High Court Kerala High Court

Muhammed Kunhi vs State Of Kerala on 22 July, 2009

Kerala High Court
Muhammed Kunhi vs State Of Kerala on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2146 of 2009()


1. MUHAMMED KUNHI, S/O. HASSAINAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. LAKSHMANAN,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/07/2009

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.2146 of 2009
              --------------------------

                         ORDER

This petition is filed under Section 482 of Code

of Criminal Procedure for a direction to the first

respondent to consider Annexure-A2 representation made

before the Chief Minister, with copies to the Home

Minister, the Home Secretary and Superintendent of

Police, Kannur. Case of the petitioner is that

regarding the death of Ajitha on 6.6.2006, Payyannur

Police registered a crime and during investigation,

petitioner was questioned and while questioning, he was

tortured and police men also allowed the relatives of

late Ajitha to manhandle him and on 24.4.2009,

petitioner was asked to get into the police vehicle and

when the police vehicle was stopped at a deserted

place, a Tata Sumo Van bearing Reg.No.KL-13/K 1229 came

there and two persons came out and thereafter the

police men told the petitioner that those persons will

drop him in his house and reluctantly, petitioner got

into the van and he was thereafter brutally beaten by

CRMC 2146/09 2

those persons and he was kept in detention for two days

and after two days, police men from Ulikkal Police

Station surrounded that house and took the petitioner

into custody and he was tortured in the custody also

and Ulikkal police registered Crime No.82/2006 for

offences under Sections 365, 323, and 324 read with

Section 149 of Indian Penal Code and subsequently,

after investigation, Annexure-A1 final report was filed

for the said offences. It is the case of the petitioner

that there was a conspiracy between the second

respondent and he was made an accused in that case and

statement of the petitioner was not recorded during

investigation and therefore, he was compelled to submit

Annexure-A2 representation before the Chief Minister

and it is necessary to pass appropriate orders on

Annexure-A2 representation.

2. Learned counsel appearing for the petitioner

and learned Public Prosecutor were heard.

3. From the submissions of the learned counsel

appearing for the petitioner, it is clear that

grievance of the petitioner is against the

investigation and Annexure-A1 final report. As held by

CRMC 2146/09 3

the Apex Court in Sakiri Vasu v. State of U.P. (2008

(1) KLT 724(SC)), the remedy of the petitioner is to

approach the Magistrate under Section 156(3) of Code of

Criminal Procedure. If the case of the petitioner is

that second respondent should also be an accused, he is

at liberty to file a private complaint. If his

grievance is against acceptance of Anenxure-A1 final

report, then also, petitioner has to approach the

Magistrate.

With that liberty, petition is dismissed.

22nd July, 2009 (M.Sasidharan Nambiar, Judge)
tkv