High Court Kerala High Court

P.G.Mathew vs State Of Kerala Rep.By Secretary … on 3 December, 2009

Kerala High Court
P.G.Mathew vs State Of Kerala Rep.By Secretary … on 3 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26666 of 2009(Q)


1. P.G.MATHEW, S/O.P.M.VARGHESE, AGED 61
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY SECRETARY TO
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

4. STATION HOUSE OFFICER,CHENGANNUR

3. SUPERINTENDENT OF POLICE, ALLEPPEY.

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/12/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               W.P.C.NO. 26666 OF 2009
              ------------------------------------------

              Dated 3rd         December 2009


                          JUDGMENT

Petition is filed under Article 226 of

Constitution of India for a direction to investigate

Ext.P1 crime by Crime Branch or to constitute a

special investigation team. Case of the petitioner is

that on 17/2/2008 petitioner received a phone call

that his daughter-in-law was admitted in the

hospital at Aluva for delivery and she is in a serious

condition and therefore he proceeded to Chengannur

railway station accompanied by his wife in a scooter

and when they reached near Chengannur railway station,

a motor cycle which came from opposite side slow down

and the rider who could be identified by the

petitioner, snatched away the gold necklace worn by

his wife and in the process petitioner fell down along

with wife and on hearing the cry persons from

neighbourhood reached there and by that time persons

who committed theft sped away and Ext.P1 FIR was

registered in crime No.99/2008. It is contended that

Wpc 26666/09
2

case is not being properly investigated and therefore,

it is to be investigated either by the Crime Branch

or a special investigation team.

2. Learned Government Pleader submitted

that though the case was originally investigated by

Sub Inspector of Police, on 4/9/2009, investigation of

the case was entrusted with Circle Inspector of

Police, Chengannur as directed by the Superintendent

of Police, Alappuzha and case is properly

investigated.

3. In such circumstances, I find it not

necessary to entrust the investigation either to the

Crime Branch or Special investigation team as sought

for. If petitioner has any grievance with regard to

the investigation, he is at liberty to approach the

concerned Magistrate under Section 156(3) of Code of

Criminal Procedure.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.