High Court Kerala High Court

Suresh @ Akhil vs State Of Kerala on 16 October, 2008

Kerala High Court
Suresh @ Akhil vs State Of Kerala on 16 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30524 of 2008(H)



1. SURESH @ AKHIL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/10/2008

 O R D E R
                              R. BASANT, J.
                 -----------------------------------------------
                     W.P.(C). No. 30524 OF 2008
                 -----------------------------------------------
               Dated this the 16th day of October, 2008

                                JUDGMENT

The petitioners face allegations in a crime registered

alleging offences punishable, inter alia, under Sections 326 and

308 read with Section 34 IPC. The alleged incident took place on

28.08.08. In the FI statement given by the mother of the victim,

the petitioners are named and the said FI statement is recorded

on 30.08.08. Investigation is in progress. Petitioners have not

been arrested so far.

2. Petitioners have come to this Court at this stage with a

prayer that directions may be issued under Section 482 Cr.P.C to

entrust the investigation to competent superior officers of the

police. It is the grievance of the petitioners that local police is not

conducting a proper investigation. They have animosity against

the petitioners. They are convinced that the petitioners are not

involved in the crime. But unnecessary vexatious proceedings

against the petitioners are continuing.

3. The learned counsel for the petitioners laboriously

contends that there are several circumstances which would

W.P.(C). No. 30524 OF 2008
-:2:-

indicate that the local police are raising false allegations without

bonafidies against th petitioners. It is hence prayed that the

jurisdiction under Section 482 Cr.P.C may be invoked.

4. After the decision in Sakri Vasu v. State of U.P.[2008

(1) KLT 724(SC)] , it is trite that a person with a grievance against

the improper conduct of the investigation cannot rush to this Court

with application under Section 482 Cr.P.C or under Article 226 of

the Constitution. Unless compelling reasons are there, such

petitions cannot be entertained without and before such aggrieved

persons exhaust the equally efficacious alternative remedy

available to them under Section 156(3) Cr.P.C.

5. I shall carefully avoid any expression of opinion on the

grievances raised by the petitioners against the conduct of the

investigation. Suffice to say that the petitioners must approach the

learned Magistrate with their grievance and seek appropriate

directions under Section 156(3) Cr.P.C. The learned counsel for

the petitioners submits that the case on hand may be treated as

one of exception to the rule under Sakri Vasu (supra). That

decision cannot apply in as much as the petitioners face

W.P.(C). No. 30524 OF 2008
-:3:-

allegations for serious non bailable offences and they apprehend

that if they appear before the learned Magistrate, the police may

arrest them, submits counsel. I am not persuaded to reckon that

as a sufficient circumstance which should persuade this Court to

entertain this application under Article 226 of the Constitution,

notwithstanding the dictum in Sakri Vasu (supra). Petitioners can

approach the learned Magistrate and seek appropriate directions.

If they approach the learned Magistrate, the learned Magistrate

will have to consider their grievance and issue appropriate

directions.

With the above observations this Writ Petition is dismissed.

R. BASANT, JUDGE
ttb

W.P.(C). No. 30524 OF 2008
-:4:-

W.P.(C). No. 30524 OF 2008
-:5:-