High Court Kerala High Court

Rajamma vs The State Of Kerala on 2 December, 2010

Kerala High Court
Rajamma vs The State Of Kerala on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11833 of 2010(Q)


1. RAJAMMA, AGED 73 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP.BY ITS
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE KERALA,

3. THE CENTRAL BUREAU OF INVESTIGATION(CBI)

4. THE DEPUTY SUPERINTENDENT OF POLICE,

5. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :02/12/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
             W.P.(C)No.11833 of 2010 Q
            --------------------------

                     JUDGMENT

Petitioner, the mother of deceased Sivanandan,

filed this petition under Article 226 of

Constitution of India for a writ of mandamus

directing transfer of investigation of Crime No.

119/2007 of Fort Police Station to a competent

officer of CBCID for a proper, effective and

expeditious investigation, contending that due to

want of proper investigation, the real culprit

cannot be found out and the investigation is not

satisfactory.

2. Circle Inspector of Police, Fort Police

Station, filed a statement showing the progress of

the investigation. As per the statement,

Sivanandan, who was engaged in the sale of

handicrafts at Krishna Lodge near New Delhi Railway

Station fell unconscious at about 9 p.m. and was

taken to Sanjeevani Hospital, New Delhi. On

WPC 11833/10 2

examination, he was found dead. The matter was

reported to Nabikarim Police Station and it was

registered as D.D.No.114 dated 24.2.2007. After

conducting an inquest, body was sent to Moulana

Azad Medical College, New Delhi for autopsy. After

the autopsy, body was sent to Thiruvananthapuram

for cremation. When it reached Thiruvananthapuram,

relatives of the deceased raised doubt regarding

the cause of death and the matter was reported to

Fort Police Station on 26.2.2007 and after

recording the statement of Chandran Asari, brother

of the deceased, Crime No.119/2007 of Fort Police

Station was registered under Section 174 of Code of

Criminal Procedure. An inquest was conducted and

body was sent for re-postmortem examination to

Medical College Hospital. During postmortem,

viscera was collected at Moulana Azad Medical

College, New Delhi and sent for chemical

examination. While re-postmortem was conducted at

Thiruvananthapuram also, viscera was collected and

WPC 11833/10 3

sent for chemical examination. It is stated that

postmortem certificate from Moulana Azad Medical

College was also obtained and the case is properly

being investigated and the result of viscera

examination is awaited.

3. Learned counsel appearing for the petitioner

and learned Government Pleader were heard.

4. Learned counsel appearing for the petitioner

submitted that as the death was at New Delhi, State

Police cannot properly investigate the case and in

any case, even though the case was registered in

2007, till now, even the report of chemical

analysis, on examination of the viscera collected

at New Delhi, was not obtained. In such

circumstances, investigation is to be transferred

to CBCID.

5. Learned Government Pleader submitted that

subsequently, report of the chemical examination of

the viscera collected at the time of autopsy

conducted at Thiruvananthapuram was received and a

WPC 11833/10 4

final report could be submitted. It is also

submitted that chemical examination report of the

viscera collected at the time of first autopsy at

New Delhi is not so far received by the

investigating officer. Considering the entire facts

and circumstances of the case, I find that in the

interest of justice, investigation is to be

transferred to CBCID as sought for, for an

effective and impartial investigation.

Petition is allowed. Second respondent is

directed to entrust investigation of Crime No.

119/2007 of Fort Police Station to CBCID to be

investigated by a competent officer, not below the

rank of Deputy superintendent of Police,

effectively and expeditiously.

2nd December, 2010 (M.Sasidharan Nambiar, Judge)
tkv