High Court Kerala High Court

N.Saseedharan vs The State Of Kerala on 19 February, 2008

Kerala High Court
N.Saseedharan vs The State Of Kerala on 19 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 468 of 2008(E)


1. N.SASEEDHARAN, AGED 50 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. THE PRINCIPAL,

5. THE DIRECTOR OF PUBLIC INSTRUCTION,

                For Petitioner  :SRI.K.G.RADHAKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :19/02/2008

 O R D E R
                                R. BASANT, J.

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

                       W.P(C).No. 468  of   2008  E

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

               Dated this the 19th day of  February, 2008


                                  JUDGMENT

This petition is filed by the father of a 13 year old boy, who

died on 26.9.2007 under very unfortunate circumstances. The

petitioner has come to this Court with a prayer for invoking the

powers under Article 226 of the Constitution to direct a proper

investigation to be conducted.

2. The sequence of events can be summarized as follows.

The petitioner’s child, a 13 year old boy, was a student of the

local school. On 26.9.2007 he had gone to the school as usual.

Till 3 p.m. he was available in the school. His personal

belongings like school bag, etc. continued to be available in the

school. Later on that afternoon some children had indulged in

throwing stones at a lemon tree near the school. While the

children threw stones, one stone unfortunately went and hit on

the headlight of a car, which was parked there. The car belonged

to a local trader, who was running the same as a taxi. Children

W.P(C).No. 468 of 2008

2

naturally got panicky and they ran helter skelter. The Peon of the

school allegedly conveyed information to the driver of the car, who

came to the scene of the crime. He gathered information that the stone

in question which caused the damage to his car was thrown by the son

of the petitioner. He went to the petitioner and said that the son was

not traceable and made complaint to the father. The father came back

to the school. The child was missing. The teachers and other students

also searched for the child. But he was found missing. His

belongings were in the school. No one could get any clue about the

disappearance of the child. It was assumed that the child was out of

fear and feeling of guilt hiding without coming into the open.

3. But later in the night the child did not return to the petitioner.

The petitioner and the members of the family became panicky. They

made enquiries, but the child could not be traced. An F.I.R. was

registered under the caption ‘man missing’ as Crime No. 536 of 2007 at

the local police station on 27.9.2007, the next day. In the F.I.R. no

allegations were raised against any one. In the course of investigation

of that crime the body of the deceased child was recovered from the

W.P(C).No. 468 of 2008

3

river on 28.9.2007. Careful examination of the premises of the school

led to an inference that the child must have slipped and fallen into the

river from the side of the school property. Investigation continued.

The police is gravitating to the conclusion that death must have

occurred accidentally when the child ran away in fear and with a sense

of guilt after the stone thrown by him hit the car in question. The other

children had also run away. The petitioner’s son who also ran away

may have accidentally fallen into the river. This appears to be the

conclusion which the police is coming to in the course of investigation.

Final report has not been filed yet.

4. The petitioner has come to this Court with a grievance that the

police is not conducting a proper investigation. The petitioner

entertains an apprehension that the driver of the car must have

threatened, intimidated and chased his son, who fell into the river. The

driver, who knew that the child had fallen, must have deliberately

suppressed the information and his omission to render timely

assistance to the child is now proved to be fatal. He did not inform the

school authorities or the petitioner or make any attempt to save the

W.P(C).No. 468 of 2008

4

child. In these circumstances it is alleged that doubts which have

arisen about the contumacious involvement of the driver of the car is

not removed by a proper investigation. The petitioner prays that a

proper investigation may be directed to be conducted.

5. The learned Prosecutor submits that the investigators have left

no stone unturned to unravel the truth behind the disappearance and

death of the petitioner’s child. All the children have been questioned.

The teachers and the Headmaster have been questioned. The peon of

the school, who conveyed information about the breaking of the

headlight of the car by stone thrown by the children to the car driver,

has also been examined. The car driver as well as his relatives have

also been examined. The petitioner was also examined. The learned

Prosecutor submits that even after conducting a bonafide and efficient

investigation nothing has been discovered to infer that the driver of the

car had any contumacious responsibility for the unfortunate

disappearance of the child or his eventual death. The case diary reveals

that the probable spot from which the child fell into the river has been

identified by taking note of the damage suffered by the plants,

W.P(C).No. 468 of 2008

5

vegetation etc. in that part of the school compound abutting the river.

The learned Prosecutor submits that the investigation conducted has

not revealed the complicity of the driver of the car or any other person.

Though the petitioner who did not make any such allegation earlier,

now makes an allegation that the driver of the car had chased the child

and had made him run in the direction from where the child could have

fallen into the river, no such allegations are earlier raised. No

indications appear to be available to conclude that when the driver after

getting information about the damage suffered by his car came to the

car and the school the child was available for the driver to talk to him

to intimidate or threaten him.

6. The final report has not been filed. I shall at this early stage

not express any final opinion. Suffice it to say, after having considered

the averments in the writ petition and the arguments of the learned

counsel for the petitioner and the learned Prosecutor and after perusing

the case diary in this case, I am not persuaded to agree that any

specific direction can or need be issued regarding the conduct of

investigation in this case. The Investigator must be permitted to

W.P(C).No. 468 of 2008

6

complete the investigation and file the final report without any further

or specific directions except that the Investigator must conduct and

complete an exhaustive investigation and report his conclusions to

the authorities concerned who must consider the same and pass

appropriate orders.

7. With the above observations, this Writ Petition is dismissed.

(R. BASANT)

Judge

tm