High Court Kerala High Court

V.Radhakrishnan vs State Of Kerala on 21 December, 2009

Kerala High Court
V.Radhakrishnan vs State Of Kerala on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33962 of 2009(Q)


1. V.RADHAKRISHNAN, KAMCHALAYANN,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR, CENTRAL BUREAU OF

3. SUPERINTENDENT OF POLICE,

4. ALEX K. JOHN, DY S.P. CRIME BRANCH

                For Petitioner  :SRI.V.RADHAKRISHNAN (PARTY IN PERSON)

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/12/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
             W.P.(C)No.33962 of 2009 Q
            --------------------------

                     JUDGMENT

Defacto complainant in C.C.No.351/2000 on the

file of Judicial First Class Magistrate’s Court-II,

Aluva is the petitioner. This petition is filed

under Article 226 of Constitution of India for a

writ of mandamus directing second respondent to

conduct further investigation of the case,

inclusive of comparison of the specimen signatures

of the accused and others if any, by a handwriting

expert of the Forensic Science Laboratory and to

direct the learned Magistrate to commit C.C.No.

351/2000 to Sessions Court, Ernakulam, where, S.C.

No.124/1996, corresponding to S.C.243/2007 is

pending.

2. Petitioner had earlier filed W.P.(C)No.

31681/2007 for a direction to conduct further

investigation after quashing the order passed by

the learned Magistrate, refusing to order further

WPC 33962/09 2

investigation. By Exhibit P4 judgment dated

16.1.2008, this Court directed further

investigation, with a direction that it shall be

commenced within one month and to be completed

within seven months. Thereafter, a supplementary

final report was submitted on 24.1.2008 endorsing

the findings in the final report. Petitioner filed

Crl.M.P.No.2544/2009 for further investigation. It

was dismissed by Exhibit P6 order. This petition is

filed thereafter for further investigation of the

case contending that learned Magistrate omitted to

take note of the fact that there was no proper

investigation.

3. Petitioner was heard in person and learned

Government Pleader was also heard.

4. This Court, in Exhibit P4 judgment itself,

found that the case has to be investigated properly

as the very case of the petitioner is that the

signature seen in the F.I. Statement is not his

signature and the facts stated therein are not the

WPC 33962/09 3

facts disclosed by him and he has a case that it is

not only the Head Constable, but police officers,

higher ups in rank, are also involved. When the

report of the expert shows that the signature of

the first informant seen in the FIR prepared by the

police is not that of the petitioner, there should

have been a proper investigation as to whose

signature it is. Signature could be obtained in the

FIR only by the officer, who recorded the F.I.

Statement. When the signature seen therein is not

that of the petitioner, the real author of the

signature should have been found out. A proper

investigation should have been made to find out

whether the signature purported to be that of the

petitioner is that of the officer who prepared the

FIR or any other police officer. Unfortunately,

this aspect was not investigated. If it is found

that the signature seen in the F.I. Statement is

not that of the officer, who prepared the FIR, it

should necessarily be pursued further to find out

WPC 33962/09 4

as to whether it is the signature of any other

police officer present in the station at that time.

These aspects were not properly investigated at

all. Interest of justice warrants that further

investigation is to be made on these aspects.

5. In such circumstances, third respondent

Superintendent of Police, CBCID, Ernakulam is

directed to conduct a further investigation as

provided under Section 173(8) of Code of Criminal

Procedure. It is made clear that further

investigation must be directed to find out the

actual person who provided the signature in the

F.I. Statement, to make it appear that it is the

signature of the petitioner. It should also be

investigated who are all involved in manipulating

the records. Without finding a person who affixed

his signature, purporting to be that of the

petitioner, investigation will not be completed.

Third respondent should make all effort to arrive

at the truth, as it affects the very criminal

WPC 33962/09 5

justice system as the F.I. Statement itself has

been found to be forged. Investigation is to be

completed as expeditiously as possible. Judicial

First Class Magistrate-II, Aluva is directed to

stay C.C.No.351/2000 till further investigation is

completed. As without fixing the identity of the

persons, who all committed the offences, the trial

cannot be proceeded, it is not necessary to give

any direction as sought for by the petitioner to

take action based on Exhibit P6 report.

21st December, 2009 (M.Sasidharan Nambiar, Judge)
tkv