IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26476 of 2009(Q)
1. V.GOKULAN, GOKUL NIVAS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :29/10/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
W.P.(C)No.26476 OF 2009
===========================
Dated this the 29th day of October,2009
JUDGMENT
Petitioner the de facto complainant in Crime
744/2007 of Kottayam West Police Station had earlier
approached this court by filing Crl.M.C.4197/2008 for a
direction to handover the investigation to another
agency. By Ext.P3 order this court found that a
perusal of the records revealed that no serious,
pointed or efficient efforts have been employed by the
second respondent to seize the original power of
attorney, inspite of directions issued by the
Magistrate by more than one year and the proper
investigation is not being conducted, directed the
first respondent Dy.SP to conduct the investigation
personally and submit periodical report every month to
the Magistrate with a direction that the Magistrate
is to monitor the investigation. This petition is
filed under Article 226 of the Constitution of India
complaining that no effective investigation is being
carried out and therefore a writ of mandamus is to be
issued commanding second respondent to handover the
W.P(C)26476/2009 2
investigation to a senior and efficient officer of the
Crime Branch.
2. A statement is filed by the Deputy Superintendent of
Police, Kottayam who was directed to investigate the case
by Ext.P3 order expressing his failure to obtain possession
of the original power of attorney and stating that though a
copy of the power of attorney is available, with that copy
the signature cannot be compared. Though it is stated that
investigation is being continued, the statement does not
inspire confidence that the investigation would yield the
desired result.
3. On hearing the learned counsel appearing for the
petitioner and the learned Government pleader and Ext.P3
order passed earlier and the statement filed by the Deputy
Superintendent of Police, Kottayam, it is clear that the
investigation is not properly carried out. Inspite of the
direction to the Magistrate to monitor the investigation it
is clear that the stage of the investigation is where it
was when Ext.P3 order was passed. In such circumstances,
for an effective and purposeful investigation
it is necessary to entrust the investigation to a senior
officer of the Crime Branch.
Writ Petition is disposed directing second respondent
Director General of Police, Thiruvananthapuram to entrust
W.P(C)26476/2009 3
investigation of Crime 744/2007, Kottayam West Police
Station to the Crime Branch with a direction that it shall
be investigated by an efficient senior officer not below
the rank of Deputy Superintendent of Police.
Writ Petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006