High Court Madhya Pradesh High Court

Krishna Devi vs The State Of Madhya Pradesh on 15 December, 2010

Madhya Pradesh High Court
Krishna Devi vs The State Of Madhya Pradesh on 15 December, 2010
                        WP No.14057/2007




15.12.2010.

         Shri Brijesh Shukla for the petitioner.
         Shri P.K. Kaurav, Dy.AG, for the Respondents No.1 to 3.

Petitioner has sought the following relief :

i. to direct the respondents 1 & 2 to
make investigation of the complaint
by some independent and high
power committee or to some
higher officer or though C.I.D.

ii. To direct the respondents to make
fair and impartial investigation on
the entire incident and thereafter to
register criminal case against the
accused persons.

iii. To direct the respondents to
provide police protection to the
petitioner and her family members.

iv. To grant any other relief which may
deem fit and proper.

Grievance of the petitioner is that daughter of petitioner

namely ‘k’ was abducted and was raped by several persons under

the protection of one Panchulal Prajapati, State MLA. Though a

report was lodged, but, because of the State MLA who belongs to

ruling party, no action was taken by the police, so this petition was

filed.

Though return has been filed in which respondents have

stated that a criminal case was registered, but, from perusal of the

averments made in the complaint, petition and the affidavit of ‘k’ it

appears that matter deserves to be investigated by an
WP No.14057/2007

independent officer, without being influenced by the status of

culprits.

In view of the aforesaid, respondent No.2 (Two) is directed

to issue appropriate direction for investigation in the matter by

independent officer not below the rank of Dy.SP. Said officer shall

submit his report to respondent No.3 and in case any cognizable

offence is found, proper action shall be taken by the respondent

No.3 in that regard.

Aforesaid exercise shall be completed by the respondents

No.2 and 3 within a period of 60 days from the date of

communication of this order. Petitioner to communicate this order

forthwith to respondent No.2 along with a copy of this petition for

ready reference of respondent No.2.

Looking to the facts of the case, it is directed that none of

the party shall give publicity to this matter or report to the media

until unless investigation is completed by respondents No.2 and 3.

Petition stands disposed of with no order as to costs.

(Krishn Kumar Lahoti)
Judge

Khan*