Citation : 2022 Latest Caselaw 80 Chatt
Judgement Date : 6 January, 2022
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
WPCR No. 5 of 2022
1. Kailash Sahu W/o Gauri Shankar Sahu Aged About 60 Years
R/o Village Birkona, Police Station Koni, District Bilaspur,
Chhattisgarh.
2. Mukesh Kumar Sahu S/o Gauri Shankar Sahu Aged About 37
Years R/o Village Birkona, Police Station Koni, District Bilaspur,
Chhattisgarh.
---- Petitioners
Versus
1. State of Chhattisgarh, Through : Secretary Department of
Home, Mantralaya Mahanadi Bhawan, Atal Nagar, Naya
Raipur, District Raipur, Chhattisgarh.
2. Inspector General of Police Bilaspur Range, District Bilaspur,
Chhattisgarh.
3. Superintendent of Police Bilaspur, District Bilaspur,
Chhattisgarh.
4. The Station House Officer Police Station Koni, District
Bilaspur, Chhattisgarh.
5. Omprakash Sahu S/o Girdhari Lal Sahu R/o Village Birkona,
Police Station Koni, District Bilaspur, Chhattisgarh.
6. Rangdevi Sahu W/o Omprakash Sahu R/o Village Birkona,
Police Station Koni, District Bilaspur, Chhattisgarh.
---- Respondents
For Petitioners : Mr. Sumit Singh, Adv.
For State : Mr. Akash Pandey, P.L.
Hon'ble Smt. Justice Rajani Dubey
Order on Board
06/01/2022
1. By this petition, the petitioners are challenging the manner of investigation being conducted by the officer of respondent No. 4 with respect of the FIR No. 331/2021 lodged by petitioner No. 2 for an offence registered under Section 294, 506, 324, 34 of IPC with respect to an incident occurred at Village-Birkona, in which the petitioner No. 1 has sustained grievous injuries assaulted by respondent No. 5 & 6 by iron rod and sickle on her head due to which she sustained fracture on left frontal bone, but despite the fact the offence under Section 307 of IPC was not registered by respondent No. 4 against respondent No. 5 & 6. Though the
FIR has been registered under Section 324 of IPC which is non-bailable offence but the SHO respondent No. 4 has not made any efforts to arrest the respondent No. 5 & 6 and the alleged accused respondent No. 5 & 6 are still threatening the petitioners to kill them, written complaint with respect to the commission of the offence has been submitted to respondent No. 2 & 3 on 20.12.2021, but the higher police officials have not taken any pain to direct the respondent No. 3 to investigate the matter impartial manner and further to arrest the respondent No. 5 & 6 in such a heinous offence.
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 a writ/order/directions to direct the respondent authorities to lodged FIR under Section 307 of IPC against the respondent No. 5 & 6.
10.2. That, this Hon'ble Court may kindly be pleased to issue a writ/order/directions directing the respondent authorities to arrest the culprits respondent No. 5 & 6 with immediate effect.
10.3. That, this Hon'ble Court may kindly be pleased to issue a writ/order/directions directing the respondent authorities to investigate the FIR No. 331/2021 registered at Police Station Koni in fair and impartial manner.
10.4. Any other relief, which this Hon'ble Court may deem fit and proper, may also be passed in favour of the petitioners together with 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) 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
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!