Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Varghese Kuruvila vs State Of Kerala
2024 Latest Caselaw 26465 Ker

Citation : 2024 Latest Caselaw 26465 Ker
Judgement Date : 5 September, 2024

Kerala High Court

Varghese Kuruvila vs State Of Kerala on 5 September, 2024

                                                2024:KER:66881

            IN THE HIGH COURT OF KERALA AT ERNAKULAM
                          PRESENT
         THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

 THURSDAY, THE 5TH DAY OF SEPTEMBER 2024/14TH BHADRA, 1946

                   CRL.MC NO.6592 OF 2024

        CRIME NO.VC/2/12/KTM/2012 OF VACB, KOTTAYAM

AGAINST THE ORDER/JUDGMENT DATED 26.06.2024 IN CRL.M.P
797/2024 IN CC NO.3 OF 2014 OF ENQUIRY COMMISSIONER AND
SPECIAL JUDGE (VIGILANCE), KOTTAYAM
PETITIONER/ACCUSED:

          VARGHESE KURUVILA, AGED 54 YEARS,
          S/O.A.B.KURUVILA, ADIYAYIL HOUSE,
          PERINGARA VILLAGE, CHATHANKARY P.O.,
          PATHANAMTHITTA, PIN - 689112.

          BY ADVS.
          AKHIL VIJAY
          C.S.AJAYAN
RESPONDENTS/STATE/COMPLAINANT:

    1     STATE OF KERALA,
          REPRESENTED BY PUBLIC PROSECUTOR,
          HIGH COURT OF KERALA, PIN - 682031.

    2     DEPUTY SUPERINTENDENT OF POLICE,
          VIGILANCE AND ANTI-CORRUPTION BUREAU,
          KOTTAYAM COLLECTORATE P.O.,
          KOTTAYAM, PIN - 686002.

          BY ADVS.
          RENJITH B.MARAR, AMICUS CURIAE
          A.RAJESH, SPECIAL PUBLIC PROSECUTOR(VIGILANCE)
          REKHA.S, SR.PUBLIC PROSECUTOR


THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
23.08.2024, THE COURT ON 05.09.2024, PASSED THE FOLLOWING:
 Crl.M.C.No.6592 of 2024

                                   - 2 -
                                                          2024:KER:66881


                                                                  'C.R'
                              O R D E R

Dated this the 5th day of September, 2024

Can the accused in a criminal trial lay his hands

on statements, documents and material objects

collected during the course of investigation, but

which are not relied upon by the Investigating

Officer? It is this question which falls for

consideration in this Criminal Miscellaneous Case,

which stems from the interpretation of Rule 19(4)

of the Criminal Rules of Practice, Kerala, 1982

(the Rules, for short). Before referring to the

Rule as such, it is necessary to advert to the

factual premise, which occasioned the above

Crl.M.C. The petitioner is the sole accused in

C.C.No.3/2014 of the Special Court, Kottayam. The

offences alleged are under Section 7 and Section

13(1)(d), read with Section 13(2) of the

Prevention of Corruption Act. The case was

- 3 -

2024:KER:66881

scheduled for trial on 05.08.2024. While so, on

15.05.2024, the petitioner/accused filed an

application (Annexure-A2) under Rule 19(4) of the

Rules, seeking a direction to furnish a list of

documents and material objects, including the

statements, documents and material objects which

are not relied upon by the investigation officer.

By Annexure-A3 order, the same was dismissed by

the learned Special Judge, finding that Rule 19(4)

was introduced as an amendment of the year 2022,

whereas the final report in the case was filed as

far back as, in 2014. Learned Special Judge found

that there was no mandate to supply the documents

sought for in Annexure-A2 application at the time

of filing the final report. On such premise,

Annexure-A2 was dismissed vide Annexure-A3, which

is under challenge in this Crl.M.C.

2. Having regard to the complexity of the issue

- 4 -

2024:KER:66881

involved, this Court appointed Sri.Renjith B.

Marar as the Amicus Curiae.

3. Heard Sri.Akhil Vijay, learned counsel for the

petitioner; Smt.Rekha.S, learned Senior Public

Prosecutor for the 1st respondent; Sri.A.Rajesh,

learned Special Public Prosecutor for the 2nd

respondent and also the learned Amicus.

4. This Court will first deal with the

submissions made by the learned Amicus. Learned

Amicus would invite the attention of this Court to

the history and genesis of the right recognised

under Rule 19(4) to a suo motu proceeding

registered by a three Judges Bench of the

Honourable Supreme Court under Article 32 of the

Constitution, titled In Re: To Issue Certain

Guidelines Regarding Inadequacies and Deficiencies

in Criminal Trials v. State of Andhra Pradesh and

- 5 -

2024:KER:66881

Others reported in 2021 (3) KHC 273 : 2021 (10)

SCC 598 ('suo motu proceeding', for short). The

Honourable Supreme Court took note of common

deficiencies in criminal trials and the dichotomy

in certain practices adopted by trial courts. Lack

of clarity and uniformity in the Criminal Rules of

Practice formulated by various High Courts in the

country was also taken stock of. A Draft Rules on

Criminal Practice, 2021 was propounded by the

learned Amici curiae appointed in that case, to

which the response of various States were called

for. After considering their response, the Draft

Rules, appended to the judgment in suo motu

proceeding, was accepted and finalised by the

Honourable Supreme Court, with suitable

modifications. All High Courts were directed to

take expeditious steps to incorporate the Draft

Rules on Criminal Practice, 2021 to the rules

governing criminal trials. Necessary directions

- 6 -

2024:KER:66881

were issued to State Governments as well.

5. One among the aspects, which gained the

attention of the Honourable Supreme Court in the

Draft Rules is regarding the list of documents and

statements, which are furnished to the accused at

the commencement of trial, which is specifically

dealt with in paragraph no.11 of the suo motu

proceeding, to which my attention is invited by

the learned Amicus. Paragraph no.11 is extracted

here below:

"11. The amici pointed out that at the commencement of trial, accused are only furnished with list of documents and statements which the prosecution relies on and are kept in the dark about other material, which the police or the prosecution may have in their possession, which may be exculpatory in nature, or absolve or help the accused. This court is of the opinion that while furnishing the list of statements, documents and material objects under Sections 207/208, Cr.PC, the

- 7 -

2024:KER:66881

magistrate should also ensure that a list of other materials, (such as statements, or objects/documents seized, but not relied on) should be furnished to the accused.

This is to ensure that in case the accused is of the view that such materials are necessary to be produced for a proper and just trial, she or he may seek appropriate orders, under the Cr.PC. for their production during the trial, in the interests of justice. It is directed accordingly; the draft rules have been accordingly modified. [Rule 4(i)]"

6. The modified Rule 4(i) in the Draft Criminal

Rules on Practice, 2021 appears as follows:

"4.SUPPLY OF DOCUMENTS UNDER SECTIONS 173, 207 AND 208 CR.PC i. Every Accused shall be supplied with statements of witness recorded under Sections 161 and 164 Cr.PC and a list of documents, material objects and exhibits seized during investigation and relied upon by the Investigating Officer (I.O) in accordance with Sections 207, 208, Cr.PC. Explanation: The list of statements, documents, material objects and exhibits

- 8 -

2024:KER:66881

shall specify statements, documents, material objects and exhibits that are not relied upon by the Investigating Officer."

7. It is in accord with the directions in the suo

motu proceeding and the Draft Rules on Criminal

Practice, 2021 that Rule 19(4) was introduced to

the Criminal Rules of Practice in Kerala, which

reads thus:

"19(4) Every accused shall be supplied with statement of witnesses recorded and a list of documents as are mentioned in Sections 173, 207 and 208 of the Code. In addition, every accused shall be supplied with a list of the material objects which the Investigation Officer relies upon. The list shall also specify those statements, documents and material objects that are not relied upon by the Investigating Officer."

8. Another three Judges Bench of the Honourable

Supreme Court considered the issue again in Manoj

and others v. State of Madhya Pradesh [2023 (2)

- 9 -

2024:KER:66881

SCC 353]. The Honourable Supreme Court took stock

of the directions contained in the suo motu

proceeding and opined in paragraph no.179 that the

prosecution, in the interests of fairness, should

as a matter of rule, in all criminal trials comply

with the rule and furnish the list of statements,

documents, material objects and exhibits, which

are not relied upon by the Investigating Officer.

There was a direction to the presiding officers of

courts in criminal trials to ensure compliance of

the Rule.

9. A three Judges Bench of the Honourable Supreme

Court again considered the issue in Ponnusamy P.

v. State of Tamil Nadu [2022 SCC Online SC 1543].

In paragraph no.11 of Ponnusamy P. (supra), the

Supreme Court took stock of an earlier decision of

the Supreme Court in Siddhartha Vasisht @ Manu

Sharma v. State (NCT of Delhi) [(2010) 6 SCC 1]

- 10 -

2024:KER:66881

and also Manoj and others (supra).

10. Thereafter, the Honourable Supreme Court took

stock of the dictum laid down in Manjeet Singh

Khera v. State of Maharashtra [2013 (9) SCC 276],

which held that the requirement of disclosure is

an intrinsic part of the right to fair trial under

Article 21 of the Constitution, which dictum was

subsequently reaffirmed in P. Gopalkrishnan v.

State of Kerala and Another [2020 (9) SCC 161].

The Honourable Supreme Court also referred to the

judgment in V.K.Sasikala v. State Rep. By

Superintendent of Police [2012 (9) SCC 771],

wherein the issue was with respect to an

application made by the accused in respect of

documents forwarded to the court under Section

173(5) Cr.P.C., but which were not relied upon by

the prosecution. The Honourable Supreme Court held

that, it is incumbent upon the trial court to

- 11 -

2024:KER:66881

supply the copies of these documents, as a facet

of just, fair and transparent investigation/trial

and the same constituted an inalienable attribute

of the process of fair trial, which Article 21

guarantees to every accused. Paragraph no.21 of

V.K.Sasikala (supra) was extracted in Ponnusamy P.

(supra), wherein it was held that what is material

is not the stage of making the request and that,

what is significant is the non-disclosure of

certain documents forwarded to the court by the

investigating agency for the reason that the same

favours the accused. V.K.Sasikala (supra) held

that a right in favour of the accused has to be

conceded, enabling access to the said documents,

if claimed.

11. Two things are important with respect to

V.K.Sasikala (supra). V.K.Sasikala (supra) was

rendered at a time when a provision similar to

- 12 -

2024:KER:66881

Rule 19(4) was not there in the Statute. Secondly,

the request in that case was in respect of certain

documents which were forwarded to the Magistrate,

though not relied upon by the prosecution. The

scenario was different at the time when

Ponnusamy P. (supra) was being considered, at

which point of time, the Rules in tune with the

directions of the Honourable Supreme Court in the

suo motu proceeding has not been framed in the

State of Tamil Nadu. The Supreme Court in

paragraph no.13 of Ponnusamy P. (supra) held that,

even in respect of documents not forwarded to the

Magistrate as required under Section 173(5)

Cr.P.C., the accused cannot be disentitled from

accessing such material, which may have an

exculpatory value. It is to fill up this lacuna

that Rule 4 in the Draft Rules, 2021 was

introduced with a requirement to provide a list of

all the documents, material evidence etc., seized

- 13 -

2024:KER:66881

during the course of examination, regardless of

the question whether the prosecution relies on it

or not. Now, the crucial findings in Ponnusamy P.

(supra) comes at paragraph no.17, which is

extracted herebelow:

"17. As stated earlier, the requirement of disclosure elaborated on in Manoj, not only was premised on the formulation of draft rules, but normatively premised on the ratio of the three-judge bench decision in Manu Sharma (supra). In these circumstances, the proper and suitable interpretation of the disclosure requirement in Manoj (supra) would be that:

(a) It applies at the trial stage, after the charges are framed.

(b) The Court is required to give one opportunity of disclosure, and the accused may choose to avail of the facility at that stage.

(c) In case documents are sought, the trial court should exercise its discretion, having regard to the rule of relevance in the context of the accused's right of defence. If the

- 14 -

2024:KER:66881

document or material is relevant and does not merely have remote bearing to the defence, its production may be directed. This opportunity cannot be sought repeatedly - the trial court can decline to issue orders, if it feels that the attempt is to delay.

(d) At the appellate stage, the rights of the accused are to be worked out within the parameters of Section 391 CrPC.

12. In Ponnusamy P. (supra), what has been

referred above is the majority judgment, to which

Bela M. Trivedi, J. dissented, for the reason

that, the Rules, as envisaged in the suo motu

proceeding, have not come into force, insofar as

the State of Tamilnadu is concerned.

13. Thus according to the learned Amicus, the

right of the accused in this regard as envisaged

by Rule 19(4) should be recognized, even if the

- 15 -

2024:KER:66881

same is sought to be enforced at the trial stage,

after the charges are framed, however, taking into

account the caveat as contained in paragraph

no.17(c) of Ponnusamy P. (supra) extracted above.

Learned Amicus would also submit that in a

situation where the right is sought to be enforced

after the commencement of the trial, the same has

to be decided on the basis of the principle

enshrined in V.K.Sasikala (supra), which has been

taken stock of and approved in Ponnusamy P.

(supra).

14. Learned counsel for the petitioner would

submit that the impugned order cannot be sustained

in view of the expatiation of law in Ponnusamy P.

(supra). Besides, a judgment of the learned Single

Judge of this Court in Akhil Sabu v. State of

Kerala [2024 (5) KHC 49] is also pressed into

service, which directed the trial courts to afford

- 16 -

2024:KER:66881

a specific posting for the compliance of Rule

19(4) before commencement of the trial. The

judgment in Akhil Sabu (supra) was directed to be

forwarded to all the Criminal Courts by the

District Registry, which emphasise the

significance of compilance of Rule 19(4). Learned

counsel would submit that, the refusal of such an

important relief, on the premise that Rule 19(4)

was not in force at the time when final report was

filed, would completely negate the seminal right

of fair trial of the accused, under Article 21.

15. Learned Special Public Prosecutor would

completely support and endorse the submissions

made by the learned Amicus, as also, the learned

counsel for the petitioner.

16. It appears that the issue should be presumed

to have attained a quietus by virtue of the law

- 17 -

2024:KER:66881

enunciated in Ponnusamy P. (supra). However, for

the sake of completion, this Court will refer to

the essential change which has been brought out by

Rule 19(4). Section 173(2) speaks of the

ingredients to be contained in a final report, to

be submitted by the investigating officer upon

conclusion of the investigation. As per Section

173(5), the police officer has to forward to the

Magistrate along with the report, all documents,

or relevant extracts thereof, on which the

prosecution proposes to rely upon and all

statements recorded under Section 161, again of

the persons whom the prosecution proposes to

examine as its witnesses. Out of the documents and

the statements so liable to be furnished under

Section 173(5), the police officer has got a

liberty/discretion under Section 173(6) to suggest

non supply of any part of the statement to the

accused, if such statement is either not relevant;

- 18 -

2024:KER:66881

or its disclosure is not essential in the interest

of justice; or in a case where it is inexpedient

to disclose the same in public interest. This

Court will also look into the requirements under

Rule 207 and 208 of the Code. While Section 173

speaks of the duty of the police officer, Section

207 carves out the rights of the accused as

regards supply of the police report/final report

and other documents. In cases which are triable by

a Court of Session, Section 208 takes care of the

situation. It is relevant to note that under

Section 207, the accused is entitled to the police

report/final report, the First Information Report

and also the statements recorded under Section

161(3), of those persons whom the prosecution

proposes to examine as its witnesses, excluding

therefrom any part which is sought to be exempted

under Section 173(6). The first proviso to Section

207 would clearly indicate that in respect of a

- 19 -

2024:KER:66881

request made under Section 173(6), the discretion

is ultimately left to the Magistrate, as to

whether the copy of the document is to be

furnished to the accused or not.

17. It is in addition to these requirements that

Rule 19(4) seeks to operate. It is pertinent to

note that Rule 19(4) speaks of statement of

witnesses and a list of documents mentioned in

Section 173, 207 and 208 of the Code. In addition,

every accused is to be supplied with the list of

material objects, which the Investigating Officer

relies upon. Upto this part of Rule 19(4), the

same is traceable to the requirements under

Sections 173, 207 and 208 of the Code. The

additional part comes in the last limb of Rule

19(4), which specifies that the list of documents

to be supplied to the accused shall also specify

those statements, documents and material objects,

- 20 -

2024:KER:66881

which are not relied upon by the Investigating

Officer. It is this part, which is ingrained into

the Rules, pursuant to the directions made by the

Honourable Supreme Court in the suo motu

proceeding. This Court also notice that Rule 19(4)

has been incorporated to Chapter-4 of the Criminal

Rules of Practice, which speaks of presentation of

pleadings, reports, documents and remands, which

would obviously indicate that the time for

compliance of Rule 19(4), is the time when the

requirements under Sections 207/208 have to be

complied with.

18. Learned counsel for the petitioner canvasses

an argument to the effect that, in the Draft Rules

forming part of the judgment in suo motu

proceeding, the requirement to furnish the list of

documents, statements and material objects which

are not relied upon by the Investigating Officer

- 21 -

2024:KER:66881

is brought in as an explanation to Rule 4 of the

Draft Rules, Rule 4 mandating supply of statement

of witnesses and list of documents, material

objects and exhibits seized during investigation.

Inasmuch as it has been introduced only as an

explanation to the right under Rule 4, the

amendment is only clarificatory in nature,

wherefore, it is liable to be reckoned as

retrospective in operation, is the counsel's

submission.

19. This Court is not quite impressed with the

above argument, for two reasons. Firstly, the

Draft Rules, 2021 cannot be looked into for the

present purpose, since Rule 19(4) has been

engrafted to the Criminal Rules of Practice in

Kerala, where the Rule is not introduced as an

explanation, but as an independent provision.

Secondly, this Court is of the opinion that the

- 22 -

2024:KER:66881

applicability of Rule 19(4) shall not be adjudged

in the touchstone of prospectivity or

retrospectivity of the said rule. Instead, the

endeavour should be to fructify and crystallize

the rights conferred under Rule 19(4). The benefit

of the rule has to be translated to action in all

cases, where it is possible to do so. As pointed

out by the learned Amicus, though Rule 19(4)

appears to be procedural in nature, it constitutes

a new right in the hands of the accused to have

access to those documents, which are not relied

upon by the prosecution. Thus conceived, Rule

19(4) cannot be categorised as merely procedural,

but have shades of substantive rights as well. But

that interpretation is fraught with the danger of

an argument that an amendment touching substantive

rights can only be prospective, which, if

accepted, would result in complete negation of

such important right even in cases, where such

- 23 -

2024:KER:66881

rights can be given effect to. This Court is

therefore of the opinion that the focus should not

be on the prospectivity and restrospectivity, but

on the purpose, for which Rule 19(4) was

introduced; and any interpretation should be to

uphold and operationalize such right conferred

under Rule 19(4).

20. Now, the crucial question boils down to the

correctness of the line of thought adopted in the

impugned order that Rule 19(4) will apply and

operate prospectively, that is to say, only to

cases where the final reports are filed after

19.05.2022 - the date on which Rule 19(4) came

into force - at the time when Sections 207 or 208,

as the case may be, has to be complied with. This

Court is afraid whether that interpretation will

withstand the test of law. This Court will have to

first address the purpose for which Rule 19(4) has

- 24 -

2024:KER:66881

been introduced, as is elucidated in paragraph

no.11 of the suo motu proceeding. The accused has

a right for access to all materials, which are

collected during the course of investigation, be

it in the form of documents, statements or

material objects, dehors and independent of the

fact whether the prosecution seeks to rely upon

the same. The very reason that the prosecution is

not relying upon the same, may imply that it is

not in favour of the prosecution and may perhaps

be exculpatory in nature. As part of the right to

fair trial, well recognised under Article 21 of

the Constitution, the accused should have the

right to access, peruse and even rely upon such

material gathered during the course of

investigation, since the ultimate purpose of a

criminal trial is to unearth the truth.

21. If we bear in mind the above purpose of Rule

- 25 -

2024:KER:66881

19(4), the point of time at which the right is

sought to be enforced would pale into

insignificance. If such a right is sought to be

enforced before the commencement of the trial,

thereby meaning the examination of the witnesses,

there cannot be any reason, as to why the same

should be denied or deprived to the accused. The

legal position has been clarified in Ponnusamy P.

(supra) in paragraph no.17(a), where it is held

that it applies at trial stage, after the charges

are framed. By virtue of paragraph no.17(b), the

accused should be given an opportunity of

disclosure at that stage, of course, subject to

the caveat contained in clause (c) to paragraph

no.17, to rule out the possibility of delaying

tactics. In the above referred state of affairs,

shorn off the niceties and technicalities as

regards the point of time at which such an

opportunity is to be given to the accused, it

- 26 -

2024:KER:66881

should be the endeavour of every criminal court to

add life and force to Rule 19(4), so as to

safeguard an important right of the defense,

enshrined in under Article 21 of the Constitution.

Any interpretation otherwise would defeat the very

purpose of introduction of the rule, and also, the

purpose sought to be served by such introduction,

as has been highlighted by the Supreme Court in

suo motu proceeding. A situation may arise, where

the right is sought to be enforced after the

commencement of the trial. This scenario has not

arisen in the given facts and this Court is not

called upon to answer the issue. The same will be

addressed in an appropriate case, wherein, the

criminal courts may adequately and appropriately

be guided by the principles laid down in

V.K. Sasikala (supra) as approved in Ponnusamy P.

(supra).

- 27 -

2024:KER:66881

22. In the circumstances, the impugned order will

stand set aside. The learned Special Judge will

give an opportunity to the accused person in terms

of Rule 19(4) by directing the Investigating

Officer to produce a list specifying those

statements, documents and material objects, that

are not relied upon by the Investigating Officer.

This Court also cautions the learned Special Court

to take care of the caveat as contained in clause

(c) of paragraph no.17 in Ponnusamy (supra), to

ensure that exercise of the right under Rule 19(4)

will not become a camouflage/ruse for delaying the

trial. The petitioner is also directed to

co-operate with the speedy and efficacious conduct

of the trial. To ensure the above referred aspect,

this Court grants a time of two weeks from the

date of furnishing such list of documents for the

petitioner to take further action, if any, based

on such list and, at any rate, the matter can be

- 28 -

2024:KER:66881

listed for trial within a period of two months

from the date of receipt of a copy of this order.

23. This Court places on record its sincere and

profound appreciation to Sri.Renjith B.Marar, the

learned Amicus for the effective assistance

rendered to this Court in resolving the issue.

Sd/-

C.JAYACHANDRAN JUDGE SKP/ww

- 29 -

2024:KER:66881

PETITIONER'S ANNEXURES:

ANNEXURE A1 A TRUE COPY OF THE FINAL REPORT FILED BY THE VIGILANCE AND ANTI-CORRUPTION BUREAU, KOTTAYAM IN FIR NO: VC 2/12/KTM.


ANNEXURE A2        A CERTIFIED COPY OF THE PETITION FILED
                   BY    THE    PETITIONER    IN   CRL.M.P
                   NO.797/2024    IN   C.C.03/2014   DATED

15.05.2024 BEFORE THE HONOURABLE COURT OF THE ENQUIRY COMMISSIONER AND SPECIAL JUDGE (VIGILANCE), KOTTAYAM.

ANNEXURE A3 A CERTIFIED COPY OF THE ORDER PASSED BY THE HONOURABLE COURT OF THE ENQUIRY COMMISSIONER AND SPECIAL JUDGE (VIGILANCE), KOTTAYAM DATED 26.06.2024 IN CMP NO.797/2024 IN C.C.03/2014.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter