IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34306 of 2006(H)
1. K.K.KARTHIYAYANIKUTTY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. S.I. OF POLICE,
For Petitioner :SRI.A.CHERIAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :19/02/2007
O R D E R
R.BASANT, J
------------------------------------
W.P(C).No.34306 of 2006
-------------------------------------
Dated this the 19th day of February, 2007
JUDGMENT
There is no representation for the petitioner today also. The
same was the situation on the last two days’ posting also. As directed
by the Court, the Investigating Officer, ie. the 3rd respondent has filed
a statement.
2. The grievance of the petitioner is that her husband was
killed in a road traffic accident at 9.15 p.m on 03.03.2006. It was a
case of hit and run. The injured was taken to the hospital. He was
declared dead. A crime was registered. But the investigation of the
crime has not led to any tangible results. The vehicle involved in the
accident has not been ascertained yet. No clues could be gathered
about the vehicle which was involved in the accident. In these
circumstances, a report has been submitted to the Court to inform the
Court that the case remains undetected. The Investigating Officer
submits that earnest efforts are being taken to trace out the vehicle
involved in the accident. If any relevant information is obtained, the
case shall be reopened and further investigations shall be conducted.
3. The petitioner had made allegations raising the suspicion
that one Tavera vehicle bearing registration No.KL17 B 9361 is the
vehicle involved in the crime. The Investigating Officer reports that
W.P(C).No.34306 of 2006 2
after doing the necessary verification and cross checking, the
investigator is satisfied that, that is not the vehicle involved in the
accident.
4. In the circumstances referred above, I do not find any
justification in the contention raised that a proper investigation has
not been conducted. I am satisfied that no further directions need be
issued. The 2nd respondent shall continue the efforts to resolve the
mystery of the crime and identify the vehicle involved in the accident.
5. This Writ Petition is, in these circumstances, dismissed
with the above observations.
(R.BASANT, JUDGE)
rtr/-