Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ankul Jatav vs The State Of Madhya Pradesh
2021 Latest Caselaw 4171 MP

Citation : 2021 Latest Caselaw 4171 MP
Judgement Date : 11 August, 2021

Madhya Pradesh High Court
Ankul Jatav vs The State Of Madhya Pradesh on 11 August, 2021
Author: Gurpal Singh Ahluwalia

THE HIGH COURT OF MADHYA PRADESH WP-13495-2021 (ANKUL JATAV VS. STATE OF M.P. & ORS.)

Gwalior, Dated : 11/08/2021

Shri Vijay Sundaram, learned counsel for the petitioner.

Shri Deepak Khot, learned counsel for the State through video

conferencing.

This petition under Article 226 of the Constitution of India has

been filed seeking the following relief:-

^^1 jsLiksMs.V dz-a 1 yxk;r 3 dks funsZf'kr fd;k tkos fd ;kfpdkdrkZ }kjk dh xbZ fyf[kr fjiksVZ ds vk/kkj ij vukosnd dzekad 3 yxk;r 9 ds fo:) dzkWl izFke lwpuk fjiksVZ ntZ dj nks"kh O;fDr;ksa ds fo:) vfxze dk;Zokgh dj fxjQ~rkj djsaA 2- jsLiksMs.V dz-a 1 yxk;r 3 dks funsZf'kr fd;k tkos fd ;kfpdkdrkZ dh fyf[kr fjiksVZ ds vk/kkj ij nks"kh ik;s tkus ij n.MkRed dk;Zokgh dh tkosA 3- izdj.k dh ifjfLFkfr;ksa dks ns[krs gq;s ,oa ekeys dh xaHkhjrk dks ns[krs gq;s ;kfpdkdrkZ o mlds ifjokj dks leqfpr lqj{kk iznku dh tkosA 4- vU; U;k;ksfpr lgk;rk izdj.k dh ifjfLFkfr;ksa dks ns[krs gq;s tks U;k;ky; mfpr le>s ;kfpdkdrkZ dks fnykbZ tkosA**

It is submitted by the counsel for the petitioner that on the

basis of the complaint made by his wife, an FIR has been registered

against the petitioner whereas the petitioner was also beaten by his

in-laws and he had made a complaint to the police on 10/05/2021, but

no action has been taken.

(2) It is submitted by the counsel for the State that in the light of

the judgments passed by the Supreme Court in the case of Sakiri

Vasu vs. State of U.P., reported in (2008) 2 SCC 409, Aleque

Padamsee and others Vs. Union of India & Ors., reported in

(2007) 6 SCC 171, Divine Retreat Centre Vs. State of Kerala and

others reported in (2008) 3 SCC 542 and Division Bench of this

Court in Smt. Reeta Bais vs. State of M.P. & Ors. Writ Appeal

No.247/2016 (Shweta Bhadauria Vs. State of M.P. & Ors.), this

application is not maintainable.

(3) The moot question for consideration is that :-

"Whether a petition under Section 482 of Cr.P.C. for registration of the FIR is tenable or not ?"

(4) The Supreme Court in the case of Divine Retreat Centre

(supra) has held as under:-

"41. It is altogether a different matter that the High Court in exercise of its power under Article 226 of the Constitution of India can always issue appropriate directions at the instance of an aggrieved person if the High Court is convinced that the power of investigation has been exercised by an investigating officer mala fide. That power is to be exercised in the rarest of the rare case where a clear case of abuse of power and noncompliance with the provisions falling under Chapter XII of the Code is clearly made out requiring the interference of the High Court. But even in such cases, the High Court cannot direct the police as to how the investigation is to be conducted but can always insist for the observance of process as provided for in the Code.

42. Even in cases where no action is taken by the police on the information given to them, the informant's remedy lies under Sections 190, 200 CrPC, but a writ petition in such a case is not to be entertained. This Court in Gangadhar Janardan Mhatre v. State of Maharashtra held:(SCC pp. 774-75, para 13) "13. When the information is laid with the police, but no action in that behalf is taken, the complainant is given power under Section 190 read with Section 200 of the Code to lay the complaint before the Magistrate having jurisdiction to take cognizance of the offence and the Magistrate is required to enquire into the complaint as provided in Chapter XV of the Code. In case the Magistrate after recording evidence finds a prima facie case, instead of issuing process to the accused, he is empowered to direct the police concerned to investigate into offence under Chapter XII of the Code and to submit a report. If he finds that the complaint does not disclose any offence to take further action, he is empowered to dismiss the complaint under Section 203 of the Code. In case he finds that the complaint/evidence recorded prima facie discloses an offence, he is empowered to take cognizance of the offence and would issue process to the accused. These aspects have been highlighted by this Court in All India Institute of Medical Sciences Employees' Union (Regd.) v. Union of India. It was specifically observed that a writ petition in such cases is not to be entertained."

The Division Bench of this Court in the case of Shweta

Bhadauria (supra) has held as under:-

"(1) Writ of mandamus to compel the police to perform its statutory duty u/s 154 Cr.P.C can be denied to the informant /victim for non-availing of alternative remedy u/Ss. 154(3), 156(3), 190 and 200 Cr.P.C., unless the four exceptions enumerated in decision of Apex Court in the the case of Whirlpool Corporation Vs. Registrar of Trade

Marks, Mumbai and Ors., (1998) 8 SCC 1, come to rescue of the informant / victim.

(2) The verdict of Apex Court in the case of Lalita Kumari Vs. Government of U.P. & Ors. reported in (2014) 2 SCC 1 does not pertain to issue of entitlement to writ of mandamus for compelling the police to perform statutory duty under Section 154 Cr.P.C without availing alternative remedy under Section 154(3), 156(3), 190 and 200 Cr.P.C.."

(5) As the petitioner has an efficacious and alternative remedy of

filing a criminal complaint before the Court of competent

jurisdiction, therefore, this application is dismissed with liberty to file

a criminal complaint before the Court of competent jurisdiction.

(6) With aforesaid liberty, the present application is dismissed.



                                                                                       (G.S. Ahluwalia)
    Pj'S/-                                                                                   Judge

Digitally signed by PRINCEE BARAIYA DN: c=IN, o=HIGH COURT OF

PRINCEE MADHYA PRADESH BENCH GWALIOR, ou=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, postalCode=474011, st=Madhya

BARAIYA Pradesh, 2.5.4.20=ce88aa5b434891871d72ac9 84b02d2ddd305c37fea4a35278b8e9 7535318b1b3, cn=PRINCEE BARAIYA Date: 2021.08.12 11:09:09 -07'00'

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter