Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Grievance Of The vs Unknown
2021 Latest Caselaw 473 AP

Citation : 2021 Latest Caselaw 473 AP
Judgement Date : 1 February, 2021

Andhra Pradesh High Court - Amravati
The Grievance Of The vs Unknown on 1 February, 2021
                                1




 HONOURABLE SRI JUSTICE CHEEKATI MANAVENDRANATH ROY

                 Writ Petition No.2294 of 2021
ORDER:

The grievance of the petitioner in this writ petition is

that the report lodged by him before the police is not

registered as F.I.R. and the same is not investigated.

2. Heard learned counsel for the petitioner and the learned

Assistant Government Pleader for Home appearing for official

respondents 1 to 3.

3. The legal position in this regard is no more res integra

and the same has been well settled as per the authoritative

pronouncements of the Apex Court as well as this High Court.

Now it is well settled law that when police failed to register the

F.I.R. based on the report lodged by any individual disclosing

commission of a cognizable offence, his remedy is not by way

of filing a writ petition under Article 226 of the Constitution of

India, but he has to exhaust the other remedies which are

available to him under Section 154(3), 156(3) and Section 190

r/w.Sec.200 of Cr.P.C.

4. Considering the earlier judgments of the Apex Court

rendered on the same issue, this Court in a batch of writ

petitions, disposed of on 30.07.2020 in W.P.No.8384 of 2020

and batch, held that when police failed to register F.I.R. based

on the report lodged with them, which discloses commission

of a cognizable offence, the remedy of the aggrieved person is

not by way of a writ under Article 226 of the Constitution of

India, but only by way of exhausting the other remedies

contemplated under Cr.P.C. i.e. under Section 154(3), 156(3)

and Section 190 r/w.Sec.200 of Cr.P.C. and held that the writ

petition seeking such direction to the police to register the

F.I.R. is not maintainable. In the aforesaid judgment, this

Court has also clearly explained the distinction between the

ratio laid down in Lalitha Kumari v. State of Uttar Pradesh1

and clearly held that the writ petition is not maintainable.

5. Therefore, this writ petition is dismissed as not

maintainable. However, the 2nd respondent is hereby

directed to consider the representation, dated 14.11.2020,

said to have been made by the petitioner in this regard

relating to his grievance and take appropriate action on the

said representation within two weeks from the date of receipt

of a copy of this order or from the date on which copy of this

order is produced before the 2nd respondent by the petitioner,

since he is required to take action on such representation

under Section 154(3) Cr.P.C. No costs.

The miscellaneous petitions pending, if any, shall also

stand closed.

________________________________________________ JUSTICE CHEEKATI MANAVENDRANATH ROY Date:01.02.2021.

cs

(2014) 2 SCC 1

 
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 : MAIMS

 
 
Latestlaws Newsletter