Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Irshad vs State Of U.P. Thru. Sect. Home ...
2023 Latest Caselaw 27002 ALL

Citation : 2023 Latest Caselaw 27002 ALL
Judgement Date : 4 October, 2023

Allahabad High Court
Irshad vs State Of U.P. Thru. Sect. Home ... on 4 October, 2023
Bench: Sangeeta Chandra, Narendra Kumar Johari




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2023:AHC-LKO:63786-DB
 
Court No. - 10
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 7596 of 2023
 

 
Petitioner :- Irshad
 
Respondent :- State Of U.P. Thru. Sect. Home Deptt. U.P. Lucknow And Others
 
Counsel for Petitioner :- Ashutosh Mishra
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Mrs. Sangeeta Chandra,J.

Hon'ble Narendra Kumar Johari,J.

(1) Heard learned counsel for the petitioner and the learned A.G.A. who appears for the State-respondents.

(2) This petition has been filed by the petitioner for the following main prayer:-

"(i) to issue a writ, order of direction in the nature of mandamus commanding opposite party No 2 to decide the representation of the petitioner within the stipulated period in the interest of justice.

(ii) to issue a writ, order of direction in the nature of mandamus commanding opposite party No 2 to provide protection to the petitioner for the peaceful use of the land and construction over land in dispute."

(3) It is the case of the petitioner that the petitioner with regard to allegation of commission of some offences by private opposite party nos.4 to 6 had moved a representation before Senior Superintendent of Police, Ayodhya and Inspector Incharge, police station Rudauli, District Ayodhya dated 26.07.2023, but till date no action has been taken on the said representation of the petitioner.

(4) Learned counsel for the petitioner has relied upon the judgement rendered by the Hon'ble Supreme Court in the case of Lalita Kumari Vs. Government of Uttar Pradesh and others reported in (2014) 2 SCC 1, wherein it has been observed that a Police Officer cannot avoid his duty for registering an offence if in the application cognizable offence discloses and in case they avoid such responsibility, an action to be taken against the erring Officer under Section 161-A of Cr.P.C. or Departmental Proceedings be initiated and such proceedings can be taken against erring Officer in not registering the FIR.

(5) 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 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".

(6) 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.

(7) This writ petition stands disposed of.

(Narendra Kumar Johari, J.) (Mrs. Sangeeta Chandra, J.)

Order Date :- 4.10.2023

Arnima

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter