High Court Kerala High Court

Gomathi vs State Of Kerala on 27 January, 2011

Kerala High Court
Gomathi vs State Of Kerala on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30149 of 2010(P)


1. GOMATHI, W/O.GOPALAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE

3. INSPECTOR GENERAL OF POLICE,

4. DEPUTY SUPERINTNEDENT OF POLICE,

5. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.U.R.HARSHAKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :27/01/2011

 O R D E R
                   THOMAS P.JOSEPH, J.
           ====================================
                   W.P(C) No.30149 of 2010
           ====================================
         Dated this the   27th day of January,     2011


                        J U D G M E N T

Petitioner’s son, Binu was found dead in a paddy field on

09.08.2010. The Manner police registered crime No.388 of 2010

and started investigation. Petitioner says that investigation is

nothing but and eye wash meant to save the real culprits. The first

formation statement was given by none other than the brother of a

suspected culprit and claiming himself to be related to the

deceased. Petitioner says that the first informant is not in any

way related to the deceased and that the attempt is to mislead

investigation and save the real culprits. Petitioner gave Exts.P2

and P3 to the Chief Minister and the Director General of Police

seeking proper investigation but that did not yield result and

hence this petition. Petitioner prayed that respondent Nos.1 and

2 may be directed to constitute a special team to investigate the

case or entrust the investigation to the State Crime Branch.

2. As directed by this Court respondent No.5, Circle

Inspector of Police has filed a statement where details of

investigation so far conducted is stated. It is stated that

W.P(C) No.30149 of 2010
-: 2 :-

witnesses related to the deceased apart from others also were

questioned and investigation conducted so far revealed that

deceased had illicit abkari business with certain persons and that

one Sabu had availed a loan of Rs.50,000/- from the deceased.

While so apprehending that the excise officials might apprehend

the deceased he had been to some other place and later

returned from that place. Thereafter deceased was found

missing. There was a search for the deceased and the search

team included the suspected persons as well. While so the body

of the deceased was found in the paddy filed. The body was

subjected to postmortem examination by the medical officer who

opined that there is no antimortem injuries on the body of the

deceased. Chemical examination (of the Viscera) indicated that

cause of death is drowning. It was further revealed that

pheonothiazenes derivatives were found in the viscera. On

further questing, the doctor who conducted postmortem

examination opined that if a person consumes drugs in sufficient

quantity to affect his body function, it is possible that the person

may die of drowning if he falls into water even if he is a swimmer.

Respondent No.5 has summed up his findings as a result of

investigation in page 5 of the statement and concluded that as

W.P(C) No.30149 of 2010
-: 3 :-

part of investigation the main suspects may be subjected for

polygraph and brain mapping tests.

3. Learned counsel for petitioner contends that the said

observations itself would reveal that involvement of the said

persons is suspected by the investigating officer but nothing

further has been done. It is also submitted by the learned counsel

that if body of the deceased was found in the paddy field, mud

particles must have been seen in the viscera. Learned Public

Prosecutor submitted that investigation has proceeded on the

correct line and as seen from the report, investigation is not

concluded, it is still on and at this stage there is no necessity to

change hands so far as investigation is concerned.

4. I have gone through the statement of respondent

No.5 and seen the steps taken by him in the course of

investigation. I am not persuaded to think that as matters now

stand that there should be a change of investigation. I must also

bear in mind that any investigation cannot be to the full

satisfaction of all concerned. Investigating Officer is concerned

with proving the crime and he has to take all steps necessary for

the purpose. Respondent No.5 states that polygraph or brain

mapping test of the suspect is required. If it is so, it is for him to

W.P(C) No.30149 of 2010
-: 4 :-

take appropriate steps in the matter as per law and he shall do

so.

5. I also make it clear that if any further direction or

monitoring of investigation is required it is open to the petitioner

to approach the appropriate court as and when circumstances

required that.

Writ Petition is disposed of as above.

THOMAS P. JOSEPH, JUDGE.

vsv