IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29447 of 2008(E)
1. KUNHIMON, S/O.APPU, CHEMMANOOR HOUSE,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.RAJIT
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :19/11/2008
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
W.P.C.No. 29447 of 2008 E
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of November, 2008
JUDGMENT
The learned Govt. Pleader, after taking instructions from
the Investigating Officer, submits that the Investigating Officer
after having considered all circumstances and after discussion
with the Govt. Pleader now realises the need to conduct a further
investigation in the matter. He has not been able to take further
steps in view of the interim order of stay passed by this Court.
Needful shall be done to get the further investigation conducted
under Section 173(8) Cr.P.C. forthwith. The writ petition may,
in these circumstances, be closed accepting the submission of the
Investigating Officer that further investigation shall forthwith be
conducted under Section 173(8) Cr.P.C., submits the learned
Prosecutor.
2. The learned counsel for the petitioner submits that if
such proper further investigation shall be conducted, the
petitioner does not want to seek any further direction. But it is
W.P.C.No. 29447 of 2008
2
submitted that considering the nature and circumstances of the case, a
senior police official – second respondent herein – may be directed to
monitor and supervise such further investigation to be conducted by
the third respondent. I am satisfied that directions to that effect can be
issued.
3. This Writ Petition is allowed in part. The submission of the
learned Govt. Pleader on behalf of the third respondent that the third
respondent shall take steps forthwith to get a further investigation
conducted under Section 173(8) Cr.P.C. is accepted. There shall be a
direction to the second respondent to monitor the further investigation
and to ensure that the further final report after further investigation
under Section 173(8) Cr.P.C. is filed before Court only with the
specific approval of the second respondent.
4. Issue copy to the learned Govt. Pleader.
(R. BASANT)
Judge
tm