High Court Kerala High Court

N.S.Harikumar vs State Of Kerala on 26 July, 2007

Kerala High Court
N.S.Harikumar vs State Of Kerala on 26 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 718 of 2007()


1. N.S.HARIKUMAR, S/O.SREEDHARAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.GOPAKUMARAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :26/07/2007

 O R D E R
                                 R. BASANT, J.

                        - - - - - - - - - - - - - - - - - - - - - -

                         Crl.M.C.No.  718  of   2007

                        - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the  26th   day of   July, 2007


                                     O R D E R

The petitioner has come to this court complaining that the

investigation conducted by the second respondent into a crime

registered against him is unsatisfactory and the investigation may be

entrusted to some senior police official.

2. A brief reference to crucial facts may be relevant. At 5 a.m.

on 20.2.2007 the second respondent allegedly detected a mini lorry

being loaded with sand. The petitioner herein was allegedly present

in the said lorry on the driver seat. Crime No.58 of 2007 of

Koyipram Police Station was registered after the second respondent

reached the police station along with the petitioner. According to the

second respondent, the load of sand in the vehicle was unloaded in

the police station. The petitioner was interrogated. It was revealed

that the petitioner was indulging in the culpable conduct of using one

pass to transport many loads of sand. According to the second

respondent, he thereafter went to the scene, where loads of sand

illicitly removed were stacked. In the vehicle of the petitioner

himself those loads of sands were attempted to be taken to the police

Crl.M.C.No. 718 of 2007

2

station. At that stage some persons had allegedly attempted to take

photographs of such loading.

3. The petitioner has a different story to advance. According to him,

his vehicle was not involved in any such illegal activity. The vehicle was

seized unnecessarily. Later to make up a charge against the petitioner, the

vehicle was brought and attempt was made to load the same in the presence

of the police with sand. At that time persons who were available there

smelling foul play had taken photographs of the attempt of the police to

remove the sand in the petitioner’s vehicle.

4. I have adverted to the rival contentions on the crucial aspect. I

must say, at the moment and with the available materials I find absolutely

no reason to sail to a conclusion that the investigation conducted is

motivated or vitiated. However, I find merit in the submission that a senior

police officer, who is not involved in the controversy, must continue and

do the investigation in this case. Without expressing any opinion on the

allegations and counter allegations raised, I am of the opinion that the

Superintendent of Police, Pathanamthitta can be directed to entrust the

investigation to a senior police official of the District not below the rank

of a Dy.S.P. to be chosen by him. Necessary orders to that effect shall be

Crl.M.C.No. 718 of 2007

3

issued by the Superintendent of Police, Pathanamthitta within a period of

15 days from this date.

5. This Crl.M.C. is accordingly allowed to the above extent.

6. Hand order the order to the learned Prosecutor for communication

to the Superintendent of Police, Pathanamthitta.

(R. BASANT)

Judge

tm