High Court Kerala High Court

Valsa Eapen vs The Sub Inspector Of Police on 2 April, 2007

Kerala High Court
Valsa Eapen vs The Sub Inspector Of Police on 2 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8912 of 2007(J)


1. VALSA EAPEN, W/O LATE K.S.THOMAS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. DIRECTOR GENERAL OF POLICE,

5. STATE OF KERALA,

                For Petitioner  :SRI.G.SHRIKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :02/04/2007

 O R D E R
                                    R.BASANT, J

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

                            W.P(C).No.8912 of 2007

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

                      Dated this the 2nd day of April, 2007


                                     JUDGMENT

The petitioner, a teacher, is the widow of an advocate. She has

come to this Court complaining about the inadequate and

unsatisfactory investigation that has been conducted into the death of

her husband, a person, aged about 55 years, at the time of his death.

He was practicing at Punalur, whereas the petitioner is employed as a

teacher in Malappuram district. It is the case of the petitioner that her

in-laws did not promptly inform her about the injuries suffered by her

deceased husband or his admission to the hospital or the treatment

there at. Long later, she was informed that he had breathed his last.

She has come to know that inconsistent and contradictory statements

were made by her in-laws at different points of time to explain the

death of her deceased husband. According to the petitioner, no proper

investigation has been conducted at all. She prays that there may be

a direction to get a proper and efficient investigation conducted by a

specialised agency.

2. Notice was given to the learned Government Pleader. A

statement has been filed by the Investigating Officer.

3. Certain fundamental facts have not been disputed. The

W.P(C).No.8912 of 2007 2

deceased with injuries was admitted to the hospital on 31.08.2005.

He had injuries on his person and the alleged cause was “assault by

father”. The father is a person aged about 89 years. No crime was

registered immediately thereafter on the basis of the wound certificate

issued. The patient was referred to the Medical College, Trivandrum

on 07.09.2005. On 08.09.2005 he succumbed to the injury suffered

by him . Thereafter an F.I statement is seen registered at the instance

of his brother. In that, a totally different version was advanced than

the statement of the alleged cause of the doctor in the wound

certificate. It was attempted to be described as a case of accidental

death. Investigation revealed the emptiness and hollowness of the

grievance raised by the brother of the deceased in the F.I statement.

Crime was initially registered under Section 174 I.P.C. Later, an

allegation was raised that the 89 year old father had assaulted the

deceased. It was also alleged that death had occurred not on account

of any injuries, but because of some ailments of the deceased. The

petitioner moved the Lok Ayukta complaining about the inadequate

action by the police officers. Earlier, she had submitted a petition to

the Director General of Police also. Ext.P2 is the said complaint. The

Lok Ayukta got the matter to be examined by the Superintendent

of Police, who submitted Ext. P3 report. Reserving her right

W.P(C).No.8912 of 2007 3

to seek proper relief before the appropriate forum, the proceedings

before the Lok Ayukta was not pursued. It was withdrawn and

thereafter the petitioner has come to this Court.

4. Notice was given to the learned Government Pleader. As

stated, a statement has been filed by the Investigating Officer. The

Investigating Officer does not explain clearly as to why no F.I.R was

registered from 31.08.05 to 08.09.2005.

5. I shall scrupulously avoid any detailed discussion on merits

or make an attempt to resolve the factual controversies raised, lest it

might prejudice the interests of the parties. But there can be no doubt

whatsoever on the aspect that the file eloquently declares that a

proper investigation has not been conducted in the matter. The plight

of the petitioner is most unenviable. She was not present when the

deceased suffered the injuries which eventually led to his death. The

deceased had very serious injuries as can be ascertained from the

wound certificate as also the postmortem certificate. How did the

deceased suffer these injuries ? Contradictory versions are seen

advanced. According to her, an attempt is made to place the blame on

the shoulders of the old and aged father of the deceased, a person

aged about 89 years. She reasonably apprehends that the injuries

were suffered at the hands of the others in the house, probably, the

W.P(C).No.8912 of 2007 4

close relatives of the deceased. She is aggrieved that a proper

investigation has not been conducted to bring out the truth. I have my

complete sympathies with the petitioner. It is impossible for a

reasonably prudent mind to hold that the police had conducted a

proper enquiry. I have no hesitation to agree that a proper and

effective investigation must be conducted and that no such

investigation has been conducted so far. This, I am, satisfied, is an

eminently fit case where the 4th respondent, the Director General of

Police must immediately direct investigation to be conducted by a

specialised investigating agency. I do not want to specify the agency.

It will be for the 4th respondent to ascertain the proper personnel to

conduct the investigation. I need only say that I am of the opinion

that it will only be appropriate that the 4th respondent selects and

entrusts such investigation to the most competent hand available at

his disposal who can conveniently discharge that obligation.

6. In the result, this Writ Petition is, allowed. The 4th

respondent is directed to entrust the investigation to a a competent

officer of any specialised agency who shall conduct a proper

investigation expeditiously.

7. The 4th respondent shall, within a period of one month from

this date, file a statement before this Court as to the steps taken by

W.P(C).No.8912 of 2007 5

the 4th respondent in this regard. The learned Government Pleader

shall forthwith communicate the direction to the 4th respondent. File

the statement under intimation to the counsel for the petitioner.

(R.BASANT, JUDGE)

rtr/-