Citation : 2023 Latest Caselaw 18542 ALL
Judgement Date : 21 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:47793-DB Court No. - 10 Case :- CRIMINAL MISC. WRIT PETITION No. - 5640 of 2023 Petitioner :- Prem Prakash Respondent :- State Of U.P Thru. Addl. Chief Secy./Prin. Secy. Home Civil Sectt. Lko. And Others Counsel for Petitioner :- Ved Prakash Yadav,Manoj Kumar Mishra Counsel for Respondent :- G.A. Hon'ble Mrs. Sangeeta Chandra,J.
Hon'ble Narendra Kumar Johari,J.
(1) Heard the learned counsel for the petitioner and the learned A.G.A. who appears for the State-respondent nos.1 to 4.
(2) This petition has been filed by the petitioner for the following main prayers:-
"I. to issue a writ, order, or direction in the nature of mandamus directing the opposite parties No. 1 to 5 to conduct a fair and impartial investigation or enquiry against the opposite party no. 5 in the instant matter after registering the First Information Report regarding the forgery and manipulation done by the opposite party no. 5 in the revenue records and if possible same may be supervised by the higher authority of the police;
II. to issue a writ, order, or direction in the nature of mandamus directing the opposite parties no. 1 to 4 to take legal recourse to free the land of Gaon Sabha encroached by them by after manipulating the revenue records."
(3) It has been submitted by learned counsel for the petitioner that the petitioner had submitted an application to the Superintendent of Police, Sultanpur on 30.12.2022 on which the Superintendent of Police, Sultanpur had marked the Circle Officer (City), Sultanpur) to look into the matter and take an appropriate action. Despite such a direction, nothing was done in the matter. The petitioner again approached the Superintendent of Police, Sultanpur, and thereafter, the Circle Officer (City), Sultanpur by his letter dated 28.01.2023 had submitted a report to the Superintendent of Police. Despite such a report being submitted in favour of the petitioner no F.I.R. has been lodged against the named accused person.
(4) Learned A.G.A. has pointed out that the judgment rendered by the Division Bench of this Court in the case of Waseem Haider Vs. State of U.P. and others reported in (2021) 2 ADJ 86, to say that after considering the law laid down by the Hon'ble Supreme Court in the Lalita Kumari' case (supra), this Court expressed its opinion that the informant has statutory remedy under Section 156 (3) Cr.P.C. or under Section 200 of Cr.P.C. The Paragraph-45 of the said judgment is being quoted hereinbelow:-
"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".
(5) This Court is of the opinion that if the petitioner is aggrieved by non-lodging of the FIR, therefore, he has appropriate remedy of filing a complaint under Section 156 (3) Cr.P.C. or under Section 200 of the Cr.P.C.
(6) This writ petition stands disposed of.
Order Date :- 21.7.2023
Darpan Sharma
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!