Jharkhand High Court
Jawahar Yadav vs The State Of Jharkhand Through The Chief ... on 22 October, 2018
Author: Rongon Mukhopadhyay
Bench: Rongon Mukhopadhyay
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (Cr.) No. 312 of 2016
----
Jawahar Yadav, S/o Devlal Yadav, R/o village-Newar, P.O. Matlong, P.S. Manika, District-Latehar, Jharkhand. ....Petitioner Versus
1. The State of Jharkhand through the Chief Secretary, Government of Jharkhand, Ranchi.
2. The Home Secretary, Department of Home, Government of Jharkhand, Ranchi.
3. The Director General of Police, Government of Jharkhand, Ranchi.
4. The Inspector General of Police, Government of Jharkhand, Ranchi.
5. The Deputy Inspector General of Police, Government of Jharkhand, Ranchi.
6. The Superintendent of Police, Palamau at Daltonganj.
7. The Central Bureau of Investigation, C.G.O. Complex, New Delhi.
8. The Director, CBI, C.G.O. Complex, New Delhi.
.....Respondents
----
Coram: HON'BLE MR JUSTICE RONGON MUKHOPADHYAY
----------
For the Petitioner : Mr. R.S. Mazumdar, Sr. Advocate
For the Respondent-State : Mr. Rajiv Ranjan, Sr. Advocate
-----
C.A.V. Order
00/22/10/2018 Heard the parties.
2. This writ application has been preferred by the petitioner for the following reliefs:-
(i) For transfer of the investigation of Sadar (Satbarwa) P.S. Case No. 349 of 2015, corresponding to G.R. No. 1118 of 2015 registered under sections 147, 148, 149, 353 and 307 of the Indian Penal Code, Sections 25(1-b)A, 26, 27 and 35 of the Arms Act, under section 4 and 5 of the Explosive Substances Act and Section 17 of the Criminal Law Amendment Act, presently pending before the learned Chief Judicial Magistrate, Palamau at Daltonganj, to the Central Bureau of Investigation(CBI) in which 12 persons were shown or claimed to have been killed in a police encounter;
(ii) If the Hon'ble Court desires so, instead of handing over the matter to the Central Bureau of Investigation, it may constitute a SIT headed by the Retd. Judge of the Hon'ble High Court and comprising of such officers of Jharkhand State, who have worked in the CBI or NIA in the past and have requisite experience to handle the investigation of complicated cases, to cause a detailed investigation of the said case and the investigation of the said SIT may be -2- monitored by the Hon'ble High Court;
(iii) For any other suitable relief's to which the petitioner may be found entitled to in the eyes of law.
3. The facts of the case as narrated by the petitioner is that the son of the petitioner namely Uday Yadav was a para teacher in a school in Nevar village at Latehar. It has been stated that on 8/9th June, 2015 the son of the petitioner along with other relatives were sleeping on the roof of the house when at about 10.00 P.M. they were forcibly taken away by some persons on motorcycles. It has been alleged that on 10.6.2015, the petitioner and others could come to know that his son UdayYadav, his relative Neeraj Yadav along with 10 other persons were killed by a banned organization referred to as Jharkhand Jan Mukti Parishad ( J.J.M.P in short). It has been stated that the police and the C.R.P.F. had highlighted the incident as an encounter although the son of the petitioner and Neeraj Yadav were never concerned with any Maoist activities. Representations were given by the daughter in law of the petitioner to the Chief Secretary/Home Secretary/D.G.P. for proper investigation into the case but the entire episode was passed off as an encounter.
4. In order to appreciate the rival contentions, it would be necessary at the first instance to refer to the contents of the First Information Report which led to institution of Sadar (Satbarwa) P.S. Case No. 349/2015.
5. The First Information Report was instituted on the self statement of Mohammed Rustam, Sub Inspector of Police in which it was stated that on 8.6.2015 at about 9.40 P.M. an information was received that a group of Maoists were intending to cross the Manika Satbarwa border. On receiving such information a station diary entry was made and thereafter the police personnel along with C.R.P.F. personnel left for the said place. It has been stated that when they reached the metalled road in village- Bhalwari situated in N.H. 75 they found the personnel of Cobra Battalion 209 already present. A joint inspection of the vehicles started and some personnel of the Cobra Battalion were placed in strategic positions and some police personnel were placed in the unmettaled road near Jumrati Mian's Crusher Plant. It has been alleged that at about 11:00P.M. a white coloured Scorpio came speedily and on being asked to stop some of the persons came out from the vehicle and fled away. On finding an opportunity the Scorpio vehicle went towards Sarbarwa. The escapade of the Scorpio was informed to the concerned Police Station through wireless message. It has also been alleged that the police party had -3- followed the Scorpio. Subsequently, a silver coloured Scorpio came and on seeing the police party went towards the unmettaled road and when the personnel of the Cobra Battalion ordered the driver of the vehicle to stop, the occupants' started indiscriminate firing upon the police party. Further allegation has been levelled that in spite of repeated orders to stop firing and to surrender, the firing continued from the occupants' of the vehicle. It has been alleged that the members of the police party having no other option were directed to resort to limited firing. The Superintendent of Police, Palamau was given information about the firing and request was made to send extra forces. After sometime the Inspector General of Police, Palamau, the Superintendent of Police, Palamau and the Commandant of C.R.P.F.-134 Battalion reached the place of occurrence. It has been alleged that subsequently the firing stopped and on search being conducted some injured persons who were found at the place of occurrence were sent to the hospital and since there was no movement, it was presumed that the occupants' of the Scorpio vehicle were dead. The inquest was conducted in the next morning in the presence of the Circle Officer, Satbarwa and seizure lists were also duly prepared.
6. In the background facts of the case enumerated above and before taking note of the arguments advanced by the learned senior counsel for the respective parties, it would be necessary to refer to the various affidavits filed by both the sides.
7. The averments made in the writ application have been countered by the C.I.D.in its first affidavit in which apart from refuting such allegations it has been stated that the inquest report was prepared by the Circle Officer of Satbarwa and swab (hand wash) of the dead persons were also collected. The counter affidavit further reveals that the post- mortem of all the bodies was conducted by a duly constituted Medical Board at Sadar Hospital, Daltonganj and videography of the postmortem was also done in terms of the guidelines of the National Human Rights Commission. Continuing further with respect to the investigation which has been carried out by the C.I.D.it has been stated that the seized fire arms and ammunitions were firstly tested by the Sergeant Major, Police Line, Palamau which included Insas rifels, Carbines and rifles of other makes.
8. The findings revealed that firing pin of all the fire arms were found effective and except one rifle all were found to have been used in firing. It -4- has also been stated in the said affidavit that the District Police had conducted investigation from 9.6.2015 to 18.11.2015 after which the CID had taken over the investigation. It has also been stated that the seized fire arms, the swab of the dead persons and residue of the explosive materials and detonators were sent to the State Forensic Science Laboratory and on the basis of chemical analysis residues of sensitive high explosive mixture of lead aside and lead styphnate as well as residues of high explosive mixture of nitro glycerin, nitro cellulose and potassium nitrate could be detected on the washing of the exhibits. Counter affidavit further goes to add that the test report of the Forensic Science Laboratory of the seized fire arms revealed that the fire arms were found in perfect working condition. It has also been stated that the examination of swab of deceased persons further revealed that firing was done by three persons and for rest of the persons no opinion could be arrived at. Out of the 12 deceased persons, eight persons had been identified namely, 1. Uday Yadav, Kamlesh Yadav, 3 Dheeraj Yadav, Anurag Jee @ R.K. Jee @ Dr.Saheb, 5.Santosh Yadav, 6.Ezaj Ahmad,
7.Dinesh Kumar Yadav 8. Neeraj Yadav. It has been stated that the dead body of five unidentified persons were cremated after conducting photography and photographs were also published in the newspapers pursuant to which one person was identified as Budhram Oraon. The counter affidavit of the C.I.D. also reveals that a magisterial enquiry was conducted by the Additional Collector (Law and Order), Palamau wherein the statements of all concerned including the villagers were recorded and the inquiry ultimately came to a conclusion that there was an encounter between the Police and the naxals. Several criminal antecedents have also been referred to in the counter affidavit so far as the deceased Anurag Jee and Kamlesh Yadav are concerned. It has also been stated therein that the investigation was handed over to the C.I.D. vide memo no. 242 dated 31.07.2015 and the investigation was taken over by the C.I.D. on 5.1.2016. The counter affidavit further has tried to project a picture that the investigation into the offence is being appropriately pursued as it has been mentioned that after taking over the investigation the Investigating Officer of the C.I.D. had prepared a sketch map and had sent the towels seized from the seat of Scorpio vehicle bearing registration no. WB 60E-2011 to the State Forensic Science Laboratory, which had given its report.
-5-9. The petitioner has filed a supplementary affidavit in which it has been stated that during the pendency of the writ application, a team of National Human Rights Commission visited Jharkhand on February- March, 2017 to conduct an inquiry in the Bakhuria encounter case. Reference has also been made to the letter of the NHRC dated 5.5.2017 the contents of which reads as follows:-
a) The D.G.P. Jharkhand to take suitable action against the I.Os concerned, Supervisory Officers of the Police and the C.B/C.I.D. who have failed to properly investigate such a major case and submit a report.
b) The D.G.P., Jharkhand to have Case No. 349/2015 dated 9.6.2015 P.S. Satbarwa investigated expeditiously by an officer not below the rank of Superintendent of Police under the direct supervision of an I.G.
10. The supplementary affidavit further reveals that two of the police officials of Jharkhand namely Sub Inspector Harish Pathak and Sri Hemant Toppo the then D.I.G.Palamau range have given a vivid description of the incident which according to them never happened and the cover up which is being attempted by the Investigating Officer is to help the police personnel involved in such barbaric act go scot free.
11. The petitioner in reply to the first counter affidavit of the CID has filed an affidavit in which reference has once again been made to the inquiry conducted by the National Human Rights Commission. It has been stated therein that the murders were an act of conspiracy hatched by the State Police/C.R.P.F. and the J.J.M.P. as independent witnesses have disclosed that the victims were killed at some other location and their bodies were transported subsequently to the purported scene of crime. It has also been stated that the call details of the persons concerned in the so called operation were not collected which would have established the case of the petitioner and other aggrieved persons beyond redemption.
The reply once again reiterates about the statements given by the Sub- Inspector of Police, Harish Pathak and the then D.I.G., Sri Hemant Toppo. It further points out the various discrepancies which have surfaced in the entire sequence of events leading to the occurrence and the perfunctory investigation having been conducted by the State Police as also by the C.I.D.
12. The petitioner has also filed another supplementary affidavit wherein it has been stated that the petitioner and his other family -6- members have been approached and threatened with dire consequences if the present case is not withdrawn. Infact the matter had been referred to the A.D.G.P., C.I.D. on 6.12.2017 but no action has been taken by the department as yet. The supplementary affidavit also reveals about the contention of the petitioner regarding victimization of the persons who were expediting the investigation which includes Sub-Inspector, Harish Pathak who was transferred from Jamtara District to Jharkhand Police Academy, Hazaribagh and M.V. Rao, Additional Director General of Police, C.I.D. who was unceremoniously transferred within a few day of his joining in the C.I.D. to a place of posting in New Delhi. It has also been alleged in the supplementary affidavit that several other high ranking police officials who know the actual facts have also been transferred. The C.I.D. has also filed another counter affidavit trying to project a sequential development of the events which had taken place after the C.I.D. had taken over investigation from the District Police. It has been stated therein that Palamau is an extremely naxal infested district since long. The Intelligence Bureau, Government of India, the Special Branch of the State and other intelligence collecting units have always expressed a great concern over the area. It has been stated that the movement of the left wing extremists is regularly followed and in this perspective, an intelligence was generated by the I.B. about the movement of the dreaded naxal Anurag Jee and three others. The message was addressed to POLCENT, D.G.P., Jharkhand, A.D.G., Special Branch, Jharkhand and I.G., C.R.P.F., Eastern Sector, Jharkhand for necessary action. It has been submitted that again an intelligence generated by the I.B. was reproduced by the Commandant (Int), C.R.P.F., Eastern Sector about the movement of dreaded naxal Anurag Jee and two others. Subsequently, the I.B. had generated continuous intelligence regarding the movement of naxals and the same was forwarded to the appropriate authorities for taking necessary action. By referring to the various messages, the C.I.D. claims that there was a constant movement of the naxal commanders in the area bordering Palamau and Latehar districts. The counter affidavit reveals that in view of the intelligence, which has been gathered, an operational plan was made consisting of two assault groups comprising of Cobra personnel and personnel from Special Action Team. The operational team of Cobra had moved from Khunti to Latehar which was followed by the SAT team, which reached Latehar on 8.6.2015 at about 11.00 hours. The technical intelligence gathered from the tower -7- locations of the mobile phones of 14 dreaded naxals also proved their movement in the same area. The officer incharge of Satbarwa O.P. got an information about the discreet movement of the naxals on Latehar- Palamau State highway from S.P., Palamau and was directed to participate in the operation led by Cobra Battalion. The officer in charge, Satbarwa O.P. in terms of the direction of the S.P., Palamau recorded the same in the station diary and moved to the place of action with his 13 officers. The counter affidavit goes on to repeat that the district team started checking the vehicles and the Cobra team led an ambush in the probable route of retreat. It has been stated that after sometime a white coloured Scorpio vehicle disregarding the orders of the police officers sped away towards Palamau which made the police personnel alert and suspicious. Soon thereafter, the Scorpio vehicle, which was going to Palamau diverted its route to the eastern unmettled road. On seeing the police personnel and the members of Cobra Battalion, who had positioned themselves strategically in the route of retreat challenged the vehicle to stop. However, instead of stopping the vehicle, the extremists who were inside the vehicle started firing which continued for about an hour. The Cobra force also replied by counter firing and after the firing stopped, a search was made in which 12 dead bodies were found in scattered position along with several rifles/carbines, 188 rounds live cartridges, 117 rounds of empty cartridges and large quantity of logistics. The present counter affidavit further reveals that swabs of deceased extremists were collected and the inquest was also conducted by the Executive Magistrate. A postmortem was done by the Medical Officer and the same was video graphed. A team from the National Human Rights Commission had visited the place of occurrence and after conducting a confidential enquiry had directed that an S.P. ranked officer should investigate the case which would be supervised by an I.G. ranked officer. The counter affidavit also gives details about the test carried out by the Forensic Science Laboratory. It also states that several witnesses were examined including police personnels, witnesses from bereaved families and independent witnesses. The counter affidavit details the large number of cases pending against the decased-Anurag Jee. It also points to a purported press release issued by the Bihar, Jharkhand, North Chhatisgarh Special Area Committee, Vigilance and Regional and Zonal Committee by stating that the son of the petitioner namely Uday Yadav was a traitor. It also declared that all the deceased except the driver were -8- members of the PLGA (Peoples Liberation Guerilla Army).
13. The contents of the counter affidavit have been denied by the petitioner in reply. It has been stated that none of the intelligence reports which have been made in the second counter affidavit of CID contain any reference to Uday Yadav, son of the petitioner or any other person, against whom, no evidence has come regarding their involvement in extremist activities. It has also been contended that the C.R.P.F. being supposed to assist the local police and cannot act independently raises a suspicion about the operational plan having been prepared by the C.R.P.F. suo motu at Khunti. Suspicion has also been raised in this affidavit that Sri Hemant Toppo, who was the D.I.G., Palamau at the relevant point of time and Shri Ajay Linda, the then S.P., Latehar had categorically stated that they were kept in the dark for the reasons best known to the higher echelons of the police department. It has also been stated that if the call details of the police officers who had supposedly taken part in the operation were collected and analyzed the same would clearly have revealed that at the time of so called encounter they were not even present physically. Doubt has also been cast about the station diary entry by stating that in order to fabricate the evidence back dated entries could always be made. Manipulations of the evidence as per the reply are apparent from the face of the record with respect to weapons which were seized and later on repaired to establish the claim made by the police. The petitioner has also relied upon a purported video recording of JJMP extremist namely Gopal Singh who has disclosed that the incident was actually carried out by the JJMP extremists in presence of the police officers. The Magisterial Enquiry report has also been challenged by stating that it is a one sided report favoring the concocted story planted by the police as the findings are entirely based on the evidence of the police personnel who have claimed themselves to be present and have taken part in the enquiry. The Magisterial enquiry in absence of the statements of independent witnesses is a farce which is another attempt made by the police to hoodwink the general public. The affidavit also concentrates on the statement of Harish Pathak who has given an altogether different story and being the officer of Sadar Police, he was in a position to state about the actual facts. The affidavits filed by the respective parties having been taken note of, this Court now ventures into the arguments advanced by the respective senior counsels and the investigation carried out by the district police as well as the CID so as to come to a conclusion as to -9- whether an encounter had indeed taken place between the extremists and the police and the C.R.P.F. acting in tamdem or there was an attempt made to camouflage the actual incident.
14. Mr. R.S Mazumdar, learned senior counsel for the petitioner, has submitted that 12 persons were killed, out of which, five were minors. He submits that out of 12 persons, only two persons were supposed to be having antecedents and the police has not come out with any evidence with respect to rest 10 persons of they being involved in any criminal activities. Learned senior counsel has stated that in the alleged place of occurrence, no blood stains were found and on the recovered towels also, no blood stains could be detected and the said towels were sent to the Forensic Science Laboratory after about 18 months from the date of occurrence. He further submits while referring to the Forensic Science Laboratory report that RH factor of the towel cuttings has not been specified and the Investigating Officer did not clarify as to whether the blood group in the towel was of Izaz Amid, the driver of the Scorpio vehicle or not. Learned senior counsel while producing at the bar various colored photographs of the place of incident submits that apparently the towel attached to the driver's seat did not contain any blood stains. He has expressed his doubts with respect to the fact that the dead bodies were found in a queue which raises suspicion, more so on account of the fact that the photographs of the original scene of crime is not available. It has been stated that although the Investigating Officer has supposedly collected the Call Details Report (CDR) of the so called extremist but it had deliberately not collected CDRs of the police party although they have claimed to have participated in the so called encounter. Learned senior counsel submits that no blood or pellets were recovered from inside the Scorpio vehicle, which totally and unequivocally negates the prosecution case. It has further been alleged that the contents of the FIR as well as the counter affidavit reveal that there was recovery of 117 rounds of empty cartridges from the place of occurrence but no seizure was produced before the competent court for the reasons best known to the authorities. Learned senior counsel adds that the magisterial enquiry itself was a farce and an eye wash as no independent witnesses were examined and the said enquiry had concentrated itself only with respect to the statements of the police officials. He expresses surprise about the local police being kept in the dark about the operation as no communication or information was given during the so called operation.
-10-Mr. Mazumdar has also referred to the directions given by the National Human Rights Commission to the Director General of Police to take action against the Investigating Officer as also to appoint an officer of the rank of the Superintendent of Police to conduct the investigation. While referring to the counter affidavit filed by the respondent no. 3, learned senior counsel submits that the arms recovered were not effective but were later on repaired and made effective. He has also referred to various photographs and has stated that one of the guns did not even have a barrel and it was basically a wooden pistol. He has stated that as per police manual, the articles recovered had to be marked but the same was also not done. Learned senior counsel adds further that the report of the Forensic Science Laboratory with respect to the swabs taken of the deceased persons indicated that the same were left handers, which also belie the encounter, which is claimed to have taken place between the police and the extremists. It has been stated that the exhibits were produced before the court after 16 days and before the Forensic Science Laboratory after 18 months without any reasonable explanation, which further mystifies the incident and points to a farcical encounter by the police. While referring to the inspection report of the vehicles, it has been submitted that although a finding has been recorded that the mirrors of the Scorpio vehicle were found to be totally broken but the same is contrary to the photographs, which were initially taken, in which the mirrors barring some bullets holes otherwise were found to be intact. He has also referred to the presence of the then DIG, Palamau Range-Shri Hemant Toppo and the Officer-incharge of Sadar P.S. Shri Harish Chandra Pathak in the purported place of occurrence, both of whom, have narrated an altogether different story than what has been stated in the FIR and the subsequent investigation. Infact, Shri Harish Chandra Pathak had brought the discrepancy to the notice of the higher echelons of the police force much before the writ petition was filed but there was no response on such revelations. Mr. Mazumdar has also highlighted the transfer of ADG (CID), Shri M.V. Rao while stating that ADG(CID) was taking appropriate and speedy measures to conclude the investigation in a proper fashion but only to prevent the ADG(CID) to go to the bottom of the actual incident he was unceremoniously transferred to an inconsequential post at New Delhi. Infact, according to learned senior counsel for the petitioner, whoever has tried to speed up the investigation has been transferred, which further points to a needle of suspicion -11- regarding attempts to cover up the actual incident. Learned senior counsel while once again reiterating his prayer for handing over of the investigation to the CBI has referred to various judicial pronouncements in the case of Dharam Pal Vs. State of Haryana and Ors. reported in AIR 2016 SC 618; Manohar Lal Sharma Vs. Principal Secretary and Others reported in (2014) (2)SCC 532; Pooja Pal Vs. Union of India & Others reported in (2016) 3 SCC 135 and Hema Vs. State through Inspector of Police, Madras, reported in (2013) 10 SCC 192.
15. Mr. Rajiv Ranjan, learned senior counsel appearing for the respondents-State, has vehemently submitted that nothing of substance has been indicated by the petitioner, which would necessitate the investigation to be carried out by the premier investigating agency of the country. He has stated that investigation had been handed over to the CID, which has taken appropriate steps by examining the independent witnesses apart from the police officials including C.R.P.F. personnel involved in the encounter and the investigation so far unerringly points to an encounter having taken place at village Bakhuria between the extremists and the police and C.R.P.F. personnel which led to the death of 12 persons including the dreaded extremist in the name of Anurag Jee. Learned senior counsel submits that the case made out by the petitioner does not merit consideration as it only concentrates itself on a supposedly encounter having taken place between JJMP extremists and the deceased extremists. Learned senior counsel submits that no aspersion has been cast upon the police force. He has also referred to the inputs of the Intelligence Bureau dated 25.5.2015, in which intelligence was gathered that the dreaded naxal Anurag Jee was moving around and the same was communicated to the Cobra battalion. Learned senior counsel has also referred to the intelligence reports dated 27.5.2015 and 3.6.2015. He has stated that on 7.6.2015, two assault groups were constituted of Cobra Battalion and SAP. Learned senior counsel has projected the planning and execution of encounter by referring to GPS location of Cobra battalion as well as the tower location of three naxals who were moving around the area near Bakhuria village where the encounter had ultimately taken place. He has stated that the bodies were recovered in a scattered position but thereafter they were kept in a straight line as such it cannot be construed that the encounter had taken place elsewhere and the bodies were kept in a straight line at some other place. Learned senior counsel further submits that 188 rounds of firing -12- was done by Cobra Battalion and the videography of the postmortem was also prepared and preserved which would indicate that there was no suppression of the actual facts as alleged by the petitioner. Learned senior counsel also submits that initially the investigation was conducted by the police but on 31.07.2016, case was handed over to the CID. While referring to the postmortem, it has been stated that no charring injuries were found which would rule out the possibility of firing from a close range. He further submits that swabs were taken from both the right and left hand and the findings were given by the State Forensic Science Laboratory on the basis of chemical analysis. He has also stated that the statements of 48 personnel have been recorded and the instructions which were given by the erstwhile ADGP(CID) on 21.9.2016 are also being scrupulously followed. Referring to the CD which contains the statement of one Gopal Singh, Mr. Rajiv Ranjan, learned senior counsel, submits that the same has been given in captivity under duress and therefore no meaningful association can be made with the said CD Learned senior counsel adds that more than 90 persons have been examined by the CID and the investigation is going on a right direction and on such consideration, CID be allowed to continue with the investigation, more so in view of the fact that it is not an exceptional circumstance to handover the investigation to the CBI.
16. Upon consideration of the submissions advanced by the learned senior counsel for the respective sides, the case diary, which has been produced by the State, has been perused. The case diary, which has been perused is of the police which contains the self-statement of Md. Rustom, the informant of Sadar (Satwarwa) P.S. Case No.349 of 2015. Paragraph 5 contains the description of place of occurrence, which is at village-Bakhuria under Satwarba O.P. towards the metalled road to Latehar in N.H. 75 and an unmettaled road from Bhaluahi more which goes towards Bhaluahi village. The re-statement of the informant has been recorded at paragraph 7 and the statement of C.R.P.F personnel namely Nitin Kumar Irla, Vishwadeep Kapil, Rajendra Singh and Devi Lal, have been recorded at paragraphs 8, 9, 10 and 11 of the case diary. Inquest report of all the 12 persons killed in the encounter finds place at paragraph 17 of the case diary. Most of the other paragraphs are replete with the statement of the police personnel of Satwarba O.P., the personnel of Cobra battalions and the witnesses to the seizure list. Md. Shamsuddin Ansari is an independent witness, whose statement has -13- been recorded in paragraph 32 of the case diary and who has disclosed that on 8.6.2015 he was sleeping outside his house due to heat and at about 12.15 A.M. he had heard the sound of firing. Since the area in question is naxal infested, he locked himself inside the house due to fear and in the morning when he went near the crusher machine of Jumrati Mian he had seen a crowd having gathered and 10-12 bodies of extremists were found lying. He has further stated that he had come to know that on account of an encounter between the police personnel and the extremists, several extremists including Anurag Yadav were killed. Same fact has been disclosed by some of the independent witnesses namely Ram Prasad Ram, Jafruddin Ansari, Nand Kishore Ram and Fazal Karim. The postmortem report is mentioned at paragraph 234 onwards and the report of the State Forensic Science Laboratory finds place at paragraph 244 which reveals that the fire arms, which were recovered included automatic regular Insas rifle, semi automatic regular, U.S. spring field rifle, semi automatic regular U.S. Carbine and single sheet bolt action regular rifle, which were subjected to chemical analysis and it was opined "sign of previous firing from the said rifles before sending it to the laboratory". The report further reveals that chemical analysis was also done of the swabs(hand wash) collected from the left hand and right hand of the deceased persons which were marked ½ and 1/R up to 12/2 and 12/R. It was concluded with respect to three deceased that firing was conducted through left hand and so far as the rest are concerned, the data obtained was not sufficient for any conclusive opinion.
17. The investigation was taken over by the CID as noted above on 5.1.2016 and paragraph 397 contains the inspection report of Scorpio vehicle bearing registration no. WB 60E-2011, which concluded that 48 bullet hole marks were found in the vehicle and it was opined that the holes were covered by high velocity bullets fired frequently through fire arms of 7.62 MM caliber, 5.56 MM caliber and .303 caliber rifles. The investigation by CID apart from taking the statements of the witnesses who were examined by the police under section 161 of Cr.P.C. had also recorded the statement of various witnesses both independent as well as personnel of Cobra battalion. The statement of Hemant Toppo has been recorded in annexure to part-C of the case diary wherein he has stated that he was posted from 20.2.2015 to 16.6.2015 as DIG, Palamau Range having additional charge of Principal, Jungle Warfare School. He has -14- stated that on 8.6.2015, he was busy in his official work on account of visit of the Additional Secretary, Home Department, Government of India and he had returned to his residence through Monika, Bakhuria and Satwarba and he did not find any unusual happenings. He has further stated that at about 1 P.M., he received a call on his mobile informing him that DGP wants to have a talk with him. He has disclosed that the DGP had informed him about an encounter going on between the Cobra Battalion and Naxals and he was directed to monitor the situation. The S.P., Latehar informed him that he was not aware about the incident of encounter and the S.P., Palamau also claimed his ignorance about the incident. He has also stated that Satbarwa O.P. Incharge had disclosed about the hearing of gun shot from Bakhuria. He had reached Bakhuria village at about 3.30 A.M. and found I.G. Palamau, S.P., Palamau, S.P. Latehar, the Commanding Officer of Cobra Battalion and large number of personnel from the police, Cobra Battalion and C.R.P.F. as well as some media persons present. He had found 12 dead bodies smeared with blood lying on the ground and some dead bodies had arms besides them. He had doubted the encounter as there was no blood on the ground and the dead bodies were lying in a queue and there was no prior information to the police. He has further disclosed about his suspicion that the incident had been carried out by the JJMP extremists. The statement of Harish Chandra Pathak has also been visited who has stated that he was the officer in charge of Sadar P.S. from 2014 to 28.6.2015. In the night of 8/9.6.2015 at about 2 A.M., S.P., Palamau had informed him that there has been an encounter leading to some causalities and he was directed to bring the ADM, Law & Order to the place of occurrence. He has stated that when he reached the place of occurrence, it was dark and there were several persons present. With the advent of dawn, he went to the place of occurrence where he found the dead bodies lying in a single line and arms were kept besides them. One of the rifles did not have a bolt and magazine and there was no cartridge in nearby place. He has also disclosed that there was no blood stains inside the Scorpio vehicle. The Superintendent of Police had called him and directed him to become the informant, which was politely refused by this witness. He has further reiterated about detecting various discrepancies in the purported scene of crime which is contrary to what has been claimed by the police officials from the very initial stage. The case diary further reveals that the statements were also recorded of Manju Yadav, wife of deceased Uday -15- Yadav, Ishwar Yadav, Santosh Yadav, Jawahar Yadav, petitioner of the present case, the informant-Md.Rustom as well as several other witnesses.
18. The contents of the case diary of the police as well as the CID have been indicated in the preceding paragraphs only with a view to come to a conclusion as to whether there indeed was some cover up of the actual incident or the encounter as claimed by the police from the very initial stage had indeed taken place with the extremists which led to the death of 12 persons.
19. Before recording a finding with respect to rival contentions regarding the contentious issues placed before this Court, the judicial pronouncements on the power of the court to handover the investigation to CBI in appropriate cases has been taken note of.
20. In the case of Dharam Pal Vs. State of Haryana and others reported in AIR 2016 SC 618=(2016) 4 SCC 160, it was held as follows:-
"20. Be it noted here that the constitutional courts can direct for further investigation or investigation by some other investigating agency. The purpose is, there has to be a fair investigation and a fair trial. The fair trial may be quite difficult unless there is a fair investigation. We are absolutely conscious that direction for further investigation by another agency has to be very sparingly issued but the facts depicted in this case compel us to exercise the said power. We are disposed to think that purpose of justice commands that the cause of the victim, the husband of the deceased, deserves to be answered so that miscarriage of justice is avoided. Therefore, in this case the stage of the case cannot be the governing factor.
21. We may further elucidate. The power to order fresh, de novo or reinvestigation being vested with the constitutional courts, the commencement of a trial and examination of some witnesses cannot be an absolute impediment for exercising the said constitutional power which is meant to ensure a fair and just investigation. It can never be forgotten that as the great ocean has only one test, the test of salt, so does justice has one flavour, the flavour of answering to the distress of the people without any discrimination. We may hasten to add that the democratic set-up has the potentiality of ruination if a citizen feels, the truth uttered by a poor man is seldom listened to. Not for nothing it has been said that sun rises and sun sets, light and darkness, winter and spring come and go, even the course of time is playful but truth remains and sparkles when justice is done. It is the bounden duty of a court of law to uphold the truth and truth means absence of deceit, absence of fraud and in a criminal investigation a real and fair investigation, not an investigation that reveals itself as a sham one. It is not acceptable. It has to be kept uppermost in mind that impartial and truthful investigation is imperative. If there is indentation or concavity in the investigation, can the "faith" in investigation be regarded as the gospel truth? Will it have the sanctity or the purity of a genuine investigation? If a grave suspicion arises with regard to the investigation, should a constitutional court close its hands and accept the proposition that as the trial has commenced, the matter is beyond it? That is the "tour de force" of -16- the prosecution and if we allow ourselves to say so it has become "idée fixe" but in our view the imperium of the constitutional courts cannot be stifled or smothered by bon mot or polemic. Of course, the suspicion must have some sort of base and foundation and not a figment of one's wild imagination. One may think an impartial investigation would be a nostrum but not doing so would be like playing possum. As has been stated earlier, facts are self-evident and the grieved protagonist, a person belonging to the lower strata. He should not harbour the feeling that he is an "orphan under law".
21. A note of caution was placed that the suspicion must have some sort of foundation and would not be a figment of one's wild imagination. Infact the said judgment had taken into consideration the case of K.V. Rajendran Vs. Superintendent of Police, CBCID South Zone, Chennai and others, in which it was held as follows:-
"In view of the above, the law can be summarised to the effect that the Court could exercise its constitutional powers for transferring an investigation from the State investigating agency to any other independent investigating agency like CBI only in rare and exceptional cases. Such as where high officials of State authorities are involved, or the accusation itself is against the top officials of the investigating agency thereby allowing them to influence the investigation, and further that it is so necessary to do justice and to instil confidence in the investigation or where the investigation is prima facie found to be tainted/biased."
.
22. The responsibility of conducting an investigation being unfettered by any outside interference is a sine qua non for a proper investigation and in this context reference may be made to the case of Manohar Lal Sharma Vs. Principal Secretary and others reported in (2014) 2 SCC 532. The relevant is quoted hereunder:-
"24. In the criminal justice system the investigation of an offence is the domain of the police. The power to investigate into the cognizable offences by the police officer is ordinarily not impinged by any fetters. However, such power has to be exercised consistent with the statutory provisions and for legitimate purpose. The courts ordinarily do not interfere in the matters of investigation by police, particularly, when the facts and circumstances do not indicate that the investigating officer is not functioning bona fide. In very exceptional cases, however, where the court finds that the police officer has exercised his investigatory powers in breach of the statutory provision putting the personal liberty and/or the property of the citizen in jeopardy by illegal and improper use of the power or there is abuse of the investigatory power and process by the police officer or the investigation by the police is found to be not bona fide or the investigation is tainted with animosity, the court may intervene to protect the personal and/or property rights of the citizens.
25.Lord Denning [The Due Process of Law, First Indian Reprint 1993, p. 102.] has described the role of the police thus:
"In safeguarding our freedoms, the police play a vital role. Society for its defence needs a well-led, well-trained and well-disciplined force of police whom it can trust: and enough of them to be able to prevent -17- crime before it happens, or if it does happen, to detect it and bring the accused to justice.
The police, of course, must act properly. They must obey the rules of right conduct. They must not extort confessions by threats or promises. They must not search a man's house without authority. They must not use more force than the occasion warrants."
26. One of the responsibilities of the police is protection of life, liberty and property of citizens. The investigation of offences is one of the important duties the police has to perform. The aim of investigation is ultimately to search for truth and bring the offender to book".
23. With respect to monitoring of investigation and the purposes of such monitoring, it was concluded as follows:-
"38. The monitoring of investigations/inquiries by the Court is intended to ensure that proper progress takes place without directing or channelling the mode or manner of investigation. The whole idea is to retain public confidence in the impartial inquiry/investigation into the alleged crime; that inquiry/investigation into every accusation is made on a reasonable basis irrespective of the position and status of that person and the inquiry/investigation is taken to the logical conclusion in accordance with law. The monitoring by the Court aims to lend credence to the inquiry/investigation being conducted by CBI as premier investigating agency and to eliminate any impression of bias, lack of fairness and objectivity therein".
24. In the case of Pooja Pal Vs. Union of India and others reported in (2016) 3 SCC 135, it was a case involving the murder of the husband of the appellant who was a Member of Parliament from Phoolpur Constituency, in which investigation was handed over to the CBI after considering the various authorities on the subject and the relevant are as follows:-
"51. In Zahira Habibulla H. Sheikh [Zahira Habibulla H. Sheikh v. State of Gujarat, (2004) 4 SCC 158 : 2004 SCC (Cri) 999] , commonly adverted to as "Best Bakery Case" on the theme, the aspects of perfunctory and partisan role of the investigating agency as well as improper conduct of the trial involved by the Public Prosecutor surfaced for scrutiny. Though the trial was over resulting in acquittal of the accused persons mainly as the purported eyewitnesses had resiled from the statements made by them under Section 161 CrPC (hereinafter to be referred to as "the Code") during the investigation coupled with faulty and biased investigation and laconical trial, this Court responded to the request for a fresh trial made by the State and one of the eyewitnesses, Zahira. It was pleaded, inter alia, that when a large number of witnesses have turned hostile, it ought to raise a reasonable suspicion that they were being threatened or coerced. Apart from alleging that the prosecution did not take steps to protect the star witnesses, it was contended as well that the trial court had failed to exercise its power under Section 311 of the Code to recall and re-examine them as their testimony was essential to unearth the truth and record a just decision in the case.
54. It was propounded in Zahira Habibulla case [Zahira Habibulla H. Sheikh v. State of Gujarat, (2004) 4 SCC 158 : 2004 SCC (Cri) 999] that in a criminal case, the fate of the proceedings cannot -18- always be left entirely in the hands of the parties, crimes being public wrongs in breach and violation of public rights and duties, which affect the whole community and are harmful to the society in general. That the concept of fair trial entails the triangulation of the interest of the accused, the victim, society and that the community acts through the State and the prosecuting agency was authoritatively stated. This Court observed that the interests of the society are not to be treated completely with disdain and as persona non grata. It was remarked as well that due administration of justice is always viewed as a continuous process, not confined to the determination of a particular case so much so that a court must cease to be a mute spectator and a mere recording machine but become a participant in the trial evincing intelligence and active interest and elicit all relevant materials necessary for reaching the correct conclusion, to find out the truth and administer justice with fairness and impartiality both to the parties and to the community.
55. In Zahira Habibulla case [Zahira Habibulla H. Sheikh v. State of Gujarat, (2004) 4 SCC 158 : 2004 SCC (Cri) 999] while highlighting the courts' overriding duty to maintain public confidence in the administration of justice, it was enunciated as well that they cannot turn a blind eye to vexatious and oppressive conduct, discernable in relation to the proceedings. That the principles of rule of law and due process are closely linked with human rights protection, guaranteeing a fair trial, primarily aimed at ascertaining the truth, was stated. It was held as well that the society at large and the victims or their family members and relatives have an inbuilt right to be dealt fairly in a criminal trial and the denial thereof is as much injustice to the accused as to the victim and the society.
57. It was underlined in Zahira Habibulla case [Zahira Habibulla H. Sheikh v. State of Gujarat, (2004) 4 SCC 158 : 2004 SCC (Cri) 999] that if ultimately the truth is to be arrived at, the eyes and ears of justice have to be protected so that the interest of justice do not get incapacitated in the sense of making the proceedings before the courts, mere mock trials. While elucidating that a court ought to exercise its powers under Section 311 of the Code and Section 165 of the Evidence Act judicially and with circumspection, it was held that such invocation ought to be only to subserve the cause of justice and the public interest by eliciting evidence in aid of a just decision and to uphold the truth. It was proclaimed that though justice is depicted to be blindfolded, it is only a veil not to see who the party before it is, while pronouncing judgment on the cause brought before it by enforcing the law and administer justice and not to ignore or turn the attention away from the truth of the cause or the lis before it, in disregard of its duty to prevent miscarriage of justice. That any indifference, inaction or lethargy displayed in protecting the right of an ordinary citizen, more particularly when a grievance is expressed against the mighty administration, would erode the public faith in the judicial system was underlined. It was highlighted that the courts exist to do justice to the persons who are affected and therefore they cannot afford to get swayed by the abstract technicalities and close their eyes to the factors which need to be positively probed and noticed. The following statement in Jennison v. Baker [Jennison v. Baker, (1972) 2 QB 52 : (1972) 2 WLR 429 : (1972) 1 All ER 997 (CA)] , was recalled: (QB p. 66) "... 'The law should not be seen to sit by limply, while those who defy it go free, and those who seek its protection lose hope.'"-19-
25. Consideration was also made with respect to the power of the Court under Article 226 of the Constitution of India to handover the investigation to the CBI and it was held as follows:-
"64. The content and scope of the power under Article 226 of the Constitution of India to direct investigation by CBI in a cognizable offence, alleged to have taken place within the territorial jurisdiction of the State, without the consent of the State Government fell for scrutiny of this Court in Committee for Protection of Democratic Rights [State of W.B. v. Committee for Protection of Democratic Rights, (2010) 3 SCC 571 : (2010) 2 SCC (Cri) 401] . While examining the issue in the context of the power of judicial review as embedded in the constitutional scheme, it was held that no Act of Parliament could exclude or curtail the powers of the constitutional courts in that regard. Reiterating, that the power of judicial review is an integral part of the basic structure of the Constitution, it was underlined that the same was essential to give a pragmatic content to the objectives of the Constitution embodied in Part III and other parts thereof. In elaboration, it was held that Article 21 of the Constitution not only takes within its fold, the enforcement of the rights of the accused but also the rights of the victim. It was predicated that the State has a duty to enforce the human rights of the citizens providing for fair and impartial investigation, against any person accused of commission of any cognizable offence.
65. Referring to Section 6 of the Delhi Special Police Establishment Act, 1946, it was ruled in Committee for Protection of Democratic Rights case [State of W.B. v. Committee for Protection of Democratic Rights, (2010) 3 SCC 571 : (2010) 2 SCC (Cri) 401] that any restriction imposed thereby could not be construed to be one on the powers of the constitutional courts and thus cannot be taken away or curtailed or diluted thereby. While proclaiming the supervening powers of the High Court under Article 226 of the Constitution of India to direct entrustment of the investigation to CBI as in the case involved, this Court sounded a caveat as well that the very plenitude of such power inheres a great caution in its exercise and though no inflexible guidelines can be laid down in that regard, the same has to be invoked sparingly, cautiously and in exceptional situation when it becomes necessary to provide credibility and to instil confidence in the investigation or where the incident may have national and international ramifications or where such an order may be necessary for doing complete justice and enforcing the fundamental rights.(emphasis supplied)
75. That the extraordinary power of the constitutional courts under Articles 32 and 226 of the Constitution of India qua the issuance of direction to CBI to conduct investigation must be exercised with great caution, was underlined in Committee for Protection of Democratic Rights [State of W.B. v. Committee for Protection of Democratic Rights, (2010) 3 SCC 571 : (2010) 2 SCC (Cri) 401] as adverted to hereinabove. Observing that although no inflexible guidelines can be laid down in this regard, it was highlighted that such an order cannot be passed as a matter of routine or merely because the party has levelled some allegations against the local police and can be invoked in exceptional situations where it becomes necessary to provide credibility and instil confidence in investigation or where the incident may have national and international ramifications or where such an order may be necessary for doing complete justice and for enforcing the fundamental rights.-20-
79. The precedential ordainment against absolute prohibition for assignment of investigation to any impartial agency like CBI, submission of the charge-sheet by the normal investigating agency in law notwithstanding, albeit in an exceptional fact situation warranting such initiative, in order to secure a fair, honest and complete investigation and to consolidate the confidence of the victim(s) and the public in general in the justice administering mechanism, is thus unquestionably absolute and hallowed by time. Such a measure, however, can by no means be a matter of course or routine but has to be essentially adopted in order to live up to and effectuate the salutary objective of guaranteeing an independent and upright mechanism of justice dispensation without fear or favour, by treating all alike.
85. As succinctly summarised by this Court in Committee for Protection of Democratic Right [State of W.B. v. Committee for Protection of Democratic Rights, (2010) 3 SCC 571 : (2010) 2 SCC (Cri) 401] , the extraordinary power of the constitutional courts in directing CBI to conduct investigation in a case must be exercised sparingly, cautiously and in exceptional situations, when it is necessary to provide credibility and instil confidence in investigation or where the incident may have national or international ramifications or where such an order may be necessary for doing complete justice and for enforcing the fundamental rights. In our comprehension, each of the determinants is consummate and independent by itself to justify the exercise of such power and is not interdependent on each other".
26. In the case of Hema Vs. State through Inspector of Police, Madras reported in (2013) 10 SCC 192, it was held as follows:-
"10. It is settled law that not only fair trial, but fair investigation is also part of the constitutional rights guaranteed under Articles 20 and 21 of the Constitution of India. Accordingly, investigation must be fair, transparent and judicious and it is the immediate requirement of the rule of law. As observed by this Court in Babubhai v. State of Gujarat [(2010) 12 SCC 254 : (2011) 1 SCC (Cri) 336] the investigating officer cannot be permitted to conduct an investigation in a tainted and biased manner. It was further observed that where non-interference of the court would ultimately result in failure of justice, the court must interfere. Though reliance was placed on the above decision in Babubhai case [(2010) 12 SCC 254 : (2011) 1 SCC (Cri) 336] by the appellant, it is not in dispute that in that case, the High Court has concluded by giving detailed reasons that the investigation was totally one-sided based on mala fides. Further, in that case, the charge-sheets filed by the investigating agency in both the cases were against the same set of accused. This was not the situation in the case on hand. Though the State Crime Branch initiated investigation, subsequently, the same was taken over by CBI considering the volume and importance of the offence".
27. Having pondered over the guidelines as propounded by the Apex Court, this Court now ventures into the necessity or otherwise of handing over of the investigation to the CBI. The photographs, which have been produced and also brought on record, do create a doubt on the facts placed by the police regarding the encounter. It is indeed surprising that all the 12 bodies were kept in a line as if somebody had brought the dead bodies from some other place and arranged it in a queue. If the place of -21- occurrence was indeed what has been divulged by the police as the place where the dead bodies were found, it is highly improbable that the bodies would be found in such a position and they would have remained scattered. Although a feeble argument has been attempted on behalf of the State that the bodies were initially in a scattered position and subsequently were kept in a straight line, and if such was the situation, it creates a graver doubt in absence of adequate quantity of blood in an around the dead body and all the deceased had died due to gun shot injury as it was but natural that huge quantity of blood would be around the bodies and at nearby places and absence of the same leads credence to the theory that the incident had taken place elsewhere and the bodies were surreptitiously brought to the alleged place of occurrence by giving it a colour of an encounter between the police force and the extremists. Infact this issue was precisely conveyed by Shri Hemant Toppo and Shri Harish Chandra Pathak in their statements recorded under section 161 of Cr.P.C. The photographs further reveal that no blood stains were found on the towel inside the Scorpio vehicle but the towel which was sent to the Forensic Science Laboratory after a long delay was found to be having a traces of human blood of AB Group. There is no matching DNA report which would conclusively prove that the blood detected in the towel was of the driver Izaz Ahmed. Another noticeable factor which has also drawn the attention of the court is that the FSL team had found the glasses of Scorpio vehicle fully broken but the photograph reveals otherwise. The details of the inspection report of Scorpio vehicle bearing registration no.WB 60E-2011 reveals that front glass, the rare side glass, front seat, both side window glass, middle seat both side window glass and rare right side window glass were fully broken and left front wheel was damaged and several types of holes were found on the body of the Scorpio vehicle. Apart from the glasses in the Scorpio vehicle appearing to be intact barring bullet holes, the other noticeable feature is that not a single bullet or empty cartridges were recovered from inside the vehicle, which is contrary to what has been disclosed in the investigation as it has been alleged that the firing had indeed taken place from inside the vehicle also. It is to be noted herein that the photographs produced by the petitioner has not been seriously disputed.
28. It is the case of the petitioner that several witnesses who were in the know of the actual incident were never examined by the Investigating Officer at the initial stage of investigation, which includes Smt. Suman -22- Gupta, the then I.G., Ranchi Range, Shri Rezi Dungdung, the then ADGP, CID, Shri Ajay Linda, the then S.P., Latehar. These police pesonnel could have thrown some light on the actual state of affairs but their non examination at the initial stage of investigation, both by the police and by the CID appear to further enhance the grave suspicion regarding the so called encounter. The petitioner has relied upon a video of one Gopal Singh, purported a JJMP extremist who has stated about the encounter being carried out by the JJMP extremists but the veracity or otherwise of such statement cannot be considered for the present as it is not known as to whether such statement was given under duress or with an oblique motive.
29. The State Forensic Science Laboratory had submitted its report mentioning that the swabs were collected from the left hand and right hand of the dead bodies. The report of the three deceased were conclusive, in which firing was made through the left hand but no definite opinion could be formulated with respect to other exhibits. This also creates a doubt as to whether the deceased had indeed shot at the police personnel and raises a suspicion regarding the so called swabs taken from the left hand and right hand of the deceased.
30. It is well known that both Latehar and Palamau districts are naxal infested. It is surprising that when it is claimed that there was a preplanned move to track down the extremists the adjoining district police was never even been made aware about the impending encounter.
31. In a case of this magnitude where 12 persons were killed the least one would have expected was a fast paced, no frills investigation by the police. The district police investigated from 9.6.2015 to 18.11.2015 and thereafter it was the CID which took up investigation. The same also proceeded at a snails' pace. The pace picked up once Shri M.V. Rao, ADG(CID) started supervising the investigation and in a meeting held on 8.12.2017 gave various directions, which would indicate that the investigation was finally proceeding in a right direction but his transfer on 13.12.2017 to New Delhi raised obvious questions. Infact, an intervention application was filed being I.A. No. 9878 of 2017, which was disposed of on 19.12.2017 with certain directions. This Court is aware that for administrative reasons, a person can be transferred but the timing of the transfer of ADG(CID) can lead to various conclusions. The National Human Rights Commission had also doubted the investigation by the police as well as the CID as the DGP, Jharkhand was directed to take -23- suitable action against the I.Os concerned, supervising officers of the police and CB/CID who have failed to properly investigate such a major case.
The entire sequence of events narrated above raises more questions than it answers regarding the investigation. Prima facie, it appears to be an attempt to camouflage the actual incident by adopting dilatory methods and conducting a perfunctory investigation.
32. Since the investigation by the police was not making much headway and perhaps to restore sanity the investigation was handed over to the CID, which is another investigating wing of the State Government. The subject matter of Sadar (Satwarba)P.S. Case No.349 of 2015 involves the liquidation of 12 persons dubbed extremists through an encounter by the police as claimed by the investigating agency and disbelieved by many as a cover up to the acts of JJMP and to glorify the so called police action. Dissenting voices have emanated in the form of the then DIG-Shri Hemant Toppo and officer in charge of Sadar P.S. Shri Harish Chandra Pathak who have convincingly doubted the story planted by the police. This case is one of the most highlighted and controversial cases in the State of Jharkhand. The public confidence has been shaken and eroded on the consequential ramifications of the so called encounter. The public confidence cannot be instilled if the State agencies continue to investigate when the needle of suspicion points to the police force itself. To quote the proverbial expression "Caeser's wife must be above suspicion".
33. In order to instill the confidence of the public in the law enforcing agencies and to uphold the dispensation of justice unfettered and uninfluenced by any outside force, the premier impartial investigating agency of the nation, the CBI has therefore to take up the investigation.
34. It is, therefore, directed that the Central Bureau of Investigation (CBI) (Respondent Nos. 7 and 8) shall take over the investigation of Sadar (Satwarba) P.S. Case No. 349 of 2015 and shall conclude the same expeditiously and file a report as ordained by law before the trial court.
35. This writ application stands disposed of with the aforementioned observations and directions.
36. Pending I.As, if any, stand disposed of.
(Rongon Mukhopadhyay,J) Rakesh/