Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Trilok Meghwal vs State Of Rajasthan (2024:Rj-Jd:36377)
2024 Latest Caselaw 7595 Raj

Citation : 2024 Latest Caselaw 7595 Raj
Judgement Date : 2 September, 2024

Rajasthan High Court - Jodhpur

Trilok Meghwal vs State Of Rajasthan (2024:Rj-Jd:36377) on 2 September, 2024

[2024:RJ-JD:36377]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
                 S.B. Criminal Misc(Pet.) No. 5910/2024

Trilok Meghwal S/o Madan Lal, Aged About 31 Years, R/o 18-A,
Gandhi Nagar, Magra Punjla, Mata Ka Than, Jodhpur.
                                                                         ----Petitioner
                                         Versus
1.       State Of Rajasthan, Through Pp
2.       The Commissioner Of Police, Jodhpur Metro.
3.       The Station House Officer, Police Station Mata Ka Than,
         Jodhpur.
                                                                      ----Respondents


For Petitioner(s)              :    Mr. Suresh Kumar Maru
For Respondent(s)              :    Mr. Ram Choudhary, P.P.



               HON'BLE MR. JUSTICE ARUN MONGA

Order

02/09/2024

1. Dissatisfied with the progress and manner of the

investigation, the petitioner (complainant) seeks issuance of

directions to the respondents to conduct a fair

inquiry/investigation regarding FIR No.76/2024 dated 19.03.2024,

registered under Sections 420, 406 and 120-B of IPC, at Police

Station Mata Ka Than, District Jodhpur City East.

2. Heard.

3. Learned counsel for the petitioner argues that the

investigating agency is not proceeding in a fair and just manner

and is intentionally stalling the investigation after registration of

FIR.

4. Learned Public Prosecutor appears on service of advance

copy of the petition and accepts notice on behalf of the State. He

[2024:RJ-JD:36377] (2 of 2) [CRLMP-5910/2024]

opposes the petition arguing that once FIR was registered, law will

take its own course.

5. Be that as it may, in my opinion, the petitioner ought to have

availed of other available legal remedies for redressal of his

grievance before approaching this Court. Ordinarily, in cases of

grievances arising from unfair or improper investigation of an FIR,

the aggrieved person can seek recourse by approaching a superior

police officer as per Section 36 Cr.P.C. If the grievance remains

unaddressed, one can then approach a Magistrate of competent

jurisdiction under Section 156(3) Cr.P.C., who can order an

investigation and submission of a report by the police.

Additionally, an aggrieved party can choose to file a criminal

complaint before the competent Court, if so advised. Reference

may also be had to Apex Court judgment in Sakiri Vasu versus

State of U.P. and Others1.

6. In the premise, instant petition is disposed of with liberty to

approach the appropriate forum for redressal of grievance, as

aforesaid.

7. Pending application(s), if any, shall also stand disposed of.

(ARUN MONGA),J 135-AnilKC/-

                                   Whether Fit for Reporting -            Yes / No




                                   1    2008 (2) SCC 409






Powered by TCPDF (www.tcpdf.org)
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter