Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Xxxxxxxxxxxx vs Xxxxxxxxxxxx
2026 Latest Caselaw 3797 P&H

Citation : 2026 Latest Caselaw 3797 P&H
Judgement Date : 27 April, 2026

[Cites 24, Cited by 0]

Punjab-Haryana High Court

Xxxxxxxxxxxx vs Xxxxxxxxxxxx on 27 April, 2026

           CRM-M-28852 of 2021(O&M)                                                             -1-
                               IN THE HIGH COURT OF PUNJAB AND HARYANA
                                            AT CHANDIGARH
                                                             CRM-M-28852 of 2021(O&M)
                                                             Reserved on: 08.04.2026
                                                             Pronounced on: 27.04.2026
                                                             Uploaded on: 27.04.2026
           Mandeep Singh
                                                                                 ..Petitioner

                                                      Versus
           State of Haryana and another
                                                      ..Respondents

CORAM: HON'BLE MS. JUSTICE SHALINI SINGH NAGPAL Present: Mr. Suvir Sidhu, Advocate Mr. Gursher Singh Dhillon, Advocate and Mr. Naman Gumber, Advocate for the petitioner.

Mr. Vikas Bhardwaj, AAG Haryana.

Mr. Ajay Singh Ghangas, Advocate for respondent No.2.

SHALINI SINGH NAGPAL, JUDGE

1. Prayer in the petition under Section 482 of the Code of Criminal

Procedure, 1973 is for quashing of order dated 09.07.2021 passed by learned

Additional Sessions Judge, Panipat and all subsequent proceedings arising

therefrom.

2. A complaint under Section 376, 420, 506 IPC was filed by

respondent No.2/complainant for registration of case and for investigation

under Section 156(3) Cr.P.C.. Learned Judicial Magistrate Ist Class, Panipat

called for report from the police station concerned, heard learned counsel for

the complainant and vide order dated 10.12.2020 declined the prayer for

registration of case under Section 156(3) Cr.P.C. observing that it would be

appropriate to direct the complainant to lead preliminary evidence as it was

not a fit case to be sent to police station for registration of FIR. The case was

posted for preliminary evidence of the complainant.

CRM-M-28852 of 2021(O&M) -2-

3. A criminal revision was filed before learned Additional Sessions

Judge, Panipat, challenging order dated 10.12.2020 of learned Judicial

Magistrate Ist Class, Panipat. Learned Additional Sessions Judge, Panipat,

relying upon the dictum of the Apex Court in Lalita Kumari versus

Government of U.P. (2014) 2 SCC (1) set aside the order of learned Judicial

Magistrate Ist Class, Panipat and directed learned Judicial Magistrate Ist

Class, Panipat to send the complaint under Section 156(3) Cr.P.C. for

registration of FIR and for investigation.

4. The facts as narrated in the complaint:

The complainant alleged that in the year 2019 she connected

with the accused through TIK-TOK. Thereafter, they started calling each

other on phone. Accused told her that he was an unmarried army man posted

in Roorkee, sent her pictures in uniform and expressed desire to meet her. In

the year 2019, on the occasion of Diwali, he came on 10 days leave and

called the complainant to Panipat Bus stand from where he took her to the

office of his friend on his Bullet motor cycle where he promised to marry

her. They remained in the office for about 2 hours after which accused

dropped her at Bus Stand Panipat and went home. Thereafter, they started

talking to each other day and night and accused-petitioner promised to marry

her very soon. 2-3 days after Diwali, accused again came to Panipat, took

her to the office of his friend where he kissed her and assured that he would

marry her when he came on leave again. After that he went back on duty but

continued to talk to her regularly day and night. In February 2020, accused

came on leave on the occasion of Holi and assured the complainant that he

would talk to his parents about their marriage. He also took his cousin sister

CRM-M-28852 of 2021(O&M) -3-

on conference, who too assured that accused would marry her. On

29.02.2020, he repeatedly asked the complainant to meet him in Panipat.

She reached Bus Stand Panipat on 01.03.2020 at 9:30 a.m. from where he

took her to Skylark Hotel, Panipat, on the pretext of talking comfortably. On

his false assurance, complainant went to Room No. 108 in Skylark Hotel,

Panipat, where he offered her eatables after consuming which she became

semi conscious. Accused then laid her on the bed and removed her clothes

saying that they would be married in sometime and would remain together

the whole life. He then had sexual intercourse with her twice by giving false

promise of marriage. Thereafter, he took photographs with her and after

about 3 hours, dropped her and left for his home. He again called the

complainant on her mobile phone and when she asked him to talk to his

parents for marriage, he assured that he would marry her soon.

5. Complainant further alleged that she made telephone calls to the

accused for two days and again asked him to talk to his parents for marriage,

but he avoided the matter. On 03.03.2020, accused asked her to meet him at

Panipat and when she refused, he threatened to post her pictures on facebook

and ruin her life. She refused to meet him. The next day i.e. 04.03.2020,

accused told her that he had spoken to his father, who did not agree for their

marriage and had consumed poison. He also sent two pictures of his father

admitted in hospital. After that, he stopped taking her phone calls.

Complainant then narrated the whole story to her brother namely Rahul @

Alisher and her mother. On 07.03.2020, she along with her brother and

mother reached village of the accused where they met the Sarpanch and

narrated the story to him. Husband of the Sarpanch informed that accused

CRM-M-28852 of 2021(O&M) -4-

was already married and had three children. The accused was also called and

he admitted her version. Husband of the Sarpanch noted the entire incident

in his Diary and sent them back with the assurance that justice would be

delivered. On 13.03.2020, husband of the Sarpanch called the complainant

to his village. Complainant alongwith her brother and mother reached the

house, where a quarrel occurred. Husband of the Sarpanch asked the

complainant not to move any complaint and assured her that he would marry

her. He also took their signatures on blank letter pad and sent them back.

They were asked to come again on 22.03.2020. He also prepared a

Panchayati Rajinama.

6. It is further alleged that After lock-down was over on

10.06.2020, a telephonic call was received from husband of Sarpanch, who

called her to the village. Complainant alongwith her brother reached the

house of the Sarpanch where a quarrel again occurred. Her signatures and of

her brother were taken on blank papers and they were asked to again come

on 16.06.2020. On 15.06.2020, a telephonic call was received from husband

of the Sarpanch, who asked the complainant to come to the village on

16.06.2020. Complainant along with her brother reached the house of the

Sarpanch where several persons were sitting. They were asked to wait.

Saravjit Singh son of Baldev Singh asked her brother to count currency

notes and to give the same to two persons, who were sitting with him.

Brother of the complainant started counting currency notes. In the

meanwhile, Sarpanch reached alongwith the police and involved them in a

false criminal case, vide FIR No. 122 dated 16.06.2020, under Sections 383,

389, 120-B, 34 IPC, Police Station Sadar, Tohana. All of them were sent to

CRM-M-28852 of 2021(O&M) -5-

jail. Complainant, her brother and mother were released on bail on

23.06.2020. On 30.06.2020, complainant went to Police Station City Panipat

and moved a complaint to SHO Police Station City Panipat but no action

was taken. She also approached S.P. Panipat, but to no avail. On 13.09.2020,

accused Mandeep alongwith husband of Sarpanch of the village, his brother

namely Shyama and 15-20 persons came in 4-5 vehicles to the house of the

Advocate of the complainant where Mandeep admitted his guilt, which was

captured in a video from a spy camera. He requested complainant and her

mother to compromise the matter but she refused. Accused threatened the

complainant in case she dared to initiate proceedings against him. The

matter was again reported to police but no action was taken.

7. Learned counsel for the petitioner submits that order dated

10.12.2020 of learned Judicial Magistrate Ist Class, Panipat declining prayer

for registration of FIR under Section 156(3) Cr.P.C. and for treating the case

as a private complaint was correctly passed. Learned Judicial Magistrate Ist

Class, Panipat duly considered the report received from the police station

which disclosed that the complaint was filed in the police station as well and

during investigation, it was found that Mandeep son of Meghna got

registered FIR No. 122 dated 16.06.2020 under Sections 384, 389, 120-B

and 34 Indian Penal Code, Police Station Sadar Tohana, District Fatehabad

against the complainant, her mother and others for blackmailing and

extorting money. In that case, Kiran, Anaro Devi and Rahul @ Alisher were

arrested and challan was presented in the Court. The complaint moved after

about 04 months was filed. It was urged that learned Additional Sessions

Judge, Panipat, erroneously placed reliance upon Lalita Kumar Vs.

CRM-M-28852 of 2021(O&M) -6-

Government of U.P. (2014)2 SCC(1) without considering that it was a case

of abnormal delay and the complaint was instituted after 07 days of release

of the complainant in the extortion case. The complainant was caught red

handed at spot, accepting extortion money of ₹6.5 lacs and registration of

the FIR against her was a material circumstance, which learned Additional

Sessions Judge, Panipat, did not consider. The observation in the impugned

order that the complainant could not be expected to collect and produce

documents i.e. call details, videography and photographs etc. was also

incorrect inasmuch as complainant's own stand was that a lady police

official had deleted all the photographs and data from her mobile phone. No

reasons were disclosed for the delay in lodging complaint, which was only a

counter blast of the FIR. Order of learned Additional Sessions Judge,

Panipat directing registration of FIR, thus, deserves to be set aside.

8. Learned State counsel, Mr. Vikas Bhardwaj, AAG Haryana and

learned counsel for respondent No. 2 supported the order of learned

Additional Sessions Judge, Panipat submitting that direction for registration

of FIR was rightly passed in view of the allegations in the complaint that

petitioner, who was already married had induced complainant to sexual

intercourse on false promise of marriage by withholding the marital status.

Even report of the police did not say that the case was false. Respondent No.

2 had taken the matter to Gram Panchayat, village Kullan, Block Tohana,

District Fatehabad. Since petitioner was married, the Gram Panchayat made

petitioner realise his mistake and imposed fine of ₹6,51,000/-, which, in the

first instance, was to be paid to Sarpanch and thereafter, was to be given to

family of the girl. Petitioner admitted his guilt in a video prepared from spy

CRM-M-28852 of 2021(O&M) -7-

camera on record as Annexure C-18. Learned Additional Sessions Judge,

Panipat, after duly considering all relevant facts and circumstances of the

case, passed the impugned order as per law and no interference by this Court

was warranted.

9. Against this, learned counsel for the petitioner referred to

judgment of this Court in CRM-M-12329-2018 titled M/s Sujan Multiports

Ltd. Vs. State of Haryana and Others decided on 12.03.2019, judgment of

Madras High Court in Crl.R.C. (MD) Nos. 646, 647, 648, 650, 651 and 652

of 2022 and Crl. R.C.(MD) Nos. 657 to 661 of 2022 titled GTL

Infrastructure Ltd. represented by its Authorised Signatory,

Muthuvenkatakrishnan Vs. The Inspector of Police, Vadipatti Police

Station, Madurai District, Tamil Nadu-625 218 decided on 28.08.2022 and

judgment of High Court of Jammu and Kashmir at Jammu in CRM(M)259-

2019 titled Satpal Sharma Vs. Pawan Singh Rathore, Ex. Vice Chairman

JDA, decided on 17.12.2020, arguing that the order passed under Section

156(3) Cr.P.C. was interlocutory in nature, therefore, not amenable to

challange in a criminal revision in view of the bar contained in Section

397(3) Cr.P.C. and when the revision petition itself was not maintainable,

impugned order deserved to be set aside. It was further canvassed that

learned Magistrate had absolute discretion in the matter and it was not

mandatory that in every case, where a complaint was filed under Section 200

Cr.P.C., the Magistrate should direct the police to investigate the crime. In

this context, reference was made to Om Prakash Ambadkar Vs. State of

Maharashtra (SC) 2025 SCC Online SC 238.

CRM-M-28852 of 2021(O&M) -8-

10. Learned State counsel assisted by learned counsel for

respondent No. 2 relied upon judgment of Bombay High Court in Avinash

Trimbarkrao Dhongage Vs. State of Maharashtra Through Police Station

Officer, Shivajinagar, Nanded 2015(38) RCR (Criminal) 32, judgment of

Delhi High Court in Nishu Wadhwa Vs. Siddharth Wadhwa and Another

2017(1) RCR (Criminal) 704, judgment passed by Co-ordinate Bench of

this Court in Jaswinder Singh and Anothers Vs. Sukhwinder Singh Bhatia

and Others 2022 PHHC 114982, Santhakumari and Others Vs. State of

Tamil Nadu and Another 2023 Live Law (SC) 465 and judgment of

Allahabad High Court in Jagannath Verma and Others Vs. State of U.P.

and Another 2015(1) Law Herald (SC) 385 to support the submission that

an order of a Magistrate allowing or rejecting an application under Section

156(3) Cr.P.C. for registration of a case by the police and for investigation

was not an interlocutory order and the order was amenable to remedy of

revision petition under Section 397 Cr.P.C.

11. In Amarnath and Others Vs. State of Haryana and Others

AIR 1977 (SC) 215, while elaborating on the term interlocutory order,

Hon'ble Apex Court observed as under:

"6. The main question which falls for determination in this

appeal is as to, the what is the connotation of the term

"interlocutory order" as appearing in sub-section (2) of Section

397 which bars any revision of such an order by the High

Court. The term "interlocutory order" is a term of well-known

legal significance and does not present any serious diffident. It

has been used in various statutes including the Code of Civil

CRM-M-28852 of 2021(O&M) -9-

Procedure, Letters Patent of the High Courts and other like

statutes. In Webster's New World Dictionary "interlocutory" has

been defined as an order other than final decision. Decided

cases have laid down that interlocutory orders to be appealable

must be those which decide 'the rights and liabilities of the

parties concerning a particular aspect. It seems to, us that the

term "interlocutory order" in Section 397(2) of the 1973 Code

has been used in a restricted sense and not in any broad or

artistic sense.It merely denotes orders of a purely interim or

temporary nature which do not decide or touch the important

rights, or the liabilities of the parties. Any order which

substantially affects the right of the accused, or decides certain

rights of the parties cannot be said to be an interlocutory order

so as to bar a revision to the High Court against that order,

because that would be against the very object which formed the

basis for insertion of this particular provision in Section 397 of

the 1973 Code. Thus, for instance, orders summoning

witnesses, adjourning cases, passing orders for bail, calling for

reports and such other steps in aid of the pending proceeding,

may no doubt amount to interlocutory orders against which no

revision would lie under Section 397(2) of the 1973 Code. But

orders which are matters of moment and which affect or

adjudicate the rights of the accused or a particular aspect of

the trial cannot be said to be interlocutory order so as to be

CRM-M-28852 of 2021(O&M) -10-

outside the purview of the revisional jurisdiction of the High

Court."

12. A similar issue was considered by a Bench of Allahabad High

Court in Jagannath Verma and Others Vs. State of U.P.(supra) which came

to the following conclusion:

"(i) ..........

(ii) An order of the magistrate rejecting an application under

Section 156(3) of the Code for registration of a case by the

police and for investigation is not an interlocutory order. Such

an order is amenable to the remedy of a criminal revision under

Section 397; and

(iii) In proceedings in revision under Section 397, the

prospective accused or, as the case may be, the person who is

suspected of having committed the crime is entitled to an

opportunity of being heard before a decision is taken in the

criminal revision."

13. In Nishu Wadhwa Vs. Siddharth Wadhwa and Another(supra)

as well, the High Court of Delhi considered the maintainability of revision

petition under Section 397 Cr.P.C. against an order of Magistrate under

Section 156(3) Cr.P.C. directing the police to register an FIR, when it was

held as under:

"11. The Division Bench of Bombay High Court in the decision

reported as 2015 SCC OnLine Bom 5197: 2016 ALLMR (Cri)

985 Avinash and Ors. v. The State of Maharashtra and Ors held

that the order passed directing police to investigate under

CRM-M-28852 of 2021(O&M) -11-

Section 156(3) of the Code is not an interlocutory order, but in

the nature of a final order terminating the proceedings under

Section 156 (3) of the Code which would be revisable under the

revisional powers of the Sessions Court or the High Court.

12. It is trite law that once directions are passed by the learned

Magistrate under Section 156(3) Cr.P.C. directing registration

of FIR he becomes functus-officio. [See (2016) SCConline Del

5490 M/s. Gabrani Infrastructure Pvt. Ltd. Vs. M/s. Unitech Hi-

Tech Developers Limited & Ors and MANU/GJ/7486/2007

Randhirsinh Dipsinh Parmar vs. State of Gujarat & Ors.].

Thus, disposing of an application under Section 156(3) Cr.P.C.

amounts to adjudication of a valuable right whether in favour

of accused or the complainant.

13. The issue that since the accused has not been summoned as

an accused and has no right to file a revision petition is alien,

while deciding an application under Section 156(3) Cr.P.C. The

said issue crops up when the Magistrate entertains the

complaint and on taking cognizance proceeds as a complaint

case. In case directions are issued for registration of FIR

immediately, on registration of FIR, the person against whom

allegations are made in the FIR attains the status of an

accused. His rights in so far as the Police can summon him for

investigation, arrest him without warrants for allegations of

cognizable offences are duly affected. In a situation where the

fundamental right of freedom and liberty of a person is affected,

CRM-M-28852 of 2021(O&M) -12-

it cannot be held that he has no right to be heard at that stage.

Thus to hold that since directions only have been issued

under Section 156(3) Cr.P.C. and no cognizance has been taken

thus no revision would lie would be an erroneous reading of the

decisions of the Supreme Court. Therefore, an order dismissing

or allowing an application under Section 156 (3) Cr.P.C. is not

an interlocutory order and a revision petition against the same

is maintainable."

14. A Co-ordinate Bench of this Court in Jaswinder Singh and

Others Vs. Sukhwinder Singh Bhatia and Others (supra) while dealing

with a petition under Section 482 Cr.P.C. for quashing of an order passed by

the Revisional Court vide which order passed by learned Additional Chief

Judicial Magistrate under Section 156(3) Cr.P.C. was set aside, observed as

under:

"Since in the present case, the Magistrate has dismissed the

application filed by the petitioners under Section 156 (3). Thus,

it cannot be said that it is an interlocutory order and thus the

revision petition will be barred under Section 397 (2) Cr.P.C."

15. The argument of learned petitioner counsel that revision petition

against order of learned Judicial Magistrate Ist Class, Panipat was not

maintainable, the order being interlocutory in nature is, therefore, repelled.

16. Section 156(3) Cr.P.C. reads thus:

"(i) Any officer-in-charge of a police station may, without the

order of a Magistrate, investigate any cognisable case which a

Court having jurisdiction over the local area within the limits of

CRM-M-28852 of 2021(O&M) -13-

such station would have power to inquire into or try under the

provisions of Chapter XIII.

(ii) No proceeding of a police officer in any such case shall at

any stage be called in question on the ground that the case was

one which such officer was not empowered under this section to

investigate.

(iii) Any Magistrate empowered under section 190 may order

such an investigation as above mentioned."

17. Resort to Section 156(3) Cr.P.C. is made when the police

refuses to register a first information report. The complainant, thereafter, can

invoke the jurisdiction of the Court for police investigation under Section

156(3) Cr.P.C. Whether or not, the order for registration of FIR and police

investigation is to be made under Section 156(3) Cr.P.C. or the case is to be

treated as a private complaint by calling upon the complainant to lead

preliminary evidence, is entirely within the discretion of the concerned

Magistrate. Whenever any application is filed by the complainant before the

court of learned JMIC under Section 156(3) Cr.P.C, the duty of the

concerned Magistrate is to apply his mind to adjudge whether the case is fit

one to order police investigation.

In Om Prakash Ambadkar Vs. The State of Maharashtra

(supra) Hon'ble Supreme Court has ruled that a Magistrate should pass

orders under Section 156(3) Cr.P.C. only he is satisfied that the information

reveals commission of a cognizable offence and also about the necessity of

police investigation for digging out of evidence wherein neither is in

possession of the complainant nor can be procured without the assistance of

CRM-M-28852 of 2021(O&M) -14-

the police. It was further observed that it is not necessary that in every case,

where a complaint has been filed under Section 200 Cr.P.C., the Magistrate

should direct the police to investigate the crime. It was further observed that

the Magistrate ought to direct investigation by the police only where the

assistance of the Investigating Agency is necessary and the Court feels that

the cause of justice is likely to suffer in the absence of investigation by the

police.

18. Thus, law does not enjoin the Magistrate to mechanically direct

investigation by the police, without examining whether investigation by the

State machinery is actually necessitated in the facts and circumstances of

each individual case. Usually, such orders are passed if the allegations made

in the complaint require complex and complicated investigation which

cannot be undertaken without active assistance and expertise of the State

machinery. A judicious approach is required while considering an

application seeking registration of FIR and investigation by the police under

Section 156(3) Cr.P.C.

19. In the case in hand, the complaint under Sections 376, 420, 506

IPC was filed on 19.11.2020, alleging that the petitioner connected with the

complainant through 'TikTok' in the year 2019 and had sexual intercourse

with her on the promise of marriage in room No. 108, Skylark Hotel, Panipat

on 01.03.2020. The complaint was filed after a delay of 09 months. Lalita

Kumari's case(supra), which learned Additional Sessions Judge, Panipat,

relied upon while directing learned JMIC, Panipat to send the complaint

under Section 156(3) Cr.P.C. for registration of FIR, no doubt envisages

mandatory registration of FIR, if the information discloses commission of a

CRM-M-28852 of 2021(O&M) -15-

cognizable offence, but makes an exception, where there is an abnormal

delay/latches in criminal prosecution without satisfactorily explaining the

reasons for delay.

20. Before passing the order, treating the case as a private

complaint, learned Magistrate called for a report from the police station

concerned and after considering the fact that there was already FIR No. 122

dated 16.06.2020 under Sections 383, 389, 120-B, 34 IPC, Police Station

Sadar, Tohana registered against the complainant for extortion, opined that it

was not a fit case to be sent to the police station for registration of the FIR.

Learned Additional Sessions Judge, Panipat, erroneously construing the

dictum of Apex Court in Lalita Kumari's case(supra), without even

considering the report of the police station, wrongly proceeded on the

premise that in the case relating to a cognizable offence, complainant could

not be expected to collect and produce evidence in the form of call details,

photographs, videography, although, it was complainant's own stand that a

lady police official had snatched her mobile phone and deleted the

photographs, videography and whatsapp chats with the accused. The 09

months delay in seeking registration of FIR was completely overlooked.

Since the complainant was in possession of complete details of the accused

and no complex or scientific investigation was required, the procedure of

complaint case ought to have been adopted, in the backdrop of the fact that

there was an extortion case registered against the complainant, who was

stated to be caught red handed by the police, accepting extortion money of

₹6.5 lacs. Complainant too did not dispute the factum of registration of the

FIR against her. Her stand was also that her brother was counting currency

CRM-M-28852 of 2021(O&M) -16-

notes when the police officials conducted raid and involved them in the case,

though, she claimed that the money was in respect of an agreement of land

to be executed by husband of the Sarpanch.

21. Police investigation would be required only in a case of a nature

where it is not possible for the private complaint to collect evidence and

where complicated investigation is required. The powers under Section

156(3) Cr.P.C. directing registration of FIR and police investigation are

required to be used sparingly, only to avoid miscarriage of justice. In every

complaint, where such a prayer is made for police investigation and

registration of FIR, it is not incumbent for the Magistrate to direct

registration of the FIR. Order of learned Additional Sessions Judge, Panipat

dated 10.12.2020 being against law, is liable to be quashed.

22. The petition is allowed. Order of learned Judicial Magistrate Ist

Class, Panipat dated 10.12.2020 is maintained and order of learned

Additional Sessions Judge, Panipat dated 09.07.2021 along with all

subsequent proceedings arising therefrom is set aside. Learned JMIC,

Panipat shall proceed further in the matter, in accordance with law.

23. Pending CRM(s), if any, are also disposed of accordingly.

24. Nothing observed hereinabove shall be construed as an opinion

on merits of the case.

(SHALINI SINGH NAGPAL) 27.04.2026 JUDGE Ajay Goswami

Whether speaking/reasoned Yes/No Whether reportable Yes/No

 
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