High Court Kerala High Court

P.D.Sathya Das vs Director General Of Police on 6 October, 2009

Kerala High Court
P.D.Sathya Das vs Director General Of Police on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18980 of 2008(H)


1. P.D.SATHYA DAS , BINU BHAVAN
                      ...  Petitioner
2. SONIA BINU, BINU BHAVAN

                        Vs



1. DIRECTOR GENERAL OF POLICE
                       ...       Respondent

2. SUPERINTENDENT OF POLICE (RURAL)

3. DEPUTY SUPERINTENDENT OF POLICE

4. CIRCLE INSPECTOR OF POLICE

5. CENTRAL BUREAU OF INVESTIGATION,

6. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/10/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
             W.P.(C)No.18980 of 2008 H
            --------------------------

                     JUDGMENT

Petitioners are the father and widow of

deceased Binu Das, who died under suspicious

circumstances on 1.11.2007. Crime No.361/2007 of

Kazhakuttom Police Station was registered under

Section 174 of Code of Criminal Procedure on the

suspicious death of Binu Das, after recording the

statement of Stephen, the brother of the mother of

the deceased Binu Das. Postmortem examination on

the body was conducted on 2.11.2007 by

Dr.K.S.Meena, Assistant Professor of Forensic

Medicine. The blood and viscera, preserved at the

time of autopsy, were sent for chemical analysis.

Based on the investigation, Sub Inspector of Police

filed a report before Sub Divisional Magistrate,

Thiruvananthapuram stating that there is no

suspicion regarding the death.

WPC 18980/08 2

2. Later, on 15.2.2008, report of chemical

analysis, on examination of the blood and viscera,

collected at the time of autopsy and examined at

the laboratory, was received by Investigating

Officer, which discloses that death was due to

Triazophos poisoning. Based on that report, Sub

Inspector re-opened the investigation and

questioned the witnesses. Superintendent of Police,

Thiruvananthapuram Rural, as per order dated

28.3.2008, entrusted the investigation to Deputy

Superintendent of Police, Attingal. In spite of

investigation, no progress could be achieved.

Petitioners, at this stage, filed this petition

under Article 226 of Constitution of India for a

writ of mandamus commanding respondents to transfer

Crime No.361/2007 of Kazhakuttom Police Station to

the fifth respondent, Central Bureau of

Investigation or to some other Investigating

Agency.

WPC 18980/08 3

3. Deputy Superintendent of Police, Attingal,

who was entrusted with the investigation, filed a

statement dated 4.7.2008 stating that in spite of

investigation, no conclusion could be reached how

the poison triazophos reached the body of Binu Das

and the case is being investigated and informants

were set in and around Gandhipuram to watch public

talk regarding the death and steps are being taken

to find out whether the deceased purchased the

alleged poison from any of the shops, prior to the

incident and whether there is any enemy among his

friends or relatives and to find out whether there

was any money transaction with the deceased.

4. Later, as directed, the Deputy Superintendent

of Police filed a further statement dated 21.7.2009

stating that on investigation, it is revealed that

Binu Das married the second petitioner on 7.4.2004

and when she belongs to Christian community, he

belongs to Nadar community and along with the wife,

he had gone to Gulf and though marriage was 3=

WPC 18980/08 4

years earlier, no child was begotten and Binu Das

had availed loan from Gulf to construct a house at

Gandhipuram and though the house was constructed,

the property stands in the name of his mother and

being a diabetic patient, he had some physical

illness and when Binu Das parted for the last time

from his friends, he had told them as to how long

they could meet again and in spite of investigation,

from where the poison was purchased could not be

found out and it appears that it is a case of

suicide.

5. A reply affidavit was filed by the

petitioners controverting to the findings and the

statements, contending that there was no proper

investigation and in such circumstances, necessary

directions are to be issued.

6.Learned counsel appearing for the petitioners

and learned Government Pleader were heard.

7. It cannot be disputed that death of Binu Das

was under suspicious circumstances. From the report

WPC 18980/08 5

of chemical analysis, it cannot be disputed that it

was not a natural death, but was due to triazophos

poisoning. Though, in the subsequent statement

filed by the Investigating Officer it is stated

that it could be a case of suicide, if triazophos

poison was consumed by the deceased with the

intention to commit suicide, he should have

purchased the same from some shop. Investigation

does not reveal that the deceased obtained the

poison. If poison was consumed by the deceased, the

balance or the bottle, should have been available

somewhere near to the place of occurrence or with

the deceased. Nothing could be recovered. Though,

it is stated that it could be a case of suicide, no

material was unearthed to support the case of

suicide. In such circumstances, in spite of the

fact that Investigating Officer sought time to

complete the investigation stating that certain

aspects, which are specifically mentioned in the

written statement, are to be found out, in spite of

WPC 18980/08 6

the protracted investigation, nothing could be

unearthed. In such circumstances, interest of

justice warrants that there should be a proper,

effective and thorough investigation.

Writ petition is disposed directing the first

respondent, Director General of Police, to handover

investigation of Crime No.361/2007 of Kazhakuttom

Police Station to the Crime Branch, with a

direction to conduct investigation by a competent

Officer not below the rank of Deputy Superintendent

of Police. It is made clear that Investigating

Officer has to conduct a thorough, effective and

expeditious investigation.

6th October, 2009 (M.Sasidharan Nambiar, Judge)
tkv