High Court Kerala High Court

P.Narayanan vs State Of Kerala on 11 June, 2010

Kerala High Court
P.Narayanan vs State Of Kerala on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15423 of 2010(Q)


1. P.NARAYANAN, AGED 58
                      ...  Petitioner
2. ANILKUMAR AGED 34

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. ASST.COMMISSIONER OF POLICE

3. C.I.OF POLICE HILL PALACE, TRIPUNITHURA.

4. S.I.OF POLICE , E.T. SOUTH POLICE

                For Petitioner  :SRI.C.P.UDAYABHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/06/2010

 O R D E R
                       V.RAMKUMAR, J.
                 -------------------------------------
                 W.P.(C).No.15423 of 2010
                --------------------------------------
           Dated this the 11th day of June, 2010

                           JUDGMENT

In this writ petition filed under Article 226 of the

Constitution of India the petitioners seek a direction to entrust

the investigation of Crime No.432/2010 of Ernakulam Town

South Police Station with a senior and competent officer.

2. The first petitioner is the father of the second

petitioner. The second petitioner is the first accused in Crime

No.432/2010 of Ernakulam Town South Police Station

registered for offences punishable under Sections 3,4 and 5 of

the Immoral Traffic Prevention Act, 1956. According to the

petitioners the second petitioner has been falsely implicated in

the case at the instance of respondents 3 and 4 (S.I. of Police

and C.I of Police) who are enimical to the petitioners and it is

necessary that an impartial investigation at a level higher than

Station House Officer should be conducted.

3. The learned Government Pleader on instructions

submitted that the charge sheet has already been filed before

the Additional Chief Judicial Magistrate (Economic offences)

Ernakulam on 30/4/2010. If so, the petitioners will have to

W.P.(C)No.15423/2010
: 2 :

approach the learned Magistrate for further directions, in case

investigation conducted by the local police has been faulty,

biased and unsatisfactory. The decision of the Apex Court in

Sakiri Vasu Vs. State of Punjab (2008(1) KLT 724 (SC)

has held that it is the Magistrate who is to be approached for

appropriate directions in the matter and for further

investigation. Without prejudice to the right of the petitioners

to move the Magistrate for appropriate orders this writ

petition is dismissed.

V.RAMKUMAR, JUDGE

skj