Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prem Lata Sethi And Another vs The State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 10623 ALL

Citation : 2023 Latest Caselaw 10623 ALL
Judgement Date : 11 April, 2023

Allahabad High Court
Prem Lata Sethi And Another vs The State Of U.P. Thru. Prin. Secy. ... on 11 April, 2023
Bench: Sangeeta Chandra, Narendra Kumar Johari



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 10
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 2739 of 2023
 

 
Petitioner :- Prem Lata Sethi And Another
 
Respondent :- The State Of U.P. Thru. Prin. Secy. (Home Affairs), Lko. And Others
 
Counsel for Petitioner :- M.K. Singh Bhardwaj
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Mrs. Sangeeta Chandra,J.

Hon'ble Narendra Kumar Johari,J.

Heard the learned counsel for the petitioners and learned A.G.A. for the State respondents.

This writ petition has been filed by the petitioners with following prayers:-

i) issue a writ, order or direction in the nature of mandamus commanding the authorities opposite parties according to law for their making one after another wrong and baseless complaints against the petitioners, threats given to them to pay money each and every month and also to save the life and property of the petitioners and their family members.

ii) issue further a writ, order or direction in the nature of mandamus commanding the opposite parties to place before this Hon'ble Court, the so-called agreement in original so that the truth may come on surface and it may be ascertained as to who committed forgery misleading this Hon'ble Court.

This Court is of the opinion, that if the petitioners are aggrieved by the action of the private respondents, the appropriate remedy for them is to file an application under 154 Cr.P.C. or an application under Section 156(3) Cr.P.C. or even file a complaint. No mandamus as prayed for can be granted by this Court.

Learned A.G.A. has pointed out that a Division Bench of this Court in the case of Waseem Haider Vs. State of U.P. and others, Misc. Bench No.24492 of 2020: 2021 ADJ 86, wherein the Division Bench after considering the observation made by the Supreme Court in the case of Lalita Kumari vs. Government of U.P. and others has observed in paragraph 45 that the informant/victim has remedy under Section 156 (3) Cr.P.C. and writ petitions should ordinarily not be filed for seeking a direction in the nature of mandamus to perform the statutory duty under Section 154 Cr.P.C. This court has perused the paragraph 45 of the judgment as cited by the learned A.G.A. Shri S.N. Tilhari. Paragraph 45 of the judgment in Waseem Haider Vs. State of U.P. and others (supra) is quoted herein below:-

"45. Before parting, the conclusion arrived at based on the above discussion and analysis is delineated below for ready reference and convenience :-

(1) Writ of mandamus to compel the police to perform its statutory duty under Section 154 Cr.P.C can be denied to the informant/victim for non-availing of alternative remedy under Sections 154(3), 156(3), 190 and 200 Cr.P.C., unless the four exceptions enumerated in decision of Apex Court in the the case of Whirlpool Corporation Vs. Registrar of Trade Marks, Mumbai and Ors., (1998) 8 SCC 1, come to rescue of the informant / victim.

(2) The verdict of Apex Court in the case of Lalita Kumari Vs. Government of U.P. & Ors. reported in (2014) 2 SCC 1 does not pertain to issue of entitlement to writ of mandamus for compelling the police to perform statutory duty under Section 154 Cr.P.C without availing alternative remedy under Section 154(3), 156(3), 190 and 200 Cr.P.C.

(3) The informant/victim after furnishing first information regarding cognizable offence does not become functus officio for seeking writ of mandamus for compelling the police authorities to perform their statutory duty under Section 154 Cr.P.C in case the FIR is not lodged.

(4) The proposed accused against whom the first information of commission of cognizable offence is made, is not a necessary party to be impleaded in a petition under Article 226 of the Constitution of India seeking issuance of writ of mandamus to compel the police to perform their statutory duty under Section 154 Cr.P.C."

This writ petition is dismissed leaving it open to the petitioners to approach the competent court by filing an application under Sections 156 (3) Cr.P.C., if they are aggrieved by any action on the part of respondents Nos. 6 & 7.

Order Date :- 11.4.2023

Reena/-

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter