High Court Kerala High Court

Shahzad Khan vs State Of Kerala on 20 February, 2007

Kerala High Court
Shahzad Khan vs State Of Kerala on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28315 of 2006(U)


1. SHAHZAD KHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DIRECTOR,

4. THE COMMISSIONER OF POLICE,

5. THE SUPERINTENDENT OF POLICE,

6. THE CIRCLE INSPECTOR OF POLICE,

7. SRI.MURALEEDHARAN,

8. SRI.JOHN,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :20/02/2007

 O R D E R


                              R. BASANT, J.



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

                  W.P.(C) NO. 28315  OF  2006-U

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

           Dated this the 20th day of February, 2007


                               JUDGMENT

The grievance of the petitioner is that no effective

investigation is being conducted into the crime registered in

respect of a road traffic accident. The petitioner was the rider

of a motor cycle and a friend/employee of his was the pillion

driver. There was an accident involving a K.S.R.T.C. bus and

the motor cycle which the petitioner was riding. The

petitioner suffered serious injuries and one of his legs had to

be amputated. The pillion rider succumbed to his injuries.

Crime was registered under Section 304A I.P.C. It was

registered not on the basis of any complaint by any one, but

on receipt of intimation of death in a road traffic accident

from the hospital. Investigation was conducted. The

petitioner is deeply dissatisfied with the investigation that was

conducted.

2. By order dated 14/11/2006 this Court directed that

the Assistant Commissioner of Police under the supervision of

W.P.(C) NO. 28315 OF 2006-U -: 2 :-

the Commissioner of Police must conduct the investigation. A

report was filed by the Commissioner of Police about the

investigation that was conducted. The Case Diary was placed

before me for my perusal.

3. In the course of initial investigation, the first

Investigating Officer appears to have gravitated to the

conclusion that the accident occurred when the two wheeler

which the petitioner was riding attempted to over take the

K.S.R.T.C. bus along the left hand side of the bus and tried to

swerve on seeing a cyclist coming in the opposite direction. The

said conclusion on the face of it does not appear to be inspiring

as the accident is shown to have been taken place almost on the

western half of the road lying north – south when both vehicles

proceeding from south towards north. Later, in the course of

investigation, the Investigators appear to have changed their

stand and they put forward the suggestion that the petitioner

was attempting to over take the K.S.R.T.C. bus along the right

hand side of the bus and then the motocycle which the petitioner

was riding had fallen on its left on seeing the bicycle coming in

the opposite direction. The petitioner appears to have

advanced a version that he was proceeding in front and the bus

had come and hit on the rear of the vehicle in which he and the

W.P.(C) NO. 28315 OF 2006-U -: 3 :-

pillion rider were travelling. The cyclist has not been

ascertained and identified yet. The report of the Motor Vehicle

Inspector suggests that there was no hard impact between the

K.S.R.T.C. bus and the two wheeler which the petitioner was

riding.

4. The Assistant Commissioner of Police, who under the

supervision of the Commissioner of Police, conducted the

investigation also appeared to endorse the conclusion that the

negligent riding of the petitioner was responsible for the

accident. The petitioner has no access to the C.D.; but he

through his counsel urged that the conclusions were not reached

properly and after exhaustive investigation by the Investigators.

This Court, as requested by the learned counsel for the

petitioner, has gone through the C.D. in detail.

5. The C.D. has been subjected to close and anxious

scrutiny by me. I come across a specific statement by the police

officials who reached the scene immediately after the

occurrence recorded in page 141 of the C.D. that there were

tyre marks of the K.S.R.T.C. vehicle involved in the case lying in

the north – south and east – west direction at the scene of the

crime. Quite surprisingly these tyre marks are not noted in the

scene mahazar. Most intriguingly, none of the Investigators

W.P.(C) NO. 28315 OF 2006-U -: 4 :-

appear to have worked on this clue at all. The information

available in page 141 of the C.D. has not been tapped by any of

the Investigators.

6. The learned Public Prosecutor fairly submits that the

perusal of the entire C.D. does not reveal that this clue – the

presence of the tyre marks has been pursued by any of the

Investigators.

7. To sum up, I am totally dissatisfied with the

investigation conducted. I am shocked to note that in spite of

specific directions issued by this Court this is the quality of

investigation rendered in this case. I am perfectly convinced

that it will be dangerous to permit the City Traffic Wing to

continue with the investigation. I am satisfied that a more

competent, careful, cautious and forensic and skillful

investigation has to be conducted. The petitioner was

hospitalised for a long period of time and he could not promptly

point out all the relevant details to the Investigators. A true,

correct and proper investigation is the right of every individual

involved in the crime and notwithstanding the fact that the

present Investigators appear to be sailing to a conclusion that

the petitioner is guilty, I am satisfied that the investigation

deserves to be handed over to another competent agency.

W.P.(C) NO. 28315 OF 2006-U -: 5 :-

Directions to that effect have to be issued in this petition though

the proceedings are initiated by the prospective accused

identified by the present Investigators.

8. In the result, this writ petition is allowed. The

investigation into the crime shall be continued and completed by

the Superintendent of Police, Crime Branch C.I.D. The matter

shall be investigated into in detail by the Superintendent of

Police, CB C.I.D. and final report shall be filed as expeditiously

as possible – at any rate, within a period of six months from this

date. Necessary orders to this effect shall be issued by the 2nd

respondent forthwith. Report of the action taken shall be filed

before this Court within a period of 30 days with copy to the

petitioner’s counsel. The learned Public Prosecutor shall

convey this direction to the 2nd respondent forthwith.

8. Issue a copy of this judgment to the learned Public

Prosecutor.

(R. BASANT, JUDGE)

Nan/