High Court Kerala High Court

Sarada vs State Of Kerala on 29 March, 2007

Kerala High Court
Sarada vs State Of Kerala on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34190 of 2006(T)


1. SARADA, W/O.VASU AGED 79 YEARS,
                      ...  Petitioner
2. SAVITHRY, W/O.RAMACHANDRAN,
3. GEETHA, W/O.RAGHUNATHAPANICKER,

                        Vs



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

2. DIRECTOR GENERAL OF POLICE,

3. ADDL.DGP (CRIME)

4. INSPECTOR GENERAL OF POLICE (CRIME)

5. DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.THOMAS ABRAHAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :29/03/2007

 O R D E R
                  J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

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

                               W.P.(C).NO. 34190 OF 2006

                                              and

                             W.P.(C).NO. 25160 OF 2005

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

                    Dated this the 29th day of March, 2007.


                                        JUDGMENT

Koshy, J.

This is a petition regarding the murder of the petitioner’s son, a School

Manager. The main allegation of the petitioner is that investigation is being

done not properly. The petitioner’s case is that some of the real accused

were deleted and it is further submitted that even though it is the case of the

police that they were deleted at the instance of the of the petitioner. The

petitioner strictly objects it. On going through the entire papers we also

notice that police is trying to protect somebody due to political influences.

On going through the case we are of the opinion that case is not conducted

properly and justice will not be meted out in this case, unless the matter is

investigated by a proper investigation by CBI. In originally, the crime was

investigated by local police. Thereafter on the complaint and as per the

direction of this court CB,CID took up the investigation on 26.10.2004 as per

order dated D2-14597/CR/04, under Deputy Superintendent of Police, CB,

CID. From the reports it shows that there is a heinous conspiracy and the

persons are behind the conspiracy. It is also submitted that 9 accused were

deleted by the local police and further investigation is necessary, whether

they are behind the curtain. It is also noticed that some of the accused were

W.P.(C).NO. 34190 OF 2006 2

not involved in the crime, and their names were included to side track the

case. It is also stated that police officers including Deputy Superintendent of

Police went to the place to saw the dead body. But proper investigation or

procedural matters are not complied with. It is further submitted that earlier

some accused attacked the house of one Vamadevan. There was some

chance that some of the accused might have been involved here also. But

their names were purposely avoided. The Deputy Superintendent of Police

came to the conclusion that a cold blood murder case was investigated

improperly as it is occurred in the year 2004. Now we are in 2007. Even by

the Crime Branch, proper investigation is not done. It shows that political

influence behind the investigation. Hence we are of the view that in the

interest of justice the matter should be investigated by the CBI. So we direct

the Government to refer the matter to CBI for proper investigation. CBI

should investigate the case as expeditiously as possible with utmost sincerity.

The Writ Petition is disposed of accordingly.

J.B.KOSHY, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

bkn