High Court Kerala High Court

Ahammedkutty vs The Sub Inspector Of Police on 11 August, 2010

Kerala High Court
Ahammedkutty vs The Sub Inspector Of Police on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1255 of 2010()


1. AHAMMEDKUTTY,
                      ...  Petitioner

                        Vs



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

2. THE SUPERINTENDENT OF POLICE,

3. THE DIRECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/08/2010

 O R D E R
                      V.RAMKUMAR, J.
               -------------------------------------
               Crl.M.C. No. 1255 OF 2010
               --------------------------------------
        Dated this the 11th day of August, 2010

                             ORDER

Petitioner, who is the complainant in Annexure-B private

complaint filed before the Chief Judicial Magistrate Court,

Manjeri, which resulted in the Magistrate forwarding the

complaint to the Manjeri police under Section 156(3) Cr.P.C

and ending in the registration of Crime No.598/2009 of

Manjeri Police Station for offences punishable under Sections

107, 419, 420, 464, 468 and 471 read with 34 IPC, seeks a

direction to the Superintendent of Police, Malappuram and the

Director General of Police, Thiruvananthapuram to change the

investigation of Crime No.598/2009 from the 1st respondent

Sub Inspector of Police to a higher Senior Police Officer.

2. The case of the petitioner can be summarised as

follows:-

The petitioner along with one Mohammed Shafi

purchased an item of immovable property from one

Chandrasekharan and his wife Pushpaja as per document

No.5401/2007 of SRO, Manjeri. Subsequently it was known

that one Abdul Azeez has filed a suit as O.S.No.49/2008 before

Crl.M.C. No.1255 OF 2010
: 2 :

the Munsiff Court, Manjeri against the said Chandrasekharan

and his wife Pushpaja and one Alavikutty (the vendor of

Chandrasekharan and his wife Pushpaja) for a declaration that

the complainant Abdul Azeez is the owner of the property and

for recovery of the same with ancillary reliefs. On reading the

plaint in the aforesaid suit filed by the Abdul Azeez, the

petitioner came to know that he was cheated by the said

Chandrasekharan and his wife Pushpaja and their vendor

Alavikutty and that even the 1st accused, Abdul Azeez was

acting in collusion with them.

3. The present grievance of the petitioner is that even

though Malappuram police registered the above crime, no

headway has been made in the investigation and the

investigation thus far conducted by the 1st respondent Sub

Inspector of Police is tardy and ineffective. Hence this writ

petition.

4. The 1st respondent Sub Inspector of Police has filed

a statement in which it is inter alia stated that since the 1st

accused Abdul Azeez, who is the plaintiff in O.S.No.49/2008 is

in the Gulf country, the Sub Inspector of Police was not able to

Crl.M.C. No.1255 OF 2010
: 3 :

question him and since the civil suit filed by the 1st accused is

pending before the Munsiff Court, Manjeri, he has not been

able to complete the investigation and that a final report

cannot be filed without questioning the 1st accused.

5. Much strain is not necessary to conclude that the

investigation conducted by the 1st respondent is a mere

apology for investigation. The first and foremost thing to be

enquired into is as to whether the 1st accused Abdul Azeez

who is abroad, was at the relevant time also in the Gulf. This

can be verified even without questioning him by examining the

original documents. According to the 1st accused / Abdul

Azeez, he has not executed the sale deed dated 12.7.2002 in

favour of Alavikutty, the vendor of Chandrasekharan and his

wife and that the above document was brought into existence

through impersonation at a time when he was in the Gulf. No

effective questioning has been done with regard to the

vendors of the petitioner as well as their vendor. Even though

the signatures of the 1st accused / plaintiff are available in the

plaint, affidavit, vakalath etc. in the suit filed by him, no

attempt has been made to compare these signatures with

Crl.M.C. No.1255 OF 2010
: 4 :

those in the disputed sale deed dated 12.7.2002. Under these

circumstances, I do not think that the 1st respondent should be

allowed to continue the investigation of the above crime.

Accordingly, the investigation of Crime No.598/2009 of the

Manjeri Police Station shall be transferred to the Circle

Inspector of Police, Manjeri, who shall immediately take over

the investigation and conduct further investigation of the

above case in an effective manner and file a report within

three months of receipt of the investigation records.

This Criminal M.C is disposed of as above.

V.RAMKUMAR, JUDGE

dmb