High Court Kerala High Court

Mohanan vs The Superintendent Of Police on 19 February, 2008

Kerala High Court
Mohanan vs The Superintendent Of Police on 19 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5021 of 2008(W)


1. MOHANAN S/O. KUNHACHAN
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,PALAKKAD
                       ...       Respondent

2. C.I.OF POLICE, MANNARKKAD POLICE

3. THE DIRECTOR GENERAL OF POLICE

4. STATE OF KERALA REP. BY CHIEF SECRETARY

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/02/2008

 O R D E R
                              R.BASANT, J.

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

                         W.P.C.No.5021 of 2008

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

               Dated this the 19th day of February 2008


                             J U D G M E N T

The petitioner is the de facto complainant in crime

No.62/06 registered at the Kongad police station, Palakkad. In

that complaint, he had raised allegations of matrimonial cruelty

against his deceased daughter by her husband Suresh

S/o.Ramakrishnan. Investigation is now complete. Final report

has already been filed. Cognizance has been taken by the

learned Magistrate and a case is pending as C.C.No.286/2006

before the learned Judicial First Class Magistrate Court-II,

Palakkad. The prosecution is launched under Section 498A

I.P.C.

2. According to the petitioner, the final report has been

filed without any proper investigation. When the petitioner

received summons as witness in that case, i.e. C.C.No.286/06,

the petitioner wanted the Prosecutor to ensure that a further

investigation is conducted. The Prosecutor or the investigating

officer have not taken any steps. The petitioner, in these

circumstances, has come to this court with a request that

W.P.C.No.5021/08 2

directions may be issued invoking the powers under Article 226

of the Constitution to direct further investigation in the matter.

3. The learned counsel for the petitioner was requested

to explain how in the light of the decision in Sakri Vasu v. State

of U.P & Others [2008 AIR SCW 309] said directions can be

issued. It is for the petitioner to appear before the learned

Magistrate and make appropriate request for the conduct of

further investigation. The petitioner must explain such request

before the learned Magistrate and seek further directions from

the learned Magistrate. The learned Magistrate is invested with

sufficient powers under Section 173(8) Cr.P.C to direct further

investigation at the instance of the petitioner if sufficient

grounds are made out. Without and before the petitioner seeks

such remedy, I am satisfied that it is not necessary for this court

to invoke the powers under Article 226 of the Constitution and

issue any directions. Inasmuch as the petitioner has an

efficacious alternative remedy to move the learned Magistrate

with the prayer under Section 156(3) Cr.P.C. I am satisfied that

it is not necessary to issue any directions invoking the powers

under Article 226 of the Constitution.

W.P.C.No.5021/08 3

4. This writ petition is in these circumstances dismissed

but it is made clear that the dismissal of this writ petition will not

in any way fetter the rights of the petitioner to move the learned

Magistrate for issue of appropriate directions under Section 173

(8) Cr.P.C. If such request is made, needless to say, the learned

Magistrate must consider such request and pass appropriate

orders on merits.






                                                     (R.BASANT, JUDGE)

jsr


             // True Copy//          PA to Judge


W.P.C.No.5021/08    4


W.P.C.No.5021/08    5


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007