High Court Kerala High Court

Sadananda Jith vs Director General Of Police on 16 June, 2010

Kerala High Court
Sadananda Jith vs Director General Of Police on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9059 of 2010(Q)


1. SADANANDA JITH,
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

4. SUPERINTENDENT OF POLICE,

5. SIVARAJ, FORMER SUB INSPECTOR OF POLICE,

6. THUSHAR, AGED 31 YEARS,

7. DILEEP @ KANNAN,

8. K.K.MAHESHAN,

9. ANIL, AGED 30 YEARS,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/06/2010

 O R D E R
                     V. RAMKUMAR, J.
                  = = = = = = = = = = = = =
                   W.P.(c).No.9059 of 2010
                 = = = = = = = = = = = = = =
              Dated this the 16th day of June, 2010

                           JUDGMENT

Petitioner, who retired from the Kerala Police as

Assistant Sub Inspector of Police and now engaged in the

activities of S.N.D.P Yogam is alleged to have sustained a

fracture on his right leg and other injuries allegedly on an

attack made by respondents 6 and 7 (accused numbers 1

and 2) in the presence of the 9th respondent (A4) and at the

instigation of the 8th respondent (A3). The Mararikulam

police registered a case against the accused persons as

Crime No.81/2006 under Sections 109,341,326 and 308

read with 34 IPC. According to the petitioner it was the 5th

respondent Sri.P.K.Sivaraj who was the Sub Inspector of

Police who recorded the 154 statement of the petitioner and

the petitioner had given a detailed narration of the incident

to the Police. It is the case of the petitioner that he was

under the impression that the statement given by him to the

W.P.(c).No.9059 of 2010
2

5th respondent was truly and faithfully recorded by the

Station House Officer without omitting any details and that

all the persons mentioned by the petitioner were arrayed as

accused. But the petitioner subsequently came to know

that his statement was not truly recorded by the 5th

respondent, who had substituted the First Information

Statement of the petitioner after forging his signature in the

first information report filed by the 5th respondent. He had

charge-sheeted only respondents 6 and 7 as accused Nos.1

and 2 and respondents 8 and 9 were deleted from the array

of accused. The petitioner immediately filed a complaint

before the official superiors of the 5th respondent and a

further investigation was ordered after removing the 5th

respondent from the investigation. The further

investigation was conducted by the 3rd respondent, Sub

Inspector of Police, Mararikulam. According to the

petitioner, the 3rd respondent also conducted the

investigation in such a manner as to protect the 5th

respondent. The 3rd respondent has also filed a final report

W.P.(c).No.9059 of 2010
3

on 22.1.2010 before the J.F.C.M -II, Alappuzha to the effect

that respondents 6 and 7 are the only culprits. The 3rd

respondent has also deleted respondents 8 and 9 from the

array of accused. The learned Magistrate took cognizance

of the said case and registered the case as

C.C.No.1203/2006. It is at this stage that the petitioner has

approached this Court with this writ petition seeking a

direction to the 1st respondent to order a thorough

investigation with regard to the allegations made by the

petitioner against the 5th respondent and to order a further

investigation of Crime No.81/2006 of Mararikulam Police

Station.

2. Eventhough on 18.3.2010 and subsequently on

30.4.2010, this Court repeatedly directed the filing of a

statement, so far no statement has been filed traversing the

allegations of the petitioner. The grievance of the petitioner

is that, it was without even conducting any scientific

investigation regarding the allegations of the petitioner that

his First Information Statement was substituted after

W.P.(c).No.9059 of 2010
4

forging his signature that the 3rd respondent came to the

conclusion that the F.I.Statement had not been substituted

nor the signature forged. To say whether the signature of a

person is a forged one or not the investigating Officer

cannot take upon himself the role of an expert. The

specimen signatures of the petitioner should have been

taken and forwarded to the handwriting expert along with

the substituted signature (questioned signature) for

comparison and opinion. That has not been done. The

failure on the part of the petitioner to appear before the 3rd

respondent is stated to be the explanation for not

questioning the petitioner. The petitioner, however, has got

a contention that when he was summoned by the 3rd

respondent, the petitioner was at KVM Hospital and the 3rd

respondent was duly informed about the petitioner’s

inability to appear before the 3rd respondent and had asked

for further time but no time was granted.

3. Having regard to the facts and circumstances

narrated above, it is necessary that the case is to be

W.P.(c).No.9059 of 2010
5

investigated by an officer not below the rank of a Dy.S.P.

Accordingly, as suggested by the learned Public Prosecutor

on the request by this Court, the investigation of Crime

No.81/2006 of Mararikulam Police Station shall be taken

over by Sri.Bernad Dev, Dy.S.P., Crime Detachment,

Alappuzha, who shall investigate the case impartially,

without fear or favour and file a final report before the

Magistrate concerned. The aforesaid Dy.S.P. shall also go

into the question as to whether the First Information

Statement allegedly given by the petitioner to the 5th

respondent herein earlier had been substituted by another

statement after forging his signature. The investigation file

shall be handed over to Sri.Bernad Dev by the 3rd

respondent immediately.

This writ petition is disposed of as above.

Dated this the 16th day of June, 2010.

V. RAMKUMAR, JUDGE

sj