Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kanhaiya Lal vs State Of Rajasthan (2025:Rj-Jd:24382)
2025 Latest Caselaw 9866 Raj

Citation : 2025 Latest Caselaw 9866 Raj
Judgement Date : 20 May, 2025

Rajasthan High Court - Jodhpur

Kanhaiya Lal vs State Of Rajasthan (2025:Rj-Jd:24382) on 20 May, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:24382]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 505/2020

Kanhaiya Lal S/o Ramsawroop, Aged About 33 Years, By Caste
Valmiki, R/o Ward No. 24, Raisinghnagar, District Sri
Ganganagar, Rajasthan.
                                                                        ----Petitioner
                                        Versus
1.       State Of Rajasthan, Through P.p.
2.       Kishan Singh S/o Arjun Ram, Aged About 46 Years, By
         Caste Jat, R/o Majipura, Netravas, Tehsil And District
         Sikar, At Present Station House Officer, P.s. Raisinghnagar,
         District Sri Ganganagar.
                                                                     ----Respondents


For Petitioner(s)             :     Mr. NL Joshi
                                    Ms. Kirti Pareek
For Respondent(s)             :     Mr. Pawan Kumar Bhati, PP
                                    Mr. RS Choudhary



          HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

20/05/2025

Instant revision petition under Section 397/401 Cr.P.C. has

been filed by the petitioner/complainant against the order dated

04.03.2020, passed by the learned Additional Session Judge,

Raisinghnagar, District Sri Ganganagar in Cr. Revision No.54/2019

whereby the learned revisional court while allowing the revision of

respondent No.2, set aside the order dated 02.08.2019, passed by

the learned Additional Chief Judicial Magistrate, Raisinghnagar

whereby cognizance was taken against the respondent No.2 under

Section 166A IPC.

Brief facts of the case are that on 23.07.2019, the petitioner/

complainant filed a complaint before the court of ACJM,

Raisinghnagar stating that on 03.06.2019, his sister was standing

[2025:RJ-JD:24382] (2 of 5) [CRLR-505/2020]

outside their house, when an individual named Gouru arrived on a

motorcycle and allegedly harassed her. Upon raising an alarm,

Gouru fled the scene. On the same day, at about 8:30 PM, about

fifteen persons armed with iron rods, sticks and country-made

pistol arrived at the complainant's house and assaulted him. These

persons also threw bricks upon the petitioner. The said incident

was reported on 04.06.2019 to SHO, PS Raisinghnagar, but he did

not register the FIR. Subsequently, the petitioner sent an

application to concerned S.P. for registration of FIR, however, no

action was taken.

On filing the complaint under Section 156(3) Cr.P.C., the

learned Magistrate sought an explanation from the concerned SHO

regarding the registration of an FIR pertaining to the incident

dated 03.06.2019. Upon which, the SHO clarified that FIR

No.199/2019 had already been registered. However, upon further

inquiry, it came to the knowledge of the Magistrate that FIR

No.199/2019 was related to incident dated 21.07.2019 and not to

the incident dated 03.06.2019. Additionally, an inquiry conducted

by Dy.S.P., Raisinghnagar revealed that no complaint had been

filed at the Police Station. Subsequently, vide order dated

02.08.2019, the learned Magistrate took cognizance against the

respondent No.2 for offence under Section 166A IPC.

Against the order dated 02.08.2019, the respondent No.2

filed a revision before the learned Additional Session Judge,

Raisinghnagar, District Sriganganagar, which came to be allowed

vide order dated 04.03.2020 and learned revisional court set aside

the order of cognizance dated 02.08.2019. Hence, this revision

petition.

[2025:RJ-JD:24382] (3 of 5) [CRLR-505/2020]

Counsel for the petitioner submits that in the revision

petition filed by the respondent No.2 before the revisional court, it

was alleged that the petitioner had not submitted any report

before the Police Station Raisinghnagar in respect of the incident

dated 03.06.2019. Counsel submits that the learned revisional

court failed to properly scrutinize the record of the case, as the

record clearly contains the application/complaint dated

04.06.2019 given by the petitioner before the SHO, Raisinghnagar.

Despite this, the Police did not register an FIR. Counsel further

submits that the sole basis for allowing the revision of respondent

No.2 is that no report was filed by the petitioner on 04.06.2019

and for the first time, the petitioner filed complaint before the

court on 21.07.2019. However, the record unequivocally

establishes that the petitioner indeed submitted a report before

SHO, Raisinghngar on 04.06.2019. Thus, the impugned order

passed by the revisional court is per se illegal and deserves to be

quashed and set aside.

Per contra, learned counsel for respondent No.2 submits that

the learned revisional court has rightly set aside the order of

cognizance. The impugned revisional order is a well reasoned

order, warranting no interference from this Court. Counsel has

relied upon the judgment of this Court in the case of Megha Ram

Vs. State of Rajasthan, SB Cr. Misc. Petition No.4919/2019,

decided on 15.12.2020.

Heard learned counsel for the parties and perused the

impugned revisional order as well as order of cognizance and

perused the record.

[2025:RJ-JD:24382] (4 of 5) [CRLR-505/2020]

In the present case, the petitioner reported an incident that

occurred on 03.06.2019 to the SHO, Raisinghnagar, on

04.06.2019. Despite this, the police failed to register an FIR in

connection with the report. Subsequently, the petitioner filed a

complaint under section 156 (3) of Cr.P.C. before the Magistrate

with a request for the registration of an FIR. In response, the

Magistrate sought an explanation from the SHO regarding whether

an FIR had been registered. The SHO initially claimed that FIR

No.199/2019 had been registered. However, it later transpired

that FIR No. 199/2019 pertained to an incident dated 21.07.2019,

and not the incident of 03.06.2019. This discrepancy indicates

that the SHO attempted to mislead the court, which constitutes a

serious act of misconduct and a clear dereliction of his statutory

duties as a public officer.

The learned revisional court, in its order, set aside the order

of cognizance primarily on the ground that there was no record of

a complaint dated 04.06.2019 filed by the petitioner regarding the

incident of 03.06.2019. This reasoning is flawed, as the record

unequivocally contains the report dated 04.06.2019 submitted by

the petitioner. The failure of the revisional court to properly

scrutinize or consider the record constitutes a serious error.

As a police officer and a public servant, it was the

respondent No.2's statutory duty to serve the public by registering

an FIR based on the complaint filed by the petitioner concerning

the incident of 03.06.2019. His neglect to perform this duty not

only breaches the obligation of law enforcement but also erodes

public confidence in the administration of justice. Such dereliction

demonstrates a serious lapse in duty, which cannot be overlooked.

[2025:RJ-JD:24382] (5 of 5) [CRLR-505/2020]

Furthermore, the act of the SHO in providing a false

explanation regarding the registration of the FIR indicates an

attempt to obfuscate the facts and obstruct justice. This

misconduct warrants serious condemnation, as it compromises the

transparency and accountability expected from law enforcement

officers.

In light of these considerations, the learned revisional court

has committed a grave legal error in setting aside the order of

cognizance dated 02.08.2019. The impugned order is founded on

a misapprehension of the facts and ignores the substantive record

evidence. It suffers from legal infirmity and illegality, which

necessitates its quashing and setting aside to uphold the integrity

of the judicial process and ensure that justice is duly

administered.

Hence, the impugned order dated 04.03.2020, passed by the

learned Additional Session Judge, Raisinghnagar in Cr. Revision

No.54/2019 is hereby set aside and the order dated 02.08.2019,

passed by the learned Additional Chief Judicial Magistrate,

Raisinghnagar taking cognizance against the respondent No.2

under Section 166A is hereby upheld.

The revision petition is allowed accordingly.

Stay application is also decided.

Record of the courts below be sent back forthwith.

(MANOJ KUMAR GARG),J 80-MS/-

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