wy.
IN THE HIGH COURT OF KARNATAKA AT ' H
DATED was THE 2411! nmfzeségj _L '
BEFQRE A. i V'
THE HOPPBLE Dr. JUSFIQE'-Q."BHAK?}§A*QA*1'§1gL}§'
WRIT PE'I'I'FION gaoééj
BETWEEN:
Smt. K. Bhagccrathi, -- ' ' ' «.. _' --
W/o.Mr.PIafl1apa;1,7. _ "
Aged about 64
R] c>.A11anda Bhavam 1}.
1=>uh1.o,~ "" - _
Ma13apuIa[3ist._,. ' . _'
Kerala sta.te;=_ ' _ ' _ " _ ...PE'I'l'I'IONER
(By szi.M.B.Na§%gui1d .M "
Smfi; Vaklgmd, Advs.)
1. ThcV«Stsitc,6f.Kai:1aiaka,
Rep. by its Chic? Secrctaxy,
Vidhzma Stmdfixa,
I Bangaiqxiz V
"i'1ie'€{:mi§1issioner to the Home Dept,
T 'Govt. gar Kamataka,
- Vidhana Soudha,
' ' " The: Investigating Oficcr as
Circle Inspector of Police,
Mandya Rural Police Station,
Mandya,
W.P.No. 13022212005
4. The Inspector General of Police,
Central Bureau of Investigation,
New Delhi.
5. M.Dincsh Kumar,
S I 0. Nambi,
Aged about 27 years,
R] 0. Putikal village,
Yernad Taluk,
Mallapuram Dist,
Kerala.
6. Jayaifilakash,
S/o.KungukuttJ', . '
Aged about 31 y{:ar}s,-._ .4 '
R/o.P'u1ikaIvil1a'ge, V . ~
Mallapuram I}istf_,_ '
Kcrala. .... _ "'::-_.
7. Ajit Knmagr, = ' V
S/o.Vc1ayudh'an, _ * %
Aged about 31_ yeaxS,_ '
R/o.C13axukavi3r, x
Dist," V
' 'E{¢:1aia.'" 2, _____ ...RESPGNDENTS
nay _SIi.HLM.Ma:nj1Lmath, HC-GA for R-I to 3,
" .Sfl_Asfiekvv.H , case for R4,
M.P, Adv. rm R-5 to R-7)
Writ Petition is filed under Articles 226 and 227 of the
' Consfitufién of India, praying to quash Ann-H dt.'28.2.2002 passed
' f the Principal Chief Judicial Magistrate, Mandya in C.C.No.
T 51 {man and etc.
This Writ Petition coming on for pmlimjnmy hearing in 'B'
Gmup, this day, the Court mmc ms follow1'ng:-
V ' be
~ The petitioner is resident of Kerala and a retired pfimaxy school
"Her eldest son Rajesh died on 02.01.2000 near Maddur
H Mandya rural police registered a case in Crime No.1/2000 as
accident and filed chalgmsheet in C.C.No.61/2000 against
w. P.No. 13022/2005
ORDER
The petitioner] mother of the deceased Rajesh
02.01.2000 within the jurisdictzion of Mandya Rum;
before this Court under Arne’ les 226 ‘qf of ‘V
India, pxaying for the foilowing reliefs: 1 ‘ A. . n 3 vv A
a) To issue a writ of ce11iomj’ive.:0{uashi”11g jibe dated
23.02.2002 made in 0.e.1s;oe6i1′;2000 o11″fl0.eH mi: of can at
Mandya. (But in the». of the Judgment, it is
stated that the in the open
Court on 23002-200:3); I ‘ ‘
b) To issue up further investigation”
and, ‘
0] To “is:st1eV the Icspondents for further
investijgatitxn 1/2000 (00 No.61 /2000) and 121::
‘a;.’§pmpria1jeeha1fge–sheet against the actual persons.
L’ of the ease leading to the filing of the petition
L/..
w.:>.;5;o_;44;$§ji2é;/fizoos
Respondent No.5[Di11esh Kumar, driver of the
No.KL-11] (}-9 14? for the offence under 2’_79a,’
of IPC. But the petitioner siispected tha’;t7l;er._zson
was not a case of mad accident. ‘I”i*;e’:efo1e.,
C.R.M.C. 140.3112/2001 on. fix.-;-:5: against the
Director General of Police, Superintendent
of Pofice, for further
inveefigation in Rural Police Station for
the ofienceivefifideei 304-A of IPC. By order
dated 29. disposed of by Kerala High Court
directing of Police, fimvananthapumm for
“0f«tl___1_e¢«:ase in Crime No. 1/2000 of Mandya Rural
” .._the Director General of Police brought to the
e,__$ nofice .ei’~t’he General of Kerala, Ernakulam stating that the
«V sees not competent to investigate the case in Crime
es it was xegetexed by the Mandya Rural Police of
State. Therefore, the petitioner had approached this
A by Way of writ pefifion in W.P.No-.3562?/2002 (GM-poxmay,
.up”rayiI1g fer a writ of mandamus to the CB} to investigate the case in
Crime No.1/2000. 011 18.06.2003, learned single Judge of this Court
allowed the writ petition directing the Respondents 1 and 2, viz., the
W.P.Nca. 33922/2:305
State of Karnataka and the Commissioner to the Henge”
for proper further investigation in Clrimt: No.1/2000
Police, in which case, police had filed rsharge-s§j:’ee’f;;4 j 2
279, 337 and 304-A of we. As a matter}:-f eea$ ‘.e2.
the CUM, Mandya had eifiaeere
C.C.No.61/ 2000 for the oflenpe of IPC,
but the same was not eh; %t.h_e Court. Therefore,
the petitioner is before’t3;}is Cauft the Judgment
delivered in c.cf’n:«$§ee1;é:;;§;o@V:M;_ag€ ée»”me also to direct the
cm for alternative direct the
Respondent7I§o._1/investigate and tile charge~sheet.
3. Leamed”c,qu13.e§eI:.jferReegxindcnt N03 has filed statement of
objecfion ” %1′:1a’t- was further investigated and
mj”‘m* «.;,d¢de’fe.e§te:emeet or’ s1i.(}.P.Ravi, Sri.Mutturaj, Sri.R.S.Narayana,
Dr.Puttaswamy, Sri.’I’.K.Pmtapa11,
— VV Kumar, Sri.Dinesh Kumar, Sri. Nityananda,
1<.Lake.:;jeiseeeyeee, Sri.B.S.Chandmshekar and Sri.B.Srinivas
Afliiiaexlues 'R-1' to 'R-14' and the opinion of the doctor is that
died on ()2.01.2000 at 6.35 a.1n., due to multiple injuries
'f
2