High Court Kerala High Court

M.Balasubramaniom vs State Of Kerala on 4 June, 2010

Kerala High Court
M.Balasubramaniom vs State Of Kerala on 4 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8115 of 2010(Q)


1. M.BALASUBRAMANIOM, AGED 67 YEARS
                      ...  Petitioner
2. PADMAJA BALASUBRAMANIOM, AGED 51 YEARS

                        Vs



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

2. THE DIRECTOR  GENERAL OF POLICE

3. THE SUPERINTENDENT OF POLICE, ALAPPUZHA

4. THE DEPUTY SUEPRINTENDENT OF POLICE

5. THE CIRCLE INSPECTOR OF POLICE

6. THE SUB INSPECTOR OF POLICE

7. SUPERINTENDENT OF POLICE

8. MADANAN K.G, S/O.GANGADHARAN

9. JOSE P.S, S/O.JOSHUVA, AGED 28 YEARS

10. STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.K.P.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/06/2010

 O R D E R
                          V. RAMKUMAR, J.
                     .................................
                       W.P.(c).No.8115 of 2010
                    ....................................
                           Dated:04.06.2010

                               JUDGMENT

Petitioners, who are the parents of a 17 year old boy who was

killed in a road traffic accident at about 5.30.p.m on 26.1.2001 on

the Cherthala-Ernakulam Highway , inter alia, seeks a direction to

hand over the investigation of Crime No.902/2009 of Cherthala

Police Station to the Crime Branch of Police represented by the 7th

respondent herein.

2. The learned Government Pleader on instructions submitted

that the investigation of the case is almost over and the Police will

be filing a final report charge-sheeting the accused persons before

the appropriate court shortly.

3. The said submission is recorded. In case the petitioners

have surviving grievance either with regard to the investigation or

with regard to the offences or with regard to the accused persons

who are being charge-sheeted, they can move the concerned

Magistrate for appropriate directions in the light of the decision in

Sakiri Vasu v. State of U.P and others. (2008(1) KLT 724 SC).

W.P.(c).No.8115 of 2010
2

They can also move the Magistrate for further investigation, in

case the investigation conducted by the local police is incomplete

or unsatisfactory.

This writ petition is disposed of leaving the petitioners

to seek any of the aforesaid remedies.

V. RAMKUMAR, JUDGE

sj