High Court Kerala High Court

C.Soman vs The Director General Of Police on 12 February, 2008

Kerala High Court
C.Soman vs The Director General Of Police on 12 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35429 of 2007(P)


1. C.SOMAN, LALA NIVAS, PACHALLOOR,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE COMMISSIONER OF POLICE,

3. ASSISTANT COMMISSIONER OF POLICE,

4. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :12/02/2008

 O R D E R
                               R.BASANT, J.

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

                         W.P.C.No.35429 of 2007

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

               Dated this the 12th day of February 2008


                             J U D G M E N T

The petitioner is the first accused and he faces allegations

in a crime registered under the Immoral Traffic Prevention Act.

He is arrayed as the first accused. Altogether there are four

accused persons. The other accused are the employees of the

petitioner herein. While investigation in that case was being

conducted by the fourth respondent – the Circle Inspector of

Police of Vizhinjam, who had registered the crime, the petitioner

lodged a complaint before the Director General of Police. He

complained that the fourth respondent is interested in falsely

implicating him and at the instance of some others who are ill-

disposed to the petitioner because of business interest, such a

crime has been registered and the petitioner has been falsely

implicated. The first respondent, the Director General of Police,

on that application directed the third respondent, the Assistant

Commissioner of Police to enquire into the matter. He

conducted an enquiry and came to the conclusion and reported

W.P.C.No.35429/07 2

to the first respondent his conclusions. On the basis of such

report, the first respondent has now decided that further

investigation should not be conducted by the fourth respondent;

but instead, the same must be conducted by another Circle

Inspector of Police namely the Circle Inspector of Police, Pettah.

Such officer is now conducting the investigation. Investigation is

not complete. Final report has not been filed.

2. The petitioner has come to this court, while the

enquiry by the third respondent was pending, with the grievance

that attempt has now been made not to give due regard to the

enquiry conducted by the third respondent and an attempt was

being made to still continue the prosecution against the

petitioner. Respondents were directed to file a statement.

Statement has been filed. It is now reported that the Circle

Inspector of Police, Pettah is continuing the investigation as

directed by the first respondent. The petitioner’s grievance that

the fourth respondent is not conducting a proper investigation

was considered by the first respondent and directions have been

issued to the Circle Inspector of Police, Pettah to conduct the

investigation now. That decision was taken by the first

W.P.C.No.35429/07 3

respondent obviously on the report which he had secured after

enquiry by the third respondent.

3. Investigation by the C.I, Pettah, the present

investigating officer, is going on, I am of the opinion that no

further directions can or need be issued by this court at this

stage. The present investigating officer, I need only observe,

must complete the investigation as expeditiously as possible and

file an appropriate final report after such investigation.

4. This writ petition is dismissed with the above

observations.









                                                         (R.BASANT, JUDGE)

jsr


       // True Copy//          PA to Judge


W.P.C.No.35429/07    4


W.P.C.No.35429/07    5


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007