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 2, Cited by 68]

Supreme Court - Daily Orders

Tilly Gifford vs Michael Floyd Eshwar on 1 August, 2017

Bench: Ranjan Gogoi, L. Nageswara Rao, Navin Sinha

                                                     1



                                       IN THE SUPREME COURT OF INDIA
                                     CRIMINAL APPELLATE JURISDICTION

                                 CRIMINAL APPEAL NO(S).1297 OF 2017
                             (Arising out of SLP(Crl.) No.3555 of 2015)

                         TILLY GIFFORD                      ...APPELLANT(S)

                                                   VERSUS

                         MICHAEL FLOYD ESHWAR & ANR.        ...RESPONDENT(S)

                                               WITH
                              SPECIAL LEAVE PETITION (Crl.) No.6389 of 2015


                                                  O R D E R

SLP(Crl.) No.3555 of 2015

1. Leave granted.

2. The High Court of Karnataka by its order dated 19.06.2014 interdicted the investigation of a criminal proceeding and after a lapse of almost eleven months i.e. on 22.05.2015 made available its reasons for the impugned conclusions. The correctness of the said view has been assailed before us in Signature Not Verified the present appeal.

Digitally signed by

NEETU KHAJURIA Date: 2017.08.03 17:59:55 IST Reason:

3. We have heard the learned counsels for the parties.

2

4. A perusal of the order of the High Court released on 21.05.2015 would indicate that the High Court has gone far beyond the contours of its power and jurisdiction under Section 482 Cr.P.C. to quash a criminal proceeding, the extent of such jurisdiction having been dealt with by this Court in numerous pronouncements over the last half century. Time and again, it has been emphasized by this Court that the power under Section 482 Cr.P.C. would not permit the High Court to go into disputed questions of fact or to appreciate the defence of the accused. The power to interdict a criminal proceeding at the stage of investigation is even more rare. Broadly speaking, a criminal investigation, unless tainted by clear malafides, should not be foreclosed by a Court of Law.

5. It is perhaps upon realization of the limited parameters of High Court's jurisdiction, that Shri Mahesh Jethmalani, learned senior counsel for the respondent-accused, has in all fairness 3 confined his arguments to what the learned counsel comprehends to be the core issue, namely, whether there was any F.I.R. in existence in law so as to enable an investigation to be undertaken.

6. Apart from drawing our attention to the initial complaint dated 02.03.2013, which was registered as a petition by the jurisdictional police station and the F.I.R. registered on 11.03.2013, Shri Jethmalani has read out the statements of Smt. Sharadhadevi, Shri S.E. Nagesh, Shri Vasudev, Shri G. Udaya Ravi and Shri G.N. Mohan made in the course of inquiry proceedings held pursuant to the impugned order of the High Court. On the basis of the aforesaid statements, it is contended that it is clear and evident that there was no valid F.I.R. lodged to be registered as a criminal offence for investigation.

7. We are afraid, we do not agree with what has been very forcefully argued on behalf of the respondent-accused. 4

8. On a consideration of the statements of the persons examined in the course of investigation, referred to above, as well as the statements of other such persons examined, findings were recorded by the Enquiry Officer in his report submitted to the High Court which, inter alia, is to the following effect:-

β€œOn 2.3.2013, a complaint was lodged with Nazarbad PS of Mysore City by Eward Joubert Vaningen wherein he was accompanied by Tilly Gifford, Ajit Lobo and Marina Meyn. The then PI, Nazarbad police station Mr. Mohan did not act on the complaint immediately and the same complaint was considered only on 11.3.2013 at 18.45 hours wherein a criminal case was registered vide Nazarbad police station Cr.No.46/13 u/s 403-409-420 and 464 IPC. The original complaint of Edwin Joubert Vaningen was missing from the case file. Serious procedural lapses in registration of the FIR was seen and the misplaced original complaint and the delay in the registration of the FIR till 11.3.2013 (day prior to the death of Edwin Joubert Vaningen) raise serious 5 doubts regarding the reasons for such delay. The delay in taking action on the complaint of Edwin Joubert Vaningen between 2.3.2013 to 11.3.2013 only benefits Michael Floyd Eshwer. The delay and the advantage it gives to Michael Floyd Eshwer would safely permit us to conclude that omission and commissions by then PI of Nazarbad police station Mr. Mohan and the then DCP Shri Basavaraj Malagatti were at the behest of Michael Floyd Eshwer.”

9. We have extracted the aforesaid findings (which clearly appear to be against the respondent-accused) only to highlight the fact that the statements on which reliance has been placed have been appreciated by the Inquiry Officer and conclusions have been drawn and reached, which fact would be suggestive of an imminent requirement of appreciation of materials to be unravelled by a proper investigation so as to arrive at the necessary findings on the core issue i.e. the legal existence of a valid F.I.R. However, taking into account the fact that 6 the inquiry was conducted pursuant to the order of the High Court to unravel the truth surrounding the lodging of the F.I.R. and was not a step in the investigative process which, in any case, has been interdicted by the High Court by the impugned order, we do not consider it prudent to come to one conclusion or the other with regard to the said findings. However the findings of the inquiry would clearly indicate that a large volume of material facts surrounding the lodging of the F.I.R. and its authenticity needs to be investigated and the truth unravelled. But this is what has been interdicted by the High Court. In the above situation, we find ourselves unable to agree with the view taken by the High Court. On the contrary, we are of the opinion that the F.I.R. in question should be fully investigated in accordance with law and thereafter further legal consequences as may be warranted should be allowed to take effect. We order accordingly and direct the completion of the investigation within sixty 7 days from today, whereafter steps in accordance with law will follow.

10. We consequently set aside the order of the High Court dated 19.06.2014 released on 22.05.2015 and dispose of the appeal in the above terms.

SLP(Crl.) No.6389 of 2015

In view of the findings recorded in the inquiry report (at page 82 of the typed copy furnished to the Court) which has been extracted in the order of Criminal Appeal arising out of SLP(Crl.) No.3555 of 2015, the special leave petition (Crl.) No.6389 of 2015 is dismissed.

....................,J.

(RANJAN GOGOI) ...................,J.

(L. NAGESWARA RAO) ...................,J.

                                    (NAVIN SINHA)
NEW DELHI
AUGUST 01, 2017
                                   8
ITEM NO.14                 COURT NO.4                SECTION II-C

                S U P R E M E C O U R T O F     I N D I A
                        RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (Crl.) No(s). 3555/2015 (Arising out of impugned final judgment and order dated 19-06-2014 in CRP No. 3615/2013 passed by the High Court of Karnataka at Bangalore) TILLY GIFFORD Petitioner(s) VERSUS MICHAEL FLOYD ESHWAR & ANR. Respondent(s) WITH SLP(Crl) No. 6389/2015 (II-C) Date : 01-08-2017 These petitions were called on for hearing today. CORAM :

HON'BLE MR. JUSTICE RANJAN GOGOI HON'BLE MR. JUSTICE L. NAGESWARA RAO HON'BLE MR. JUSTICE NAVIN SINHA For Petitioner(s) SR No.3555/2015 Mr. Rajesh Mahale, AOR SR No. 6389/2015 Mr. Anirudh Sanganeria, Adv.
Mr. R. D. Upadhyay, AOR Mr. Mohd. Shahid Hussain, Adv.
For Respondent(s) SR No.3555/2015 Mr. Mahesh Jethmalani, Sr. Adv.
Ms. Chaitra Pawar, Adv.
Mr. Ravindra Keshavrao Adsure, AOR SR No.3555/2015 Mr. Joseph Aristotle S., AOR Ms. Priya Aristotle, Adv.
Mr. Ashish Yadav, Adv.
Ms. Romsha Raj, Adv.
SR No. 6389/2015 Mr. Mr. Ravindra Keshavrao Adsure, AOR Mr. S. Jayarm Bhatt, Adv.
Mr. Siddheshwar Biradar, Adv.
UPON hearing the counsel the Court made the following O R D E R Crl.Appeal @ SLP(Crl.) No.3555 of 2015 The appeal is disposed of in terms of 9 the signed order.
SLP(Crl.) No.6389 of 2015
In view of the findings recorded in the inquiry report (at page 82 of the typed copy furnished to the Court) which has been extracted in the order of Criminal Appeal arising out of SLP(Crl.) No.3555 of 2015, the special leave petition (Crl.) No.6389 of 2015 is dismissed.



(NEETU KHAJURIA)                      (ASHA SONI)
  COURT MASTER                      BRANCH OFFICER

(Signed order is placed on the file)