High Court Kerala High Court

Ashi Asokan Represented By Her … vs The State Of Kerala on 13 November, 2008

Kerala High Court
Ashi Asokan Represented By Her … vs The State Of Kerala on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33530 of 2008(N)


1. ASHI ASOKAN REPRESENTED BY HER POWER
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. SUBU.S.BABU,HAVING ADDRESS AT POST BOX.

5. THE AMBASSADOR, INDIAN EMBASSY, U.A.E.

                For Petitioner  :SMT.K.KUSUMAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/11/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  W.P.C.No. 33530 of 2008 N
                  - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 13th day of November, 2008

                             JUDGMENT

The petitioner is the defacto complainant in Crime No.86

of 2007 of Poonthura Police Station, Trivandrum. She has a

pathetic tale to narrate. She has been deceived and defrauded by

her husband, from whom she has now obtained an order of

divorce. F.I.R. was registered against her husband alleging

offences punishable, inter alia, under Section 498A I.P.C. and

Section 67 of the Information Technology Act. To cut a long

story short, the grievance of the petitioner is that no proper

investigation is being conducted into that crime.

2. The grievance of the petitioner does arouse sympathy

and compassion. I am not adverting to the detailed averments

regarding the alleged injustice done to her. But the petitioner

appears to have come to this Court without and before exhausting

the equally efficacious alternative remedy available to her to

W.P.C.No. 33530 of 2008
2

approach the learned Magistrate under Section 156(3) Cr.P.C.

complaining about the inadequate investigation.

3. After the decision in Sakiri Vasu v. State of U.P. (2008

(1) KLT 724)(SC), which has been followed by this Court in Vasanthi

Devi v. S.I. of Police (2008 (1) KLT 945), a person with a grievance

like the instant one raised by the petitioner cannot come to this Court

directly and claim invocation of the extra ordinary inherent jurisdiction

under Section 482 Cr.P.C. or the extra ordinary constitutional

jurisdiction unswe Article 226 of the Constitution. Such person must

ordinarily exhaust the remedy available to her under Section 156(3)

Cr.P.C., it is trite.

4. This petition filed by the petitioner must in these

circumstances fail for the short reason that the petitioner has not

exhausted the equally efficacious alternative remedy available to her

before the learned Magistrate under Section 156(3) Cr.P.C. The fact

that the petitioner is employed abroad now is no reason for this Court

to treat this case as an exceptional one, to which the dictum in Sakiri

Vasu (supra) need not be applied. The petitioner can, through her

W.P.C.No. 33530 of 2008
3

counsel, apply to the learned Magistrate for issue of appropriate

directions under Section 156(3) Cr.P.C. If the petitioner’s grievance

remains without redressal after the learned Magistrate passes orders,

needless to say, the petitioner can challenge the same before this Court

in appropriate proceedings.

5. With the above observations, this Writ Petition is dismissed.

But I must note that whether with directions or without the directions

of the learned Magistrate, it is incumbent on the Investigating Officer

to ensure that a proper, efficient and efficacious investigation is

conducted in Crime No.86 of 2007.

6. Copy of the judgment shall be communicated to the

Investigating Officer through the learned Govt. Pleader.

7. Issue copy to the learned Prosecutor.

(R. BASANT)
Judge

tm