High Court Kerala High Court

Raj Krishnan vs Shahul Hameed on 4 April, 2007

Kerala High Court
Raj Krishnan vs Shahul Hameed on 4 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3710 of 2005()


1. RAJ KRISHNAN, S/O.KARUNAKARAN,
                      ...  Petitioner
2. KRISHNA RAJ, S/O.KARUNAKARAN,

                        Vs



1. SHAHUL HAMEED, CIRCLE INSPECTOR OF
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. THE DISTRICT SUPERINTENDENT OF POLICE,

4. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.A.CHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :04/04/2007

 O R D E R
                                   R.BASANT, J

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

                          Crl.M.C.No.3710 of 2005

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

                     Dated this the 4th day of April, 2007


                                      ORDER

The petitioners are brothers. The 2nd petitioner is the registered

owner of a car bearing No.KL08/AB 6598. The 2nd petitioner, the

owner of the car was a student at Bangalore at the relevant time. His

brother, the 1st petitioner lodged an F.I statement raising allegation

that the car kept in the garage of their house was found missing on

the night of 05.03.05. Accordingly, a crime has been registered and

the investigation was conducted.

2. In the course of investigation, the police appear to have

come to the conclusion that there was no theft as alleged and it was

only a false F.I.S lodged by the petitioners in collusion to cover up the

real state of affairs. Accordingly, after investigation, Annexure-4

report has been filed arraying both the petitioners as accused and

deleting the offence under Section 379 I.P.C and adding the offence

under Sections 468 and 201 I.P.C.

3. The petitioners are aggrieved by the fact that on the

complaint lodged by the 1st petitioner, the petitioners have been

arrayed as accused. The petitioners have various grievances to raise.

They contend that Annexure-IV does not give all the relevant details.

They further contend that the 1st respondent, the Investigating Officer

Crl.M.C.No.3710 of 2005 2

was actuated by ulterior motives. The 2nd respondent, the local Sub

Inspector of Police has also interest in the matter. The 1st and 2nd

respondents in collusion are attempting to shield and cover the son of

the 2nd respondent and his friends, who the petitioners now allege had

connections with the crime of theft of the vehicle. In these

circumstances, the petitioners have come to this Court with this

petition under Section 482 Cr.P.C.

4. Having heard the learned counsel for the petitioners and

the learned Public Prosecutor in detail and having perused the

records, I am satisfied that in the peculiar facts and circumstances of

this case, appropriate directions can be issued, which shall ensure the

interests of a fair, efficient and expeditious investigation and shall

also allay the apprehensions aired by the petitioners.

5. In the result, this Crl.M.C is allowed in part. The following

directions are issued.

i) The investigation of Crime No.275 of 2005 of Thrissur

East Police Station shall hereafter be conducted by an officer to be

chosen by the 3rd respondent not below the rank of a Deputy

Superintendent of Police.

ii) Respondents 1 & 2 shall hereafter have no role in the

investigation of the crime. Necessary orders to this effect shall be

issued by the 3rd respondent within a period of 30 days under

Crl.M.C.No.3710 of 2005 3

intimation to the counsel for the petitioner. All necessary steps shall

be taken to complete the investigation as expeditiously as possible – at

any rate, within a period of four months from the date on which the

new Investigating Officer takes over the investigation.

(R.BASANT, JUDGE)

rtr/-