High Court Punjab-Haryana High Court

Harjinder Kaur vs State Of Punjab And Others on 30 January, 2009

Punjab-Haryana High Court
Harjinder Kaur vs State Of Punjab And Others on 30 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                         Crl. Misc. No. M-2841 of 2009 (O&M)
                         Date of Decision: January 30 , 2009


Harjinder Kaur                                       ...........Petitioner

                         Versus



State of Punjab and others                           ..........Respondents


Coram:         Hon'ble Mrs.Justice Sabina

Present:      Mr. Sukhjit Singh, Advocate for the petitioner.
             Mr.Amandeep Singh Rai, AAG Punjab
                  **

Sabina, J.

Petitioner has filed this petition under Section 482 of the

Code of Criminal Procedure for a direction to respondent No.3 to take

action on the representation made by the petitioner or with a prayer for

direction to respondent No.3 to register an FIR against respondents No. 4 to

12 under appropriate Sections.

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 though these powers have not been

expressly mentioned in Section 156(3) Cr.P.C., we are of the
Crl. Misc. No. M-2841 of 2009 -2-

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

relegate 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 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. However, petitioner,
Crl. Misc. No. M-2841 of 2009 -3-

if so advised, may approach the Magistrate under Section 156(3) of the

Code of Criminal Procedure.

( Sabina )
Judge

January 30, 2009

arya