High Court Kerala High Court

Shamsudheen vs The Sub Inspector Of Police on 13 February, 2008

Kerala High Court
Shamsudheen vs The Sub Inspector Of Police on 13 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5166 of 2008(M)


1. SHAMSUDHEEN, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUPERINTENDENT OF POLICE,

3. THE STATE OF KERALA,

                For Petitioner  :SRI.SALIM V.S.

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/02/2008

 O R D E R
                               R. BASANT, J.

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

                     W.P(C).No. 5166  of   2008  M

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

               Dated this the 13th day of  February, 2008


                                 JUDGMENT

This writ petition is filed by the petitioner who was

involved in a traffic accident. He was riding his two wheeler.

The said two wheeler collided against another two wheeler. The

petitioner has a grievance that not he, but the rider of the other

two wheeler is negligent. The police has registered a crime on

the basis of the F.I. statement lodged by the rider of the other two

wheeler. Investigation is pending. According to the petitioner

the boot lies on the other leg. The police are not conducting any

investigation. Though the petitioner had approached the

Investigating Officer and the Superintendent of Police, no

effective action is being taken to properly investigate the crime.

The petitioner therefore prays that appropriate direction may be

issued to the Investigating Officer.

2. The learned counsel for the petitioner was requested to

explain how in the light of the decision in Sakiri Vasu v. State

W.P(C).No. 5166 of 2008

2

of U.P. (2008 AIR SCW 309) the petitioner is justified in coming to

this Court seeking direction under Article 226 of the Constitution

without and before approaching the learned Magistrate, no satisfactory

response is received. If the petitioner has a grievance that the other

rider was culpably negligent or rash, the petitioner is at liberty to file a

complaint before the Investigating Officer. If no action is taken on

such complaint, he is at liberty to approach the Superintendent of

Police under Section 154(3) Cr.P.C. Even then if there is no response,

he must file a private complaint before the learned Magistrate and

persuade the Magistrate to take cognizance under Section 200 Cr.P.C.

or in his discretion to forward the complaint to the police under Section

156(3) Cr.P.C. The Magistrate can also be requested, if he chooses

the former course, to direct conduct of an investigation under Section

200 Cr.P.C. When these options are available to the petitioner, they

must be reckoned as efficacious alternate remedy and the attempt of the

petitioner to come to this Court directly without and before exhausting

the said alternate remedy has got to be discouraged. The position has

W.P(C).No. 5166 of 2008

3

been made crystal clear in the decision in Sakiri Vasu (supra). I am

satisfied that no direction deserves to be issued in this writ petition.

3. This Writ Petition is accordingly dismissed.

(R. BASANT)

Judge

tm