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 13, Cited by 0]

Allahabad High Court

Ram Karan Yadav vs State Of U.P. Thru. Prin. Secy. Home ... on 10 June, 2025

Author: Saurabh Lavania

Bench: Saurabh Lavania





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2025:AHC-LKO:35245-DB
 
Court No. - 2
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 5070 of 2025
 

 
Petitioner :- Ram Karan Yadav
 
Respondent :- State Of U.P. Thru. Prin. Secy. Home Deptt. Lko. And 9 Others
 
Counsel for Petitioner :- Ramendra Kumar Misra
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Saurabh Lavania,J.
 

Hon'ble Syed Qamar Hasan Rizvi,J.

1. Heard learned counsel for the parties.

2. The instant petition has been preferred seeking following main relief:-

"A writ, order or direction in the nature of Mandamus commanding the Opp. no. 2 & 3 directed to lodge a First Information Report, Zero F.I.R. (According to section 173 of New Criminal Procedure B.N.S.S to 2023) against the Opp. no. 6 to 10 and investigate according with law."

3. Learned counsel for the petitioner has submitted that the petitioner had attempted to lodge the first information report against the concerned but no heed was paid and the F.I.R. was not lodged. The petitioner also moved an application to the Authorities concerned dated 20.05.2025, but till date FIR has not been lodged.

4. The Supreme Court in the case of Lalita Kumari Vs. Government of Uttar Pradesh and others reported in (2014) 2 SCC 1, has observed that a Police Officer cannot avoid his duty for registering an offence if in the application cognizable offence discloses and in case they avoid such responsibility, an action to be taken against the erring Officer under Section 161-A of Cr.P.C. or Departmental Proceedings be initiated and such proceedings can be taken against erring Officer in not registering the FIR.

5. Learned A.G.A. has also pointed out that the judgment rendered by the Division Bench of this Court in the case of Waseem Haider Vs. State of U.P. and others reported in (2021) 2 ADJ 86, to say that after considering the law laid down by the Supreme Court in Lalita Kumari (supra), whereby this Court expressed its opinion that the informant has statutory remedy under Section 156(3) Cr.P.C. or under Section 200 of Cr.P.C. Paragraph-45 of the said judgment is being quoted hereinbelow:-

"45. Before parting, the conclusion arrived at based on the above discussion and analysis is delineated below for ready reference and convenience :-
(1) Writ of mandamus to compel the police to perform its statutory duty under Section 154 Cr.P.C can be denied to the informant/victim for non-availing of alternative remedy under Sections 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.
(3) The informant/victim after furnishing first information regarding cognizable offence does not become functus officio for seeking writ of mandamus for compelling the police authorities to perform their statutory duty under Section 154 Cr.P.C in case the FIR is not lodged.
(4) The proposed accused against whom the first information of commission of cognizable offence is made, is not a necessary party to be impleaded in a petition under Article 226 of the Constitution of India seeking issuance of writ of mandamus to compel the police to perform their statutory duty under Section 154 Cr.P.C."

6. Considering the aforesaid as above, Section 175 of B.N.S.S., akin to Section 156 Cr.P.C. and Section 223 of B.N.S.S., akin to Section 200 Cr.P.C., this Court is not inclined to entertain the present petition for the relief(s) sought, quoted above, and accordingly it is disposed of with liberty to the petitioner, if the petitioner is aggrieved by non-lodging of the FIR, to avail the appropriate remedy of filing a complaint under Section 175 of B.N.S.S. or under Section 223 of B.N.S.S.

7. This writ petition stands disposed of.

[Syed Qamar Hasan Rizvi,J.]     [Saurabh Lavania,J.]
 
Order Date :- 10.6.2025
 
A.Nigam