High Court Kerala High Court

Pulikkathara Sabu vs State Of Kerala Represented By The on 11 October, 2007

Kerala High Court
Pulikkathara Sabu vs State Of Kerala Represented By The on 11 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30412 of 2007(U)


1. PULIKKATHARA SABU, PULIKKATHARA HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. INSPECTOR GENERAL OF POLICE (CRIMES),

3. CIRCLE INSPECTOR OF POLICE,

4. VIJAYAKUMAR, SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHAIJAN C.GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/10/2007

 O R D E R
                            R.BASANT, J.
                         ----------------------
                      W.P.C.No.30412 of 2007
                     ----------------------------------------
               Dated this the 11th day of October 2007

                           J U D G M E N T

The petitioner is the de facto complainant in a crime

registered for offences punishable inter alia under Sections 403,

420 and 468 I.P.C. The crime has been registered on the basis of a

private complaint filed by the learned Magistrate and referred by

the learned Magistrate to the police under Section 156(3) Cr.P.C.

The police conducted the investigation. After conducting the

investigation, the investigating officer appears to have come to the

decision that no charge sheet need be filed. Negative final report

deserves to be filed. The petitioner has been informed of that

decision as per Ext.P4.

2. I should think that it is for the petitioner to appear

before the learned Chief Judicial Magistrate and raise his

objections, if any, against the negative final report filed by the

investigating officer . He can appear personally or through

counsel and raise all his objections against the final report. It is

trite that in such objections he can request the learned Magistrate

to send the matter back to the investigating officer to continue the

investigation. He can also request the learned Magistrate to

W.P.C.No.30412/07 2

accept the report and take cognizance notwithstanding the fact

that it is a negative report. Needless to say, the petitioner has

the third alternative of filing a protest complaint also. The

learned counsel for the petitioner submits that the petitioner is

employed abroad and there are practical difficulties in filing a

protest complaint now before the learned Magistrate.

3. Be that as it may, the petitioner can certainly appear

before the learned Magistrate personally or through counsel and

raise all his objections against acceptance of the final report. He

can urge before the learned Magistrate that no proper

investigation has been conducted and the matter deserves to be

referred back to the investigating officer to conduct proper

investigation. The objections of the petitioner will have to be

considered and appropriate decision taken by the learned

Magistrate.

4. The petitioner can either personally or through his

counsel appear before the learned Magistrate on 5/11/2007 to

raise his objections.

Communicate a copy of this order to the learned Magistrate

forthwith.




                                            (R.BASANT, JUDGE)
jsr   // True Copy//      PA to Judge

W.P.C.No.30412/07    3

W.P.C.No.30412/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007