IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 277 of 2009()
1. N.RAJASREE, W/O (LATE)ARAVINDAKSHAN
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE SUB.INSPECTOR OF POLICE, KOTTAKKAL.
For Petitioner :SRI.B.S.SIVAJI
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/01/2009
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 277 of 2009
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of January, 2009
O R D E R
The petitioner is the defacto complainant in a prosecution
initiated, inter alia, under Section 471 I.P.C. The crux of the
allegations is that an fixed deposit receipt was forged and
encahsed on the strength of the forged signature of the defacto
complainant in such fixed deposit receipt. Investigation is
complete. Final report has already been filed. Cognizance has
been taken. Trial is about to commence.
2. At this juncture the petitioner has realised that there has
been no proper investigation in the case. He is particularly
aggrieved by the fact that the allegedly forged signature has not
been sent to an expert to solicit his expert opinion as to whether
the signature in the fixed deposit receipt is forged or not. This
inadequacy may help the accused and defeat the cause of justice.
It is in these circumstances that the petitioner has come to this
Court for issue of appropriate direction under Section 482
Crl.M.C.No. 277 of 2009
2
Cr.P.C. The petitioner points out that earlier he had requested the
Superintendent of Police to take necessary action to get a further
investigation conducted under Section 173(8) Cr.P.C. But no effective
action has been taken.
3. The grievance of the petitioner prima facie appears to be
legitimate on the basis of the submissions made at the Bar. But the
course adopted by the petitioner cannot certainly be said to be
justified. I find no justification in his rushing to this Court with this
application under Section 482 Cr.P.C. He has an equally efficacious
alternative remedy to move the learned Magistrate under Section 173
(8) Cr.P.C. The decision in Shaji v. State (2003 (2) KLT 929) makes
it crystal clear that a defacto complainant aggrieved by inadequate
quality of investigation conducted can request the Magistrate to direct
a further investigation to be conducted. Instead of doing that, the
petitioner has unnecessarily rushed to this Court.
4. I am satisfied that this Crl.M.C. only deserves to be dismissed,
but with the specific observation that the option of the petitioner
Crl.M.C.No. 277 of 2009
3
under law to move the learned Magistrate for directions under Section
173(8) Cr.P.C. shall remain unfettered by the dismissal of this Crl.M.C.
5. This Crl.M.C. is accordingly dismissed.
6. Hand over the order.
(R. BASANT)
Judge
tm