Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 3]

Punjab-Haryana High Court

Archana Gupta vs State Of Haryana And Others on 23 September, 2013

Author: Sabina

Bench: Sabina

                   Crl. Misc. No. M-31999 of 2013                                        -1 -

                               IN THE HIGH COURT OF PUNJAB AND HARYANA
                                            AT CHANDIGARH.

                                                      Crl. Misc. No. M-31999 of 2013
                                                      Date of Decision: 23.9.2013.

                   Archana Gupta                                          ........Petitioner

                                                      Vs.

                   State of Haryana and others                           ......Respondents

                   CORAM:         HON'BLE MRS. JUSTICE SABINA

                   Present:       Dr. Anmol Rattan Sidhu, Senior Advocate with
                                  Mr. Vishal Deep Goyal, Advocate
                                  for the petitioner.

                                              .....
                   SABINA, J.

Petitioner has filed this petition under Section 482 of the Code of Criminal Procedure, 1973 seeking directions to respondents No. 2 to 5 to provide security to the petitioner and to protect the petitioner as well as the Gas Station from the bad elements.

It has been held by the Apex Court in Sakiri Vasu vs. State of U.P. and others, 2008 (1) RCR (Criminal) 392 as under:-

"24. In view of the above mentioned legal position, we are of the view that although Section 156(3) is very briefly worded, there is an implied power in the Magistrate under Section 156(3) Cr.P.C. to order registration of a criminal offence and/or to direct the officer in charge of the concerned police station to hold a proper investigation and take all such necessary steps that may be necessary for ensuring a proper investigation including monitoring the same. Even Singh Gurpreet 2013.09.23 16:41 I attest to the accuracy and integrity of this document chandigarh Crl. Misc. No. M-31999 of 2013 -2 - though these powers have not been expressly mentioned in Section 156(3) Cr.P.C., we are of the opinion that they are implied in the above provision.
25. We have elaborated on the above matter because we often find that when some one has a grievance that his FIR has not been registered at the police station and/or a proper investigation is not being done by the police, he rushes to the High Court to file a writ petition or a petition under Section 482 Cr.P.C. We are of the opinion that the High Court should not encourage this practice and should ordinarily refuse to interfere in such matters, and relagate the petitioner to his alternating remedy, firstly under Section 154 (3) and Section 36 Cr.P.C. before the concerned police officers and if that is of no avail, by approaching the concerned Magistrate under Section 156 (3).
26. If a person has a grievance that his FIR has not been registered by the police station his first remedy is to approach the Superintendent of Police under Section 154 (3) Cr.P.C. or other police officer referred to in Section 36 Cr.P.C. If despite approaching the Superintendent of Police or the officer referred to in Section 36 his grievance still persists, then he can approach a Magistrate under Section 156 (3) Cr.P.C. instead of rushing to the High Court by way of a writ petition or a petition under Section 482 Cr.P.C. Moreover he has a further remedy of filing a criminal complaint Singh Gurpreet under Section 200 Cr.P.C. Why then should writ 2013.09.23 16:41 I attest to the accuracy and integrity of this document chandigarh Crl. Misc. No. M-31999 of 2013 -3 - petitions or Section 482 petitions be entertained when there are so many alternative remedies ?"

Since the petitioner is virtually seeking a direction for registration of FIR, no ground for interference is made out in view of Sakiri Vasu's case (supra).

However, petitioner would be at liberty to approach the Magistrate under Section 156(3) of the Code of Criminal Procedure, 1973, if so advised.

Dismissed.

(SABINA) JUDGE September 23, 2013 Gurpreet Singh Gurpreet 2013.09.23 16:41 I attest to the accuracy and integrity of this document chandigarh