of‬ ‭2018‬ ‭is‬ ‭closed‬ ‭as‬ ‭the‬ ‭appellant‬ ‭had‬ ‭expired‬ ‭during‬ ‭the‬ ‭pendency of the proceedings.‬ ‭c)‬ ‭We‬ ‭reject‬ ‭the‬ ‭request‬ ‭for‬ ‭confirmation‬ ‭of‬ ‭the‬ ‭death‬ ‭sentence‬ ‭and‬ ‭dismiss‬ ‭DSR.No.6 of 2018.‬ ‭d)‬ ‭The‬‭finding‬‭of‬‭guilt,‬‭conviction‬‭and‬‭sentence‬‭passed‬‭against‬‭accused‬‭Nos.‬‭1,‬ ‭4, 5, 6, are set aside.‬ ‭2025:KER:64852‬ ‭DSR Nos.6/2018 & Con.Cases‬ ‭:‬‭142‬‭:‬ ‭e)‬ ‭The‬ ‭1st‬ ‭accused‬ ‭shall‬ ‭be‬ ‭set‬ ‭at‬ ‭liberty‬ ‭if‬ ‭his‬ ‭continued‬ ‭detention‬ ‭is‬ ‭not‬ ‭required in connection with any other case.‬ ‭f )‬ ‭The‬ ‭appellants‬ ‭in‬ ‭Crl.A.No.940‬ ‭of‬ ‭2008,‬ ‭Crl.A.No.959‬‭of‬‭2018,‬‭Crl.A.No.965‬ ‭of‬‭2018,‬‭being‬‭on‬‭bail,‬‭their‬‭bail‬‭bonds‬‭will‬‭stand‬‭cancelled,‬‭and‬‭they‬‭are‬‭set‬ ‭at liberty.‬ ‭ d/-‬ S ‭RAJA VIJAYARAGHAVAN V,‬ ‭JUDGE‬ ‭ d/-‬ S ‭K. V. JAYAKUMAR‬ ‭JUDGE‬ ‭PS/‬‭APM‬‭/‭2 ‬ 7.08.2025‬