High Court Kerala High Court

Marykutty Joseph vs The Superintendent Of Police on 29 August, 2008

Kerala High Court
Marykutty Joseph vs The Superintendent Of Police on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6505 of 2007(Y)


1. MARYKUTTY JOSEPH, ALUNKAL HOUSE,
                      ...  Petitioner
2. A.J.JOSEPH, ALUNKAL HOUSE,

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. XAVIER THOMAS, THENGUMPALLIL HOUSE,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :29/08/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  W.P.C.No. 6505 of 2007 Y
                  - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 29th day of August, 2008

                             JUDGMENT

The petitioners are the defacto complainants in a crime

registered alleging offences punishable under Sections 406 and

420 I.P.C. The petitioners had come to this Court with this

petition alleging that a proper investigation is not being

conducted by the Investigating Officer.

2. After the decision in Sakiri Vasu v. State of U.P.

(2008 (1) KLT 724 (SC) which has been followed by this Court

in Vasanthi Devi v. S.I. of Police (2008 (1) KLT 945) persons

like the petitioners, who have a grievance about the investigation

conducted cannot rush to this court with an application under

Article 226 of the Constitution or under Section 482 Cr.P.C.

without and before exhausting the remedy available to him under

Section 156(3) Cr.P.C. It is for the petitioners to approach the

learned Magistrate and seek appropriate directions. If the

petitioners’ grievance remains unsatisfied by such approach to the

W.P.C.No. 6505 of 2007
2

learned Magistrate, needless to say, the petitioners can come before

this Court to challenge the action of the Magistrate.

3. The learned Prosecutor submits that as a matter of fact the

investigation is already complete. Final report has already been filed

under Sections 406 and 420 I.P.C. In the light of that circumstance

also I am satisfied that no further direction need be issued in this writ

petition.

4. The learned counsel for the petitioners prays that the right of

the petitioners to move the learned Magistrate to direct further

investigation under Section 173(8) Cr.P.C. may be left open. Needless

to say, the petitioners’ right to move the learned Magistrate now for

further investigation under Section 173(8) Cr.P.C. in the light of the

decision in Shaji v. State of Kerala (2003 (2) KLT 929) shall

remain unfettered by the dismissal of this writ petition.

5. This writ petition is accordingly dismissed.

(R. BASANT)
Judge

tm

W.P.C.No. 6505 of 2007
3

R. BASANT, J.

– – – – – – – – – – – – – – – – – – – – – –

W.P.C.No. 6505 of 2007

– – – – – – – – – – – – – – – – – – – – – –

Dated this the 12th day of June, 2007

O R D E R

The petitioners have come to this court complaining about the

inadequate and insufficient investigation conducted in Ext.P3 crime

registered by the police. The police were directed to file a statement and the

statement filed by the Investigating Officer eloquently confirms the

assertion of the petitioner that a proper and efficient investigation has not

been conducted. This court would have thought of entrusting the

investigation to more competent hands, but it is found in the statement that

the present Investigating Officer has taken over the investigation only on

26.3.2007. I am of the opinion that the present Investigator must be

granted some further time to complete the investigation. The Investigating

Officer shall file a statement showing all details and the steps which are

taken after 26.3.2007. Such report shall be filed by 16.7.07. The matter

shall be called on 17.7.2007. The Investigating Officer shall appear before

this Court on that day with the case diary to explain to the court the steps

taken.

2. Hand over copy to the learned Prosecutor.

W.P.C.No. 6505 of 2007
4

(R. BASANT)
Judge
tm