Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lakhman Arjan Kandha vs State Of Gujarat
2025 Latest Caselaw 7672 Guj

Citation : 2025 Latest Caselaw 7672 Guj
Judgement Date : 4 November, 2025

Gujarat High Court

Lakhman Arjan Kandha vs State Of Gujarat on 4 November, 2025

                                                                                                          NEUTRAL CITATION




                           R/SCR.A/14484/2025                                ORDER DATED: 04/11/2025

                                                                                                           undefined




                                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                             R/SPECIAL CRIMINAL APPLICATION (DIRECTION - TO LODGE
                                        FIR/COMPLAINT) NO. 14484 of 2025
                      ==========================================================
                                                    LAKHMAN ARJAN KANDHA
                                                            Versus
                                                   STATE OF GUJARAT & ORS.
                      ==========================================================
                      Appearance:
                      MR PRATIK Y JASANI(5325) for the Applicant(s) No. 1
                      MS SHRUTI PATHAK, APP for the Respondent(s) No. 1
                      ==========================================================
                        CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR
                                              Date : 04/11/2025
                                               ORAL ORDER

[1.0] By way of present petition, the petitioner prays for direction directing the Respondent authorities to lodge the FIR pursuant to the written complaint dated 15.11.2023 against the accused.

[2.0] Learned advocate for the petitioner has submitted that the petitioner has vehemently submitted before the authorities but no cognizance is taken by them and hence, he is constrained to approach this Court.

[3.0] Perusing the written complaint of the petitioner at Annexure-A, it appears that, the police has wrongly filed complaint of the petitioner. If police has filed any such complaint, then rather to straightway approached this Court under Article 226 of the Constitution of India, it is expedient to file appropriate proceedings before appropriate forum in view of the observations made by the Apex Court in the case of M. Subramaniam vs. S. Janki reported in (2020)16 SCC 728.

[4.0] While referring to the judgment of Sudhir Bhaskarrao Tambe Vs. Hemant Yashwant Dhage & Ors. reported in (2016)6 SCC 277 and M. Subramaniam vs. S. Janki reported in (2020)16 SCC 728, it is observed that if the High Courts entertain such writ petitions seeking registration of FIR, then they will be flooded with such writ petitions and will not be able to do any other work, except dealing with them. It is specifically held that the

NEUTRAL CITATION

R/SCR.A/14484/2025 ORDER DATED: 04/11/2025

undefined

complainant must avail of his alternate remedy to approach the Magistrate concerned under section 175(3) of the BNSS [section 156(3) of CrPC] and if he does so, the Magistrate will ensure, if prima facie he is satisfied, registration of the FIR and also ensure a proper investigation in the matter. While approving the aforenoted view, the Supreme Court has set aside the direction of the High Court for registration of the FIR and has directed the respondent thereto to approach the court of Magistrate if deem appropriate and necessary. Thus, the law on the registration of FIR is well settled and has been reiterated in the recent judgment of the Supreme Court as noted herein above.

[5.0] In the present case, the petitioner has not approached the concerned Magistrate and has directly approached this Court for the aforesaid prayer.

[6.0] Under the circumstances and in light of the observations made by the Apex Court, the writ petition is rejected since the petitioner has the remedy to approach the concerned Magistrate under section 175(3) of the BNSS [section 156(3) of CrPC].

[7.0] It is noticed by this Court that various petitions seeking registration of FIR are being filed before this Court directly without approaching the concerned Magistrate under Section 175(3) of the BNSS [section 156(3) of CrPC]. Such applications which are directly filed are in direct conflict with the observations of the Apex Court. The Apex Court has expressed its concern with regard to filing of such applications/petitions directly before the High Court since filing of such petitions/applications are an unnecessary burden.

[8.0] With these observations, no case is made out to pass any direction. However, the petitioner is at liberty to file appropriate proceedings with better particulars before appropriate forum. It is hereby made clear that this Court has not examined the merits of the case.

(HASMUKH D. SUTHAR,J) SUCHIT

 
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