Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish Kumar Dubey vs State Of Chhattisgarh
2022 Latest Caselaw 335 Chatt

Citation : 2022 Latest Caselaw 335 Chatt
Judgement Date : 20 January, 2022

Chattisgarh High Court
Manish Kumar Dubey vs State Of Chhattisgarh on 20 January, 2022
                                        1

                                                                           NAFR
          HIGH COURT OF CHHATTISGARH, BILASPUR
                            WPCR No. 70 of 2022
      Manish Kumar Dubey S/o Shri Muralidhar Dubey, Aged About
       41 Years R/o Qtr. No. M/53, Bhartunga Colony, Post Chirimiri,
       District Korea, Chhattisgarh.
                                                                ---- Petitioner
                                     Versus
     1. State   of Chhattisgarh, Through: The Secretary, Home
        Department, Mahanadi Bhawan, Mantralay, Naya Raipur,
        District : Raipur, Chhattisgarh.
     2. Superintendent       of    Police,   Baikunthpur,       District   Korea,
        Chhattisgarh.
     3. Collector, Korea, Baikunthpur, District Korea Chhattisgarh.
     4. Station House Officer, Police Station Baikunthpur, District
        Korea, Chhattisgarh.
     5. Shri Ramji Pandey, Principal, Government Poly Technical
        College, Korea, Baikunthpur, District Korea, Chhattisgarh.
     6. Ashish   Kumar Singh S/o Shri Dukhan Prasad Singh,
        Cartographer (Maanchitrakaar) Government Poly Technical
        College, Korea, Baikunthpur, District Korea, Chhattisgarh.
                                                            ---- Respondents
For Petitioner               :       Mr. Mahendra Dubey, Adv.
For State                    :       Mr. Akash Pandey, P.L.


                   Hon'ble Smt. Justice Rajani Dubey
                                  Order on Board

20/01/2022


        Proceeding through video conferencing.

        Heard.

1. This writ petition is filed by the petitioner seeking appropriate direction to the respondent authorities to register an FIR against the respondents No. 5 & 6 and investigate the alleged criminal act of the aforesaid respondents involving into the cognizable offence punishable under Section 420, 467, 471, 120-B, 34 of the IPC.

2. The facts projected by the petitioner are that on 13.09.2013 the Principal Government Poly Technical College, Baikunthpur issued an advertisement inviting application for the post of Cartographer (Maanchitrakaar). In order to get the appointment on the basis of forged

documents, the respondents No. 5 and 6 hatched a conspiracy and they have prepared a forged experience certificate as well as forged domicile certificate of the respondent No. 6. It is further submitted that the respondent No. 6 used these fake documents to get himself appointed on the post of Cartographer (Maanchitrakaar) in response to the advertisement dated 13.09.2013 and the respondent No. 5 despite fully aware of forgery and fraud committed by the respondent No. 6, connived with the respondent No. 6 and appointed him on the said post and committed the alleged offence. The petitioner has continuously pursued the authorities to take action against the respondents No. 5 and 6 to register an FIR on the basis of the documents obtained by him under the Right to Information Act and annexed with his representation and complaints, since no action has been taken by the respondent authorities.

2. On the basis of this factual matrix, the petitioner has filed this petition and prayed for following reliefs:-

10.1. That this Hon'ble Court may kindly be pleased to issue an appropriate direction commanding the respondent authorities to register an FIR against the respondents No. 5 & 6 and investigate the alleged criminal act of the aforesaid respondents involving making out cognizable offence punishable under Section 420, 467, 471, 120-B, 34 of the Indian Penal Code.

10.2. This Hon'ble Court may kindly be pleased to direct the respondents authorities to consider and decide the representations of the petitioner.

10.3. Any other relief which this Hon'ble Court may deem fit may kindly be granted.

3. The Hon'ble Supreme Court in case of Sakiri Vasu Vs. State of Uttar Pradesh & others 1, has examined the issue in paragraphs 27 and 28 and held as under:-

"27. As we have already observed above, the Magistrate has very wide powers to direct registration of an FIR and to ensure a proper investigation, and for this purpose he can monitor the investigation to ensure that the investigation is done properly (though he cannot investigate himself). The High Court should discourage the practice of filing a writ petition or petition under Section 482 Cr.P.C. simply because a person has a grievance

that his FIR has not been registered by the police, or after being registered, proper investigation has not been done by the police. For this grievance, the remedy lies under Section 36 and 154 (3) before the concerned police officers, and if that is of no avail, under Section 156 (3) Cr.P.C. before the Magistrate or by filing a criminal complaint under Section 200 Cr.P.C. and not by filing a writ petition or a petition under Section Cr.P.C.

"28. It is true that alternative remedy is not an absolute bar to a writ petition, but it is equally well settled that if there is an alternative remedy the High Court should not ordinarily interfere."

4. The judgment passed by Hon'ble the Supreme Court in Sakiri Vasu (Supra) has again come up for consideration before three judges (2008) 2 SCC 409 Bench in case of M. Subramaniam & another Vs. S. Janaki & another 2. The Supreme Court after considering the same judgment has held at para 7 & 9 which are as under:-

"7. The said ratio has been followed in Sudhir Bhaskarrao Tambe v. Hemant Yashwant Dhage, in which it is observed: (SCC p. 278, paras 2-4) "2. This Court has held in Sakiri Vasu V. State of U.P., that if a person has a grievance that his FIR has not been registered by the police, or having been registered, proper investigation is not being done, then the remedy of the aggrieved person is not to go to the High Court under Article 226 of the Constitution of India, but to approach the Magistrate concerned under Section 156 (3) CrPC. If such an application under Section 156 (3) CrPC is made and the Magistrate is, prima facie, satisfied, he can direct the FIR to be registered, or if it has already been registered, he can direct proper investigation to be done which includes in his discretion, if he deems it necessary, recommending change of the investigating officer, so that a proper investigation is done in the matter. We have said this in Sakiri Vasu case because what we have found in this country is that the High Courts have been flooded with writ petitions praying for registration of the first information report or praying for a proper investigation."

"9. We are of the opinion that if the High Courts entertain such writ petitions, then they will be flooded with such writ petitions and will not be able to do any other work except dealing with

such writ petitions. Hence, we have held that the complainant must avail of his alternate remedy to approach the Magistrate concerned under Section 156 (3) CrPC and if he does so, the Magistrate will ensure, if prima facie he is satisfied, registration of the first information report and also ensure a proper investigation in the matter, and he can also monitor the investigation."

5. From analysis of the above legal provisions, it is crystal clear that the writ petition under Article 226 of the Constitution of India is not maintainable before the High Court. However, it is open to the petitioner to approach the court of Judicial Magistrate First Class having territorial jurisdiction over the place of offence if it deemed appropriate and necessary for filing of complaint under Section 156(3) of Cr.P.C or Section 200 of Cr.P.C. and in-turn Magistrate will follow the procedure prescribed under the provisions of the Cr.P.C. It is made clear that this Court has not expressed any opinion on merits of the case whether the averments made in the petition discloses any criminal offence or not, it is for the concerning Magistrate to decide the case on merits of the case without being influenced by any of the observations made by this Court.

6. Considering the facts and materials on record and in view of the law laid down by the Hon'ble Supreme Court, this Court is of the view that this writ petition is not maintainable.

7. With the aforesaid observations, the writ petition (criminal) is finally disposed of with the aforesaid liberty in favour of the petitioner.

Sd/-

(Rajani Dubey) Judge

H.L. Sahu

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter