High Court Kerala High Court

Rajalekshy Sreedharan vs State Of Kerala on 24 May, 2010

Kerala High Court
Rajalekshy Sreedharan vs State Of Kerala on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27457 of 2009(Q)


1. RAJALEKSHY SREEDHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF PROSECUTION,

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE,

5. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.VINOD SINGH CHERIYAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/05/2010

 O R D E R

* * * *V.*RAMKUMAR,*J.* * * *
* * * * * * * *
*W.P.* *( * * * * * * * * * * * * * *
C) No. 27457 of 2009
Dated,* this the 20th day of May, 2010

Judgment

The petitioner who is the mother of late N.K. Sheeba

Susheelan, seeks a direction to entrust the investigation of Crime

No. 203 of 2009 of Museum Police Station, Thiruvananthapuram

to the 3rd respondent Deputy Superintendent of Police ,CBCID,

Crime Branch Headquarters, Thiruvananthapuram.

2. Sheeba Susheelan, the daughter of the petitioner

was found dead on 21-4-2009 hanging from a ceiling fan in Flat

No. 7C opposite to Aakasavani, Vazhuthacaud,

Thiruvananthapuram. The said flat belongs to her husband Dr.

Babu Susheelan. Sheeba was aged 50 years when she was

found dead. The marriage between Sheeba and Doctor Babu

Susheelan was some time in the year 2001. It was the second

marriage of Sheeba and the 3rd marriage of Dr. Babu

Susheelan. Dr. Babu Susheelan has a daughter in his first wife

and she is also a doctor by profession. Deceased Sheeba has a

son in her first marriage. The petitioner is permanently residing

W.P. ( C) No. 27457 of 2009 -:2:-

at Chennai. Petitioners brother one K.V. Jinadas is a resident of

Pallur in Mahe. At 2.45 p.m. on 21-4-2009 Dr. Babu

Susheelan went to the Museum Police Station and made a

report as follows:-

“He was a Professor in Harisburg University at Pensilvenia

State in America. He is now retired. His present wife

Sheeba Susheelan was found dead by hanging on the ceiling

fan in the bedroom of his flat sometime between 1.45 p.m.

and 2.30 p.m. on 21-4-2009. He came to report the said

death. His first wife died. He married Sheeba in the month

of March 2001. They were permanently residing in America

He came to Thiruvananthapuram on 17-2-2009. On 21-4-

2009 he had gone out and after visiting his bank and other

places he reached home at about 1.15 p.m. At that time

Sheeba was not at home. The maid servant served his

lunch and went away. After some time Sheeba came.

Himself and Sheeba had their lunch together. At about

1.45 p.m. he went to his room to have some rest. Sheeba

went to the next room to work on the Computer. At 2.30

p.m. when he got up and went to Sheeba’s room he found

Sheeba hanging on the ceiling fan using a pink shawl.

Sheeba had attempted to commit suicide earlier by taking

over doze of sleeping pills while they were in America.

This was Sheeba’s 2nd marriage. Her former husband

died. She has a son in her first marriage by name Rahul who

W.P. ( C) No. 27457 of 2009 -:3:-

is in America. The complainant has two children in his first

wife. His son Hari Susheelan is presently in America. His

daughter Lakshmi Susheelan is at present in Kerala.

Sheeba must have committed suicide due to some mental

turmoil. He has no suspicion in the matter.

The Museum Police registered a case as Crime No.

203 of 2009 under the caption “Unnatural death” under Sec.

174 Cr.P.C. Both the inquest as well as post-mortem report

only confirmed that the cause of death was due to hanging.

The statement of the Autopsy Surgeon Dr. S. Sivasudhan

who was a Professor and Head of the Department and

Forensic Medicine, Medical College, Thiruvananthapuram

was affirmative that there was nothing unusual with regard

to the ligature mark noted in the post-mortem report.

3. The petitioner has a specific case that the husband

of the deceased being a doctor was able to influence the doctors.

A perusal of the post-mortem report shows that a noting to the

effect that lungs “showed rib markings on the surface and

ballooned, crepitant” is seen scored off and no investigation

appears to have been done by the investigating officer by

questioning the Autopsy Surgeon with regard to the above

portion of the postmortem report. Strangely enough, neither

the viscera nor the blood or other tissue have been taken or

W.P. ( C) No. 27457 of 2009 -:4:-

preserved for any histopathological examination. None of the

neighbours nor relatives appear to have questioned by the

Investigating Officer who was only the Sub Inspector of Police,

Museum Police Station.

4. According to the petitioner, eventhough Dr. Babu

Susheelan found his wife hanging in the afternoon of 21-4-2009

at 1.15 PM the information was given to K.V. Jinadas at Mahe

who is none other than the uncle of the deceased and brother of

the petitioner only at 6.51 P.M. By the time Jinadas reached

Thiruvananthapuram, the autopsy was already over. In Ext.P2

application to the Police (SHO, Museum) the uncle of Sheeba

had stated that her husband was pressing her to pay huge

amounts of money to him. Sheeba had movable and immovable

properties valued more than 10 lakhs and he had information to

the effect that her husband Susheelan had taken an insurance

policy in her name lately and he suspected that Susheelan and

the daughter born to his first wife who is also a doctor had

conspired each other to finish off Sheeba for gain. He had also

alleged the fact that another wife of Dr. Babu Susheelan who

died mysteriously was kept as a secret. No investigation worth

the name appaears to have been conducted with regard to the

aforementioned aspects of the case. I am not satisfied with the

W.P. ( C) No. 27457 of 2009 -:5:-

perfunctory investigation conducted by the Sub Inspector. The

case definitely deserve a deeper investigation at the level of a

Senior Officer.

Hence, I am of the view that interests of justice require

that the case is investigated by the Crime Branch Police.

Accordingly, the investigation of Crime No. 203 of 2009 of

Museum Police Station, Thiruvananthapuram shall be

transferred to the Crime Branch Police under the 3rd

respondent who shall conduct a detailed, scientific and

impartial investigation into the various aspects of the matter

and submit a final report within four months of taking over the

investigation.

This Wit Petition is allowed as above.

Sd/-V. RAMKUMAR, JUDGE

/true copy/

P.S. to Judge