IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6162 of 2008(H)
1. T.ASOKAN, THACHAMBALATH HOUSE,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :21/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
W.P.(C) No. 6162 OF 2008 H
````````````````````````````````````````````````````
Dated this the 21st day of February, 2008
J U D G M E N T
Petitioner is the sole accused in a crime registered
alleging offences punishable, inter alia, under section 506(1)
IPC. The crime was registered as early as in 2004.
Investigation is in progress. But, despite the elapse of about
four years, final report has not been filed. The petitioner has
come before this Court with this writ petition with a prayer that
the powers under Article 226 of the Constitution may be
invoked to issue proper directions.
2. The learned counsel for the petitioner was
requested to explain how in the light of the decision in Sakri
Vasu Vs. State of U.P. [ 2008 AIR SCW 309] the petitioner is
entitled to request this Court to issue directions without and
before exhausting the efficacious alternative remedies which
are available to him. Admittedly, the petitioner has not moved
WPC.6162/08
: 2 :
the Magistrate. I do not find any circumstances in this case to
take this case out of the sweep of the dictum in Sakri Vasu.
The petitioner must approach the learned Magistrate and
seek appropriate directions to get his grievance remedied.
3. With the above observations, this writ petition is
dismissed.
(R.BASANT, JUDGE)
aks