High Court Kerala High Court

S.Selvaraj vs State Of Ekrala on 4 January, 2008

Kerala High Court
S.Selvaraj vs State Of Ekrala on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 48 of 2008()


1. S.SELVARAJ, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF EKRALA, REP. BY THE
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. MR.D.JAYAKUMAR, S/O.DANUSHKODI,

4. MR.J.PAUL PRADEEP KUMAR,

                For Petitioner  :SRI.T.RAVIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/01/2008

 O R D E R
                           V. RAMKUMAR, J.

                    = = = = = = = = = = = = =

                        Crl.M.C.No.48 of 2008

                   = = = = = = = = = = = = = =

            Dated this the  4th   day of January, 2008


                                   ORDER

In this petition filed under Section 482 Cr.P.C, the

petitioner who is the de facto complainant in Crime No.181/2007

of Ernakulam Town South Police Station registered for offences

punishable under Sections 193,209,380,465,468,471 and 420

read with 120B IPC seeks a direction that the further

investigation be entrusted with the Crime Branch of Police or

with any other agency other than the local Police.

2. According to the petitioner, on 16.12.06, the two

accused persons and their accomplices, pursuant to the criminal

conspiracy hatched by them, stole from the house of the

petitioner his letter heads, cheque leaves etc. and created false

documents by forging his signatures and using such false

documents as genuine produced those as exhibits before the

court at Thotthukudy.

3. On 16.12.06, at about 11 p.m., respondents 3 and 4

along with their henchmen trespassed into the house of the

petitioner at a time when he was away and threatened and

Crl.M.C.No.48 of 2007

2

intimidated his family members with dire consequences in case

they did not accede to their demand to withdraw all the

complaints before the Police station. They threatened that they

were in possession of valuable documents such as cheque leaves,

letter heads etc, which shall be mis utilised against the

petitioner. The petitioner filed a complaint before the

Ernakulam Town South Police Station on 21.12.06. Since the

police did not register any crime, the petitioner filed M.P

No.100/2007 before the Additional Chief Judicial Magistrate,

Ernakulam on 4.01.07. The said complaint was forwarded to the

Ernakulam Town South Police Station under Section 156(3)

Cr.P.C. Accordingly, Crime No.18/2007 was registered by the

Ernakulam Town South Police on 10.01.07. Thereafter the

accused persons obtained anticipatory bail from the Sessions

Court, Ernakulam. Even though the petitioner filed an

application for cancellation of the bail but he could not succeed.

According to the petitioner, since the S.H.O. of the Ernakulam

Town South Police Station was influenced by the accused, the

police finally filed a refer report under Section 169 Cr.P.C. Even

though the learned Magistrate, before whom the refer report

Crl.M.C.No.48 of 2007

3

was filed, did not accept the same and has ordered further

investigation, the petitioner apprehends that there would be no

proper investigation carried out by the Ernakulam Town South

Police Station. Hence this petition.

4. Having regard to the prosecution and fate of the case so

far there does not appear to be any good ground to entrust the

further investigation with the very same Police who conducted

the investigation earlier. They were initially reluctant even to

register a crime and start the investigation and it was only after

an intervention by the Magistrate that the case came to be

registered. Subsequently, it has culminated in a refer report.

Hence no useful purpose will be served by the same police

conducting further investigation. Accordingly, the further

investigation of the case is entrusted to the crime branch police

which shall immediately swing into action and do the needful

towards the filing of a final report expeditiously after conducting

a proper and expeditious investigation.

V. RAMKUMAR, JUDGE

sj