Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Dulari Jatav vs The State Of Madhya Pradesh
2022 Latest Caselaw 7734 MP

Citation : 2022 Latest Caselaw 7734 MP
Judgement Date : 14 June, 2022

Madhya Pradesh High Court
Smt. Dulari Jatav vs The State Of Madhya Pradesh on 14 June, 2022
Author: Gurpal Singh Ahluwalia
                           1

    IN THE HIGH COURT OF MADHYA PRADESH
                 AT GWALIOR
                        BEFORE
HON'BLE SHRI JUSTICE GURPAL SINGH AHLUWALIA
                ON THE 14th OF June, 2022
             WRIT PETITION No.9814 OF 2022

 Between:-

 SMT. DULARI JATAV W/O SHRI
 PAWAN JATAV, AGE 27 YEARS,
 OCCUPATION: UNEMPLOYED, R/O
 VILLAGE NADIA POLICE STATION
 SIRSOD,  DISTRICT   SHIVPURI
 (MADHYA PRADESH)
                                            ........PETITIONER

 (BY SHRI SURESH AGRAWAL- ADVOCATE)

 AND

 1.  STATE      OF    MADHYA
 PRADESH THROUGH PRINCIPAL
 SECRETARY, REVENUE, VALLABH
 BHAWAN, BHOPAL
 2.  THE COLLECTOR, DISTRICT
 SHIVPURI (MADHYA PRADESH)
 3.  THE SUPERINTENDENT OF
 POLICE,   DISTRICT  SHIVPURI
 (MADHYA PRADESH)
 4.  TOWN INSPECTOR, POLICE
 STATION    SIRSOD,  DISTRICT
 SHIVPURI (MADHYA PRADESH)
 5.  SECRETARY,         GRAM
 PANCHAYAT SIRSOD DISTRICT
 SHIVPURI (MADHYA PRADESH)
 6.  PAWAN JATAV S/O SHRI
                                            2

       RAMESH JATAV R/O VILLAGE
       NADIA, POLICE STATION SIRSOD
       DISTRICT SHIVPURI (MADHYA
       PRADESH)

                                                            ........RESPONDENTS

        (BY SHRI DEEPAK KHOT - ADVOCATE)
----------------------------------------------------------------------------------------

       This appeal coming on for hearing this day, the Court passed the

following:

                                       ORDER

This petition under Article 226 of the Constitution of India has been filed seeking following relief:-

"i) That, respondent No.1 to 4 be directed to take action against the respondent No.5 and 6 on the basis of complaint submitted by the petitioner.

ii) That, also enquired the matter in which the petitioner is in jail under section 302 of the Indian Penal code.

iii) That, the respondents authority be directed to declare that the petitioner is alive and death certificate issued is null and void.

iv) That, the respondents may kindly be directed to pay compensation of Rs.10,00,000/- for the act committed by them without giving opportunity of hearing.

v) Any other relief in the pecullar facts and circumstances of the case may kindly be granted."

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 Writ Appeal No.247/2016 (Shweta Bhadauria Vs. State of M.P. & Ors.), this petition is not maintainable.

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

" Whether a writ petition under Article 226 of the Constitution of India 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 petition is dismissed.

(G.S. AHLUWALIA) JUDGE Pj'S/-

Digitally signed by PRINCEE BARAIYA Date: 2022.06.14 18:46:44 -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 : MAIMS

 
 
Latestlaws Newsletter