Citation : 2021 Latest Caselaw 6589 ALL
Judgement Date : 23 June, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 11 Case :- MISC. BENCH No. - 12658 of 2021 Petitioner :- Shiv Raja Devi Respondent :- State Of U.P. Thru Secy. Home, Lko. & Ors. Counsel for Petitioner :- Sultan Hasan Ibrahim,Kazim Ibrahim Counsel for Respondent :- G.A. Hon'ble Rakesh Srivastava,J.
Hon'ble Mrs. Saroj Yadav,J.
On account of prevailing Covid-19 pandemic, the case was taken up through video conferencing.
Sri Sultan Hasan Ibrahim, the learned counsel for the petitioner and Sri Vishwas Shukla, learned Additional Government Advocate appearing for the State-respondent are present.
In view of the order proposed to be passed notice to respondent no. 5 is dispensed with.
This petition has been filed praying inter alia the following relief:-
"1) Issue a writ, order or direction, in the nature of mandamus thereby commanding and directing the opposite part nos. 2 to 4 to arrest the accused persons i.e. opposite party No.5 in the aforesaid Case Crime No.79 of 2020, U/S-147,308,452,323,504,506,427,302,307,325 I.P.C. and Police Station Sangramgarh, District Pratapgarh on the basis of F.I.R. which is contained as Annexure No.1 to the writ petition."
Having regard to the overall facts and circumstances of the case, for prayer made in this case, we feel it appropriate to refer to the judgment of Hon'ble Supreme Court in the case of Sakiri Vasu vs. State of U.P. and others, reported in [(2008) 2 SCC 409] as reiterated by Hon'ble Supreme Court in yet another judgment in the case of Sudhir Bhaskarrao Tambe vs. Hemant Yashwant Dhage and others, reported in (2016) 6 SCC 277. In these judgments Hon'ble Supreme Court has held that this Court should not ordinarily entertain such petitions for the reason that complainant in such situation is at liberty to avail the remedy by approaching the Magistrate concerned under Section 156 (3) of the Code of Criminal Procedure.
In view of the aforesaid, this writ petition is finally disposed of with liberty to the petitioner to approach the Magistrate concerned as provided in the aforesaid judgments. In case the petitioner approaches the Magistrate concerned, he shall pass appropriate orders/direction to the Investigating Officer which may be warranted under law.
We may make it clear that we have not made any observation whatsoever on the merit of the claim of the petitioner.
Order Date :- 23.6.2021
A.K. Singh
(Saroj Yadav, J.) (Rakesh Srivastava, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!