Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Sharma vs The State Of Madhya Pradesh
2021 Latest Caselaw 2424 MP

Citation : 2021 Latest Caselaw 2424 MP
Judgement Date : 16 June, 2021

Madhya Pradesh High Court
Rajendra Sharma vs The State Of Madhya Pradesh on 16 June, 2021
Author: Gurpal Singh Ahluwalia
     1     THE HIGH COURT OF MADHYA PRADESH
                      M.Cr.C. No.21172/2021
            Rajendra Sharma Vs. State of M.P. and others

                 Through Video Conferencing
Gwalior, Dated:16/06/2021

         Shri Prashant Sharma, Advocate for applicant.

         Shri BPS Chauhan, Public Prosecutor for respondent/State.

This petition under Section 482 of Cr.P.C. has been filed

seeking the following reliefs:-

"It is therefore, most humbly prayed to this Hon'ble Court that the petition may kindly be allowed and respondents may kindly be directed to submit progress report in relation to complaint submitted by the petitioner and explain in relation to not taking action after finding the crime established in preliminary enquiry and take appropriate action in the matter."

2. It is submitted by the counsel for the applicant that the

applicant has made a complaint pointing out commission of

cognizable offence, but the police has not taken any steps and,

therefore, the police may be directed to file the progress report in

relation to the complaint made by the applicant and to explain in

relation to not taking action after finding that the crime has been

committed.

3. Per contra, the application is vehemently opposed by the

counsel for the State. It is submitted that it is well established

principle of law that if the complaint disclosing cognizable offences

does not culminate in FIR, then the complainant has an alternative

and efficacious remedy of filing a criminal complaint under Section 2 THE HIGH COURT OF MADHYA PRADESH M.Cr.C. No.21172/2021 Rajendra Sharma Vs. State of M.P. and others

200 of Cr.P.C. It is further submitted that it is a trite law that the

locus standi of the complainant is a strange phenomena to the

criminal jurisprudence.

4. It is further 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.

5. 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 ?"

6. 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 3 THE HIGH COURT OF MADHYA PRADESH M.Cr.C. No.21172/2021 Rajendra Sharma Vs. State of M.P. and others

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), 4 THE HIGH COURT OF MADHYA PRADESH M.Cr.C. No.21172/2021 Rajendra Sharma Vs. State of M.P. and others

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.."

7. As the applicant 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.

8. With aforesaid liberty, the present application is dismissed.

(G.S. Ahluwalia) Judge Arun*

ARUN KUMAR MISHRA 2021.06.17 11:41:31 +05'30'

 
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