High Court Kerala High Court

Br.Davis vs State Of Kerala on 25 May, 2007

Kerala High Court
Br.Davis vs State Of Kerala on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8895 of 2007(H)


1. BR.DAVIS, S/O S.P.GEORGE,
                      ...  Petitioner

                        Vs



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

2. RURAL POLICE SUPERINTENDENT,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :25/05/2007

 O R D E R
                                  R. BASANT, J.

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

                         W.P.C.No.  8895 of   2007 H

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

                   Dated this the 25th  day of   May, 2007


                                    JUDGMENT

The petitioner is the defacto complainant/injured victim in a

prosecution, inter alia, under Section 326 r/w. 149 I.P.C. In the

complaint/F.I. statement before the police, five persons are named

specifically. Overt acts were also alleged. It is the grievance of the

petitioner that a proper investigation is not conducted and hastily the

first accused has been dropped from the array of accused. The first

accused was identified as one of the miscreants in the F.I. statement.

But even without further interrogating the complainant, on the very

first day of investigation a decision has been taken that the first

accused is not guilty and has been dropped from the array of parties.

2. Totally dissatisfied with the quality of investigation, this

Court directed the Investigating Officer to appear in person and

explain the course followed by him. It is conceded that though the

first accused is named in the F.I. statement and in the wound

certificate, he was dropped from the array of parties even without

further interrogating the complainant on the short ground that some

W.P.C.No. 8895 of 200

2

other eye witnesses did not specifically refer to him. Final report has

already been filed. The short prayer of the petitioner now is that a further

investigation may be ordered to be conducted by a competent superior

police official.

3. I am thoroughly dissatisfied with the quality of investigation. But

I take note of the submissions made by the Investigating Officer, who

appeared before court personally as also the learned Prosecutor that it is

only inexperience and no malafides is involved in the nature of the

investigation conducted. I shall not embark on a more detailed

consideration on that aspect. I agree with the learned counsel for the

petitioner – and that course is not opposed by the learned Prosecutor – that

a further investigation can be directed to be held in the matter under Section

173(8) Cr.P.C.

4. This Writ Petition is accordingly allowed. The 2nd respondent

(Rural Police Superintendent, Alwaye) shall get further investigation

conducted under Section 173(8) Cr.P.C. by a competent superior police

official, not below the rank of a Dy.S.P. Necessary orders to this effect

shall be issued by the second respondent with copy to the petitioner herein

within a period of one month from this date.

W.P.C.No. 8895 of 200

3

5. Hand over copy of the judgment to the learned Prosecutor today

itself.

(R. BASANT)

Judge

tm

R. BASANT, J.

– – – – – – – – – – – – – – – – – – – – – –

W.P.C.No. 8895 of 200

4

W.P.C.No. 8895 of 2007 H

– – – – – – – – – – – – – – – – – – – – – –

Dated this the 23rd day of March, 2007

O R D E R

I have heard the learned counsel for the petitioner and the learned

Prosecutor. The case diary has been made available for my perusal. I must

say that I am totally dissatisfied with the quality of investigation conducted

in the matter. I am satisfied that the Investigating Officer, who conducted

initial investigation, must be given an opportunity to explain the

investigation conducted by him as I do think that certain observations

against the quality of investigation conducted by such officer is absolutely

necessary in this case and it will be abdication of jurisdiction not to refer to

such inferior quality of investigation.

2. The learned Prosecutor shall direct the officer, who conducted

the initial investigation, to appear in person and file a statement explaining

the acts done by him in the investigation of the crime. How was the first

accused deleted from the array of parties as early as on 18.11.06 without

and before further questioning the complainant or the doctor, who had

examined the complainant or even without verifying the identity of the

miscreants by some of the witnesses, who were not able to name the

W.P.C.No. 8895 of 200

5

assailants.

3. The Officer shall file such statement and appear in person before

this Court on 13.4.2007.

4. Hand over copy to the learned Prosecutor.

(R. BASANT)

Judge

tm