High Court Kerala High Court

Asharaf vs Sub Inspector Of Police on 21 May, 2010

Kerala High Court
Asharaf vs Sub Inspector Of Police on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 324 of 2010()


1. ASHARAF, S/O.MUHAMMED RAVOOTHER,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. ASST. DIRECTOR GENERAL OF POLICE,

3. STATE OF KERALA,

4. INSPECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :21/05/2010

 O R D E R
             J.Chelameswar, C.J. & P.N.Ravindran, J.
                 ------------------------------------------
                         W.A. No. 324 of 2010
                 ------------------------------------------
                Dated this the 21st day of May, 2010

                            JUDGMENT

Ravindran, J.

The appellant is the writ petitioner in W.P.(C) No.22337

of 2009. The writ petition was filed seeking a direction to the

respondents to handover the investigation of Crime No.98 of 2009

of the Kanjar Police Station to the Crime Branch. By the judgment

delivered on 16th December, 2009 the learned single Judge

dismissed the writ petition. Hence this writ appeal.

2. The pleadings in the case disclose that the petitioner’s

son Fazil died due to drowning on 16.3.2009. The facts disclose that

he along with three other boys named Amman, Afsal and Faisal

had gone to the river and on hearing the cry of the other boys, two

persons named Muhammed and Sunny rushed to the spot and

W.A.No.324 of 2010

– 2 –

brought Fazil to the shore and took him to the hospital where

he died. The main contention raised by the petitioner is that

though such a case is set out in the First Information Statement

recorded by the Police, it was not the one given by him. He

contended that his signature was obtained on the First

Information Statement prepared by the Police. The said

contention was overruled by the learned single Judge after

perusing the case diary and the connected documents. The

learned single Judge has held that even in the petition filed

before the Judicial First Class Magistrate’s Court, Thodupuzha,

the petitioner had no plea that he was forced to affix his

signature to the First Information Statement which did not

correctly record the incident. The learned single Judge has also

perused the case diary and held that the case diary reveals that

the three boys who had accompanied the deceased son of the

petitioner had also given similar versions. In such

W.A.No.324 of 2010

– 3 –

circumstances, we are of the considered opinion that the

decision of the learned Single Judge does not warrant

interference.

The writ appeal fails and it is accordingly dismissed

in limine.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns