High Court Kerala High Court

K. Sankara Menon Alias K.S.Menon vs Sub Inspector Of Police on 23 January, 2008

Kerala High Court
K. Sankara Menon Alias K.S.Menon vs Sub Inspector Of Police on 23 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3791 of 2007()


1. K. SANKARA MENON ALIAS K.S.MENON,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. PUBLIC PROSECUTOR,

                For Petitioner  :SRI.KASHA K.MALAYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/01/2008

 O R D E R
                            V. RAMKUMAR , J.
               ==========================
                  CRL.M.C. No. 3791 of 2007
               ==========================
                Dated this the 23rd day of January, 2008.

                                 ORDER

In this petition filed under Section 482 Cr.P.C., the petitioner,

who is an advocate by profession seeks the 1st respondent, the Sub

Inspector of Police, Ernakulam Town North Police Station to comply

with the directions contained in Annexure A to C orders passed by the

Judicial First Class Magistrate-I, Ernakulam directing him to conduct

further investigation in the case.

2. On the complaint lodged by the petitioner before the

Ernakulam Town North Police Station an FIR was registered as Crime

No. 165/2005 for offences punishable under Sections 381, 406, 420,

468 and 471 IPC. The petitioner’s case is that his former driver by

name Jomon had betrayed the confidence reposed on him by misusing

the cheque leaves from the cheque book entrusted to him by the

petitioner.

3. Even though the Sub Inspector charge sheeted the said

Jomon, his accomplice one Girish was not charge sheeted and neither

the money misappropriated by the driver nor the jewels and other

movables purchased with this money so misappropriated, were seized

by the Sub Inspector. It was under these circumstances that the

CRL. M.C. No. 3791/2007 : 2:

petitioner prayed for further investigation of the case and

notwithstanding the three orders passed by the learned Magistrate the

1st respondent have been insensitive to the valid directions issued by

the Magistrate. Hence, this petition.

4. Having regard to the tardy nature of the investigation

conducted by the 1st respondent who has demonstrated his lethargy in

the matter, I am of the view that the investigation should be entrusted

with a higher level officer. Accordingly, the investigation in crime No.

165/2005 of Town North Police Station, Ernakulam shall be taken over

by the Circle Inspector of Police, Town North Police Station, Ernakulam

forthwith. He shall commence the investigation without any further

delay and complete the same expeditiously and at any rate within two

months of commencement of the investigation.

This Crl. M.C is disposed of as above.

Issue copy to the Public Prosecutor.

V. RAMKUMAR, JUDGE.

rv

CRL. M.C. No. 3791/2007 : 3: