High Court Kerala High Court

Maju K.M. vs The Inspector on 8 February, 2011

Kerala High Court
Maju K.M. vs The Inspector on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33829 of 2010(C)


1. MAJU K.M.,S/O.BALAKRISHNAN NAIR(LATE)
                      ...  Petitioner

                        Vs



1. THE INSPECTOR, C.B.C.I.D.,KOZHIKODE
                       ...       Respondent

2. THE CENTRAL BUREAU OF INVESTIGATION

3. THE CENTRAL BUREAU OF INVESTIGATION,

4. STATE OF KERALA,REP.BY THE

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/02/2011

 O R D E R
                         THOMAS P.JOSEPH, J.

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

                     WP(C).No.33829 OF 2010

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

             Dated this the 8th day of February, 2011

                                JUDGMENT

Petitioner’s father, a noted public figure, was found dead in a

pond on 20.12.2008 near his residence. He was a political activist.

Exhibit P1 is the certificate of postmortem examination, which,

according to the petitioner revealed several serious antimortem

injuries on the body and chemical examination suggested absence of

water and other materials in the internal organs of deceased.

Petitioner thought that the investigation is not proceeding in the

correct line and that the real cause of death has not been unravelled

by the investigating officer. Various reasons are stated by the

petitioner for his thinking so. It is therefore prayed that investigation

may be handed over to the Central Bureau of Investigation (for short,

‘the CBI’).

2. In answer to the allegations made in the petition and

explaining the steps taken in the investigation and its present stage,

the Deputy Superintendent of Police, CBCID, HHW-III, Wayanad Sub

Unit, which is under the Superintendent of the said wing at Kozhikode

has filed a counter affidavit. It is stated that a case was originally

registered under Section 174 of the Code of Criminal Procedure at

WP(C).33829/10 2

Kozhilode Police Station on 20.12.2008 at about 09.00 hrs on the

strength of a statement given by one P.V.Somasekharan. Local police,

in the course of investigation, questioned 35 witnesses and seized

certain material objects as also collected sample water from the pond

for diatom test. The Director General of Police ordered transfer of

investigation to the Crime Branch CID vide order No.1171/2009/M (H,V

& T) dated 17.1.2009. As per order dated 16.2.2009 of Superintendent

of Police, Crime Branch CID, Kozhikode investigation was entrusted to

one P.M.Pradeep, Detective Inspector, Crime Branch CID, Kozhikode,

who took over investigation on 17.2.2009 and continued it till

4.4.2009. When that officer was transferred investigation was

entrusted to one P.T.Vasudevan, Detective Inspector, Crime Branch

CID, Kozhikode, on 5.4.2010. Now the Superintendent of Police, Crime

Branch CID HHW-III, Kozhilode has entrusted investigation to the

deponent, the Deputy Superintendent of Police, Crime Branch, HHW-III

wing. That officer has taken investigation after 6.8.2010. It is stated

that the body of the deceased was found in a pond after about 12

hours of his leaving his house at about 20.30 hrs on 19.12.2009. The

Senior Lecturer and Police Surgeon who conducted autopsy visited the

scene of crime on 22.12.2009 and when questioned stated that diatom

was detected in the bone marrow. He did not rule out possibility of dry

drowning. Possibility of facial injuries being sustained by the impact of

WP(C).33829/10 3

fall on the face on the irregular stones of steps near the site where

dead body was found could not be ruled out. There is also reference to

chemical examination of blood detected from the full sleeve shirt and

other materials. The Medical officer, who conducted postmortem

examination has stated in the certificate of postmortem examination

that postmortem findings are not inconsistent with the history of death

due to drowning. Even though the classical sign of wet drowning were

not seen, possibility of dry drowning could not be excluded. Details of

investigation conducted by the deponent are narrated in the counter

affidavit all of which are not required to be extracted. Deponent says

that there is no objection in handing over investigation to any other

agency while denying the allegations of inaction or improper

investigation.

3. Heard learned counsel on both sides and learned Public

Prosecutor.

4. Learned Standing Counsel appearing for CBI would contend

that since so many cases are entrusted to that agency for

investigation, there is a dearth of officers to cope up with the situation

and to cater to all the requirements.

5. On going through the report of the investigating officer

referred to above, presently I do not find it necessary to order

investigation by a different agency. But, I direct that the

WP(C).33829/10 4

Superintendent of the CBCID, HHW-III Wing, which is now investigating

the case shall monitor the investigation of the case.

With the above directions and without prejudice to right of

petitioner, if necessary, to approach this Court or the court of learned

Magistrate in the light of the decision reported in Sakiri Vasu v.

State of U.P (2008(1) KLT 724 (SC) ), this petition is closed.

THOMAS P.JOSEPH,
JUDGE

vgs