High Court Kerala High Court

K.P.Varkey vs State Of Kerala Represented By The on 6 December, 2006

Kerala High Court
K.P.Varkey vs State Of Kerala Represented By The on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36028 of 2004(L)


1. K.P.VARKEY, S/O.PAILY,
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. THE DEPUTY SUPERINTENDENT OF POLICE,

5. SUPERINTENDENT OF POLICE,

6. THE SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

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

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :06/12/2006

 O R D E R
                             K.R. UDAYABHANU, J.


                          W.P.C.NO.36028 OF 2004


          DATED THIS THE 6th    DAY OF DECEMBER    2006


                                    JUDGMENT

The petitioner who is the father of the deceased Noble Varghese

@ Noby, aged 23, who was found dead and lying in the well situated

in the house compound of the neighbour of the petitioner, i.e.Babu,

S/o.George on 15-5-2004 in the middle of the night and whose death

has been written off as accidental by the police, has sought for further

investigation into the matter by the C.B.I. It is stated that the

deceased son of the petitioner had gone out of the house at about 10

p.m. with one Santhosh and at about 4.30 a.m.the petitioner woke up

hearing the barking of the dog and the commotion and came to know

that his son was found dead. The role of Babu, owner of the

compound who is the proprietor of Nedumparambil Bankers, is

strongly suspected. According to the petitioner, the above Babu who

is a rich person has influenced the police. The petitioner is a retired

driver of the K.S.R.T.C. Detailed questioning of the friends of the

deceased including Santhosh is necessary to unravel the truth.

According to the petitioner, the F.I.S.by Babu contained discrepancies

and contradictions. According to the petitioner, the chappals found

near the well were of different size.

WPC.36028/2004 -2-

2. As directed by this Court, the Sub Inspector, who

investigated the case has filed a statement. It is stated therein that

as per the F.I.S. at night at about 10.30, the wife of the informant

Babu George, heard the sound of somebody walking on the roof top

of his house and the cracking sound of tiles. The lady raised a hue and

cry and the informant and his wife heard the sound of somebody

jumping from the roof top and running away. They alerted the

neighbours and on a combing operation by the local people in the

neighbourhood, a pair of chappals lying near the well situated at

about 5 metres away from the staircase was found and the nylon net

covering the mouth of the well was found torn. Fire force was called

and the person lying inside the well was lifted up and was found dead.

The postmortem conducted at the Medical College, Allappuzha

indicated that the deceased had consumed alcohol. There were 12

anti-mortem injuries which were just abrasions and one lacerated

wound at the back of left foot. The finding of the Forensic Surgeon is

that the deceased died due to drowning. 33 witnesses have been

questioned. A report has been filed in this regard before the Sub-

Divisional Magistrate.

3. The Case Diary was produced and the counsel was heard.

4. On a perusal of the Case Diary, I find that no witnesses have

WPC.36028/2004 -3-

mentioned anything suspicious about the conduct of Babu Goerge, the

first informant. Further the mahazar showed that the height of the

well is only 50 cms. and the same is situated 5.8 metres from the

house, on its back side. The evidence is that the chappals were

found near the well and that the same was a pair. The investigation

has revealed nothing incriminating with respect to the role of the first

informant. There is no evidence as to any animosity entertained by

anybody against the deceased. The statement of the witnesses who

are the friends and the elder brother of the deceased show that the

deceased was drunk to the gills when he was going out of the house

after 10 p.m. I find that the investigation by the C.B.I.is not at all

warranted in the circumstances.

All the same, the Superintendent of Police, Ernakulam is

directed to see that the investigation is verified and if necessary the

same is to be further investigated. The same shall be done at the

earliest. The writ petition is disposed of accordingly.

Sd/-



                                                          K.R.UDAYABHANU, JUDGE


ks/-                                   TRUE COPY


WPC.36028/2004    -4-





ks.