High Court Kerala High Court

Joseph Ambrose vs State Of Kerala on 26 February, 2007

Kerala High Court
Joseph Ambrose vs State Of Kerala on 26 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33146 of 2006(U)


1. JOSEPH AMBROSE,
                      ...  Petitioner
2. DEVARAJAN, S/O.JOSEPH AMBROSE,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. CENTRAL BUREAU OF INVESTIGATION,

4. THE DISTRICT SUPERINTENDENT OF POLICE,

5. THE CIRCLE INSPECTOR OF POLICE,

6. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  :SRI.S.SREEKUMAR, SC FOR CBI

The Hon'ble MR. Justice R.BASANT

 Dated :26/02/2007

 O R D E R
                                  R.BASANT, J

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

                          W.P(C).No.33146 of 2006

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

                  Dated this the 26th day of February, 2007


                                   JUDGMENT

The grievance of the petitioners is that no proper investigation

is being conducted into the circumstances under which the 1st

petitioner’s son and the 2nd petitioner’s brother one Aloscius Ambrose

@ Baby, aged 48 years met with his death on the night of 18.07.2006.

The deceased had come home from his place of employment abroad

on a short visit to see his wife who had undergone an operation. The

dead body of the deceased was found in the morning of 19.07.2006 in

a pit having a depth of about 25 feet. There was no symptom of the

deceased falling down and it was in these circumstances that

suspicions arose about the cause of death.

2. Initially it was registered as a crime under the caption

“unnatural death” under Section 174 Cr.P.C. Investigation is in

progress. The grievance of the petitioners is that no proper

investigation is being conducted. They have a further grievance that

the 7th respondent, the Circle Inspector of Police, Kundara Police

Station at the relevant period had made substantial progress in the

investigation. But the active efforts made by him did not succeed as

he was transferred – allegedly with mala fide objectives by the powers

that be in the course of investigation.

W.P(C).No.33146 of 2006 2

3. Respondents 1,2 and 4 to 6 have appeared through Public

Prosecutor. It is submitted by the learned Public Prosecutor that the

needful is being done for the proper conduct of the investigation. It is

submitted that the investigators have now come to realise that it was

not a case of accidental death and it is a case of homicide. Proper

investigation in that direction is being conducted and it is not

necessary to transfer the investigation to the Central Bureau of

Investigation-the 3rd respondent, as requested by the petitioners,

submits the learned Public Prosecutor.

4. The relevant materials have been considered by me. The

7th respondent was brought in the array of parties at the request of

the petitioners. The 7th respondent submits that though he had not

formally taken over the investigation, he had visited the spot of

occurrence and had given guidance and instructions to the Sub

Inspector of Police for the proper conduct of the investigation. He

had also collected information from secret sources among the local

people. But it is incorrect to say that he had conducted any

investigation directly. During the time of his supervision/guidance of

the investigation of the Sub Inspector of Police, the decision to

register a grave crime had not been taken also.

5. The alleged incident had taken place as early as on

19.07.2006. The investigators have not reached any specific

conclusion about the persons responsible for the homicide. Period of

W.P(C).No.33146 of 2006 3

about six months has already elapsed from the date of the offence. I

am satisfied that there is merit in the submission of the learned

counsel for the petitioners that the investigation must now be

entrusted to more competent and specialised agency. Having

considered all the relevant inputs, I am satisfied that there can be a

direction to the Superintendent of Police, CBCID, Kollam to take over

the investigation and get the same conducted under his direct

supervision by an officer not below the rank of a Deputy

Superintendent of Police. In as much as the petitioners submit and

the 7th respondent also accepts that he had supervised the

investigation and had collected information from secret sources of the

local people, I am satisfied that the Investigating Officer must

question and take assistance by collecting information from the 7th

respondent also for the proper conduct of the investigation.

6. This Writ Petition is accordingly allowed to the extent

indicated above. Necessary orders to entrust the investigation to the

Superintendent of Police, Crime Branch C.I.D, Kollam shall be issued

by the 2nd respondent within a period of 3 weeks under intimation to

the petitioners. Compliance shall be reported to this Court also. A

copy of this judgment shall be furnished to the learned Public

Prosecutor forthwith for communicating the same to the 2nd

respondent.

(R.BASANT, JUDGE)

rtr/-

W.P(C).No.33146 of 2006 4