High Court Punjab-Haryana High Court

Duni Chand And Others vs Ssp Ferozepur And Others on 12 February, 2009

Punjab-Haryana High Court
Duni Chand And Others vs Ssp Ferozepur And Others on 12 February, 2009
      In the High Court of Punjab and Haryana at Chandigarh


                          Criminal Misc. No.M-3998 of 2009 (O&M)
                          Date of decision: 12.2.2009


Duni Chand and others
                                                          ......Petitioners

                          Versus


SSP Ferozepur and others

                                                       .......Respondents


CORAM: HON'BLE MRS. JUSTICE SABINA

Present:      Mr.S.S.Brar, Advocate,
              for the petitioners.
                           ****

SABINA, J.

The petitioners have filed this petition under Section 482

of the Code of Criminal Procedure for issuance of directions to

respondent Nos. 1 to 3 to register FIR against the private

respondents under the appropriate provisions of law for having

committed serious offence of fabricating false documents, tempering

with the record, trespassing and also threatening them for being

eliminated.

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
Crl. Misc. No. M- 3998 of 2009 (O&M) -2-

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 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.

Crl. Misc. No. M- 3998 of 2009 (O&M) -3-

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 under Section 200 Cr.P.C. Why then should

writ petitions or Section 482 petitions be entertained

when there are so many alternative remedies ?”

Accordingly, this petition is dismissed.

The petitioners, if so advised, may approach the

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

(SABINA)
JUDGE
February 12, 2009
anita