Citation : 2022 Latest Caselaw 21419 ALL
Judgement Date : 16 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 9 Case :- CRIMINAL MISC. WRIT PETITION No. - 9491 of 2022 Petitioner :- Shri Niwas Rai Respondent :- State Of U.P Thru. Secy, Deptt. Of Home Civil Sectt. Lko And Others Counsel for Petitioner :- Mohammad Irfan Siddiqui Counsel for Respondent :- G.A. Hon'ble Rajesh Singh Chauhan,J.
Hon'ble Vivek Kumar Singh,J.
Heard learned counsel for the petitioner and learned Additional Government Advocate for the State-respondents.
By means of this writ petition, the petitioner has prayed for the following relief:-
"(i) issue a writ, order or direction in the nature of mandamus commanding the opposite party Nos. 1 & 2 to take appropriate action against opposite party Nos.3 & 4 in the light of the judgment of Hon'ble Supreme Court of India in the case of Lalita Kumari vs. Government of U.P. & others (2014) 2 SCC 1 as well as issue the circular No.15011/91/2013-SC/ST-W on dated 06.02.2014 Government of India, Ministry of Home Affairs Center State division (Annexure No.1)."
On the aforesaid prayer, learned Additional Government Advocate has drawn attention of this Court towards the decisions of Apex Court rendered in re: Sudhir Bhaskarrao Tambe vs. Hemant Yashwant Dhage and others reported in (2016) 6 Supreme Court Cases 277 and in re: M. Subramaniam and another vs. S. Janaki and another reported in (2020) 16 Supreme Court Cases 728 and the judgment of a coordinate bench of this Court rendered in re: Waseem Haider vs. State of U.P. and others reported in [2021 (2) ADJ 86 (LB) (DB)] by submitting that when the statutory alternative remedy is provided under the provisions of Section 156 (3) Cr.P.C., no direction can be issued by this Court to register the F.I.R.
Learned Additional Government Advocate has further submitted that an alternative statutory remedy may not be circumvented.
Learned Additional Government Advocate has also submitted that the coordinate bench of this Court in re: Waseem Haider (supra) has considered the judgment of Apex Court rendered in re: Lalita Kumari (supra). Therefore, as per learned Additional Government Advocate instead of approaching this Court under Article 226 of the Constitution of India, the petitioner should approach the competent court of law by filing an application under Section 156 (3) Cr.P.C.
Having heard learned counsel for the parties and having perused the material available on record as well as the dictums of Apex Court rendered in re: Sudhir Bhaskarrao Tambe (supra) and M. Subramaniam and another (supra) and the judgment of a coordinate bench of this Court rendered in re: Waseem Haider (supra), we are of the considered opinion that the petitioner should first approach the learned court of Magistrate by filing appropriate application under Section 156 (3) Cr.P.C. if the F.I.R. of the petitioner has not been registered despite the fact that he has approached the police authorities. No direction for registration of the F.I.R. can be issued under Article 226 of the Constitution of India.
Accordingly, the instant writ petition is disposed of finally at the admission stage giving liberty to the present petitioner to file an appropriate application under Section 156 (3) Cr.P.C. before the learned Magistrate concerned taking all pleas and grounds which are available with him within a period of one week from today and if such application is filed by the petitioner within the aforesaid stipulated time the same shall be considered and disposed of strictly in accordance with law with expedition preferably within a period of two weeks from the date of filing of the application without giving unnecessary adjournments to the parties concerned.
[Vivek Kumar Singh,J.] [Rajesh Singh Chauhan,J.]
Order Date :- 16.12.2022
Suresh/
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!