High Court Kerala High Court

Sudheer vs The Director General Of Police on 21 January, 2010

Kerala High Court
Sudheer vs The Director General Of Police on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20545 of 2009(Q)


1. SUDHEER,S/O.SATHYAPALAN,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE INSPECTOR GENERAL OF POLICE,

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. K.B.JEEVANANDAN,

5. J.KURIAKOSE,FORMER SUB INSPECTOR OF

                For Petitioner  :SRI.ANIL K.MOHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/01/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
            W.P.C.NO.20545 OF 2009
           ------------------------------------------
           Dated 21st          January 2010


                        JUDGMENT

Petition is filed under Article

226 of Constitution of India for a writ of

mandamus commanding first respondent,

Director General of Police to change

investigation officer in crime Nos.824/2008

and 290/2009 of Vadakkekara police station

and to entrust the investigation of the

cases to a superior police officer above

the rank of DIG. Learned counsel appearing

for the petitioner submitted that under

the Right to Information Act, petitioner

obtained copy of the proceedings of the

first respondent in order No.D2/108809/2009

dated 16/12/2009 whereunder first

respondent has directed Additional Director

Wpc 20545/09
2

General of Police (Crimes) to take over

investigation of crime No.824/2008 and crime

No.290/2009.

2. Learned Government Pleader made

available the proceedings of the Additional

Director General of Police, Thiruvananthapuram

pursuant to the proceedings issued by the

Director General of Police dated 16/12/2009.

Said proceedings is dated 19/12/2009. As per

the said proceedings crime No.824/2008 has been

transferred to CBCID with immediate effect and

re-numbered as crime No.267/CR/EKM/09 of Crime

Branch Police Station and Superintendent of

Police CBCID, Ernakulam is directed to take

over investigation forthwith. There is also a

direction to Superintendent of Police,

Ernakulam, Rural to hand over the case diary,

MOs and other records to the Superintendent of

Police, CBCID, Ernakulam. Pursuant to said

Wpc 20545/09
3

direction it is for the Superintendent of

Police to investigate crime No.824/2008. Though

order does not show that crime No.290/2009 also

is to be investigated by Superintendent of

Police, CBCID, as per proceedings dated

16/12/2009 Director General of Police directed

the Additional Director General of Police

(Crimes) to take over the investigation of that

case also. Hence Superintendent of Police,

CBCID, Ernakulam is also to investigate crime

No.290/2009. In view of the apprehension

expressed by the petitioner that investigation

conducted by Deputy Superintendent of Police

will not be fair and proper in view of the

proximity of the third respondent who has so

far been investigating the case, it is made

clear that it is for the Superintendent of

Police CBCID to investigate the case as

directed by the Additional Director General of

Wpc 20545/09
4

Police, Thiruvananthapuram as per order dated

19/12/2009 and not to hand over investigation

to any subordinate officer.

Writ petition is disposed recording

that first respondent has already directed

Additional Director General of Police (Crimes)

to take over investigation of crime No.824/2008

and 290/2009 and Additional Director General of

Police (Crimes) is directed Superintendent of

Police, CBCID to take over investigation of

crime No.824/2008. The said Superintendent of

Police shall also take over investigation of

Crime No.290/2009 and shall conduct proper and

fair investigation.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.