High Court Kerala High Court

Chellaswami vs The Director General Of Police on 27 July, 2007

Kerala High Court
Chellaswami vs The Director General Of Police on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26903 of 2003(C)


1. CHELLASWAMI, S/O.TONY MUTHU,
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. MURALEEDHARAN S/O. VELUKUTTY PANICKER,

6. BENNET S/O. VISWAMBHARAM, AGED 35 YEARS,

7. WILSON S/O. CHERIYA PILLAI,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :27/07/2007

 O R D E R
                     PIUS C. KURIAKOSE, J.
                 ----------------------------------
                  W.P.(C) NO. 26903 of 2003
                 ----------------------------------
           Dated this the 27th day of July , 2007


                           JUDGMENT

The grievance of the petitioner, who is one of the

respondents in a claim petition before the Motor Accidents Claims

Tribunal, Neyyattinkara, is that on the basis of a bogus

complaint, Crime No.449/99 of the Parassala Police station has

been registered and that the Parassala police have submitted a

final report which has been taken on file as C.C.729/2000.

According to Sri.R.T.Pradeep the learned counsel for the

petitioner, the C.C. is now consigned to L.P.Register since the

accused who is a fictitious person could not be apprehended so

far. One of the prayers in the writ petition is to direct

respondents 1 to 4 to conduct reinvestigation into crime

No.449/99 so that the real culprit involved in the accident could

be brought to court and the petitioner, who claims to be totally

WPC No.26903/2003 2

innocent in the matter, could be absolved of his liability under

the claim before the MACT.

2. Though notice was ordered to the respondents on this

writ petition as far back as in 2003, it is seen that the petitioner

has not been able to complete service on all the respondents. On

a previous occasion when this case came up for consideration on

the basis of submissions made, the case was ordered to be

posted when moved again. Even now service is not complete.

Even though the counsel for the petitioner would request for

ordering reinvestigation into the crime presently pending as

C.C. No. 729/2000 before the Magistrate court, I am not inclined

to grant the above relief. I decline the relief sought for in the

writ petition. However, I permit the petitioner to move the

learned Magistrate with appropriate application alerting the

learned Magistrate by the grounds raised in the writ petition and

seeking orders under Section 173 (8) of the Cr.P.C. If the

learned Magistrate receives any such application from the

petitioner within one month of the petitioner receiving a copy of

this judgment, the learned Magistrate will dispose of that

application after hearing the State, the petitioner and anybody

WPC No.26903/2003 3

else who also according to the learned Magistrate ought to be

heard in the matter.

PIUS C. KURIAKOSE,

JUDGE.

dpk