Citation : 2022 Latest Caselaw 505 Chatt
Judgement Date : 28 January, 2022
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
WPCR No. 98 of 2022
Shri Eshwarprasad Nandlal Jharane S/o Late Nandlal Jharane
Aged About 42 Years R/o Village Salekasa, Near Bus Stand,
Durga Chowk, At/Po Salekasa, Tahsil Salekasa, District Gondia,
(Maharashtra).
---- Petitioner
Versus
1. State of Chhattisgarh, Through: Its Secretary, Department of
Home Affairs, (Police) Mantralaya, Mahanadi Bhawan, Atal
Nagar, New Raipur, District Raipur, Chhattisgarh.
2. Director General of Police, Bilaspur, District Bilapsur,
Chhattisgarh.
3. Inspector General of Police, Bilaspur, District Bilaspur,
Chhattisgarh.
4. Superintendent of Police, Bilaspur, District Bilaspur,
Chhattisgarh.
5. The Station House Officer, Police Station, Torwa Thana
Bilaspur, District Bilaspur, Chhattisgarh.
6. J.S. Sukhdeve, S/o Not Known, Aged About 62 Years, RRC,
SECR, Bilaspur, Address Flat No., C-302, NIT Complex,
Ayurvedic Layout, Old Mirchi Bazar, Sakkardara Nagar,
Nagpur, District Nagpur, (Maharashtra).
7. Mr. Hafij Mohammad S/o K.I.M. Hanifa, Aged About 50 Years,
Present Posted As CPIO (P) And Deputy, Chief Personal
Officer, South East Central Railway, Bhubaneswar, (Odisha).
---- Respondents
For Petitioner : Ms. Lata Nayak, Adv.
For State : Mr. Amit Singh Chouhan, P.L.
Hon'ble Smt. Justice Rajani Dubey
Order on Board
28/01/2022
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. 6 and 7 and investigate the alleged criminal act of the aforesaid respondents involving into the cognizable
offence.
2. The facts projected by the petitioner are that on 13.12.2021 the petitioner made a written complaint before the police authority for the purpose of registration of FIR against the respondents No. 6 and 7, in the case of torture, false report, cheating and forgery. On the basis of written complaint of the petitioner the investigation has been started and statements of the concerned witnesses have been recorded by the police authorities, whereas it has clearly disclosed that such act of grievous hurt, false report, cheating and forgery have been committed by the respondents No. 6 and 7 with the petitioner. But the FIR against the culprits has not been registered by the respondent police 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 give direction to the respondents police authorities to lodge the FIR against the accused persons mentioned in the complaint made by the petitioner and investigate into the matter in accordance with law and also to submit the final report before the competent Court.
10.2. Any other relief which is deemed fit and proper may also be awarded along with the cost of the petition.
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) Cr.P.C. 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
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!