High Court Kerala High Court

Sukumary Amma vs State Of Kerala on 14 November, 2008

Kerala High Court
Sukumary Amma vs State Of Kerala on 14 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4352 of 2008()


1. SUKUMARY AMMA,D/O. BHAVANI AMMA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. K.S.RAMESH BABU, S/O.KARUNAKARAN NAIR

3. REMA DEVI, D/O. SARASAMMA

                For Petitioner  :SRI.VAZHUTHACAUD R.NARENDRAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :14/11/2008

 O R D E R
                          R.BASANT, J.
                       ----------------------
                    Crl.M.C.No.4352 of 2008
                   ----------------------------------------
           Dated this the 14th day of November 2008

                              O R D E R

The petitioner has an unfortunate tale to narrate. Her

daughter was married to a person who was employed in the

forces. There was some strain in the relationship between the

spouses and the wife, that is the petitioner’s daughter, was left at

home. There were attempts to settle the disputes between them.

The superior officer of the son-in-law in the forces had allegedly

assured that the daughter of the petitioner shall not be obliged

to suffer any indignity. Accordingly, the spouses had resumed

co-habitation. She was residing at Ludhiana with her husband.

She met with her death when she was residing with her husband

at Ludhiana. While the husband explained that it was a case of

simple suicide, the petitioner apprehended that there was some

foul play involved. She came to this court. As per the directions

of this court, a crime was registered. Investigation was

conducted by the Deputy Superintendent of Police. There was

change in incumbents occupying the chair. Investigation was

ultimately concluded and a report was filed to the court that no

Crl.M.C.No.4352/08 2

crime has been committed in respect of the death of the

petitioner’s daughter and that it was a case of suicide. That final

report is annexed with this petition as Annexure I dated

28/09/2005.

2. Dissatisfied with the said report, it appears that the

petitioner filed a private complaint (a copy of which is produced

as Annexure II). That petition happened to be dismissed under

Section 203 Cr.P.C. The petitioner came to this court to assail

that order. Annexure III order was passed by another Bench of

this court on 08/08/2007 and the said Crl.R.P.No.2679/07 was

allowed. The petitioner was granted further opportunity to

substantiate her case.

3. When the matter reached the learned Magistrate, the

petitioner, it appears, represented and filed a memo stating that

she does not intend to proceed with the case. Accordingly,

Annexure V order was passed on 19/07/2003. It appeared that

there was a decent burial of the entire controversy with

Annexure V. But now the petitioner has come to this court again

and submits that a further investigation ought to be conducted

into the crime registered under Section 173(8) Cr.P.C.

Crl.M.C.No.4352/08 3

4. I have narrated the sequence of events. The

petitioner admittedly has not moved the learned Magistrate

under Section 173(8) Cr.P.C or under Section 156 Cr.P.C to

direct a further investigation to be conducted. I need only

mention that in the facts and circumstances of this case I am not

at all persuaded to invoke the extraordinary inherent jurisdiction

to issue any further directions in the matter.

5. This Crl.M.C is accordingly dismissed.

(R.BASANT, JUDGE)
jsr

Crl.M.C.No.4352/08 4

Crl.M.C.No.4352/08 5

R.BASANT, J.

CRL.M.C.No. of 2008

ORDER

09/07/2008