High Court Kerala High Court

M.D.Gopalakrishnan vs M.K. Divakaran on 1 February, 2007

Kerala High Court
M.D.Gopalakrishnan vs M.K. Divakaran on 1 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 717 of 2007(I)


1. M.D.GOPALAKRISHNAN, S/O. DAMODARAN,
                      ...  Petitioner

                        Vs



1. M.K. DIVAKARAN,(MANAGING PARTNER,
                       ...       Respondent

2. M.S.BHASKARAN, (PARTNER, ESSEN BANKERS,

3. K.M.SUKUMARAN, (PARTNER, ESSEN BANKERS,

4. SOUDHAMINI DIVAKARAN, (PARTNER,

5. OMANA SOMAN, (PARTNER,

6. K.KAMALA BHAI, (PARTNER, ESSEN BANKERS,

7. JINU V.RAJ, (PARTNER, ESSEN BANKERS,

8. AJEESH CHANDRAN, KALARTHUTHIYIL VEEDU,

9. RAJESH KUMAR E.G., ELAYINETH VEEDU,

10. HARIKUMAR N.G., NANTHIYADU VEEDU,

11. RANJITH KUMAR .R. "ANEESH BHAVANAM",

12. STATE OF KERALA, REP. BY

13. DISTRICT SUPERINTENDENT OF POLICE,

14. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.SANTHARAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :01/02/2007

 O R D E R
                                 R.BASANT, J

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

                           W.P.C.No.717 of 2007

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

                Dated this the 1st day of February 2007




                                  JUDGMENT

The petitioner is the defacto complainant and he had filed a

complaint before the learned Chief Judicial Magistrate

Pathanamthitta alleging commission of offences punishable

interalia under Sections 420,406 and 468 I.P.C against eleven

persons. The learned Chief Judicial Magistrate forwarded the

complaint to the police under Section 156(3) Cr.P.C. After

conducting the investigation, a negative final report was filed by

the investigating officer ( a copy of which is produced as Ext.P2).

Dissatisfied with the investigation conducted and the final report

filed, the petitioner filed a protest complaint, Ext.P3. In that

complaint, it was prayed that a comprehensive further

investigation may be directed to be conducted in Crime

No.797/03 registered on the basis of Ext.P1.

2. The learned Magistrate, by the order dated

28/08/2004 (copy of which is produced as Ext.P4) directed that

further investigation be conducted. It is the grievance of the

petitioner that inspite of the order passed by the learned Chief

W.P.C.No.717/07 2

Judicial Magistrate, no steps have been taken by the

investigating officer to conduct any further investigation.

Dissatisfied, the petitioner has come before this court for issue of

directions to the investigating officer. It is alternatively prayed

that in the interests of a proper, efficient and expeditious further

investigation, the investigation may be entrusted to the Crime

Branch CID.

3. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor, after taking instructions, has got

a statement filed by the Circle Inspector of Police,

Pathanamthitta. It is said to be filed in the office. A copy of the

same has been made available to the learned counsel for the

petitioner. I have perused the same.

4. In such statement, the Circle Inspector of Police

asserts that he had no information of such an order passed for

further investigation under Section 173(8) Cr.P.C. This writ

petition was filed only on 05/01/2007 and the statement shows

that even earlier, the Circle Inspector of Police was aware of the

direction for further investigation. He had applied for the copy

of the order Ext.P4 as early as on 02/09/2006, it is evident. Thus

W.P.C.No.717/07 3

long prior to the filing of the petition on 05/01/2007, the Circle

Inspector of Police appears to have been aware of Ext.P4 order

passed by the learned Magistrate. No action has so far been

taken in the matter.

5. I have no hesitation to agree with the learned counsel for

the petitioner that a further investigation deserves to be

conducted as directed in Ext.P4 order, as expeditiously as

possible. In the nature of the action taken by the police so far, I

am satisfied that the petitioner is justified in complaining about

the inadequate and improper steps taken by the investigating

officer. The fourteenth respondent, the Circle Inspector of

Police undertakes to conduct a proper investigation. But I am

not satisfied with that undertaking. Considering the sequence of

events in this case and considering the nature of the contentions

raised by the fourteenth respondent, I am satisfied that this

petition can be allowed and appropriate further directions can be

issued.

6. This writ petition is allowed and the following

directions are issued:

W.P.C.No.717/07 4

(i) The police shall comply with Ext.P4 direction dated

23/08/2004 issued by the learned Chief Judicial Magistrate

expeditiously.

ii) The thirteenth respondent shall ensure that further

investigation is conducted by a competent and efficient police

officer not below the rank of a Deputy Superintendent of Police.

Iii) Necessary directions in this regard shall be issued by

the thirteenth respondent within a period of thirty days. Action

taken shall be reported to the petitioner and to this court.

6. The learned Public Prosecutor shall convey this

direction to the thirteenth respondent.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)

jsr

W.P.C.No.717/07 5

W.P.C.No.717/07 6

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006