IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-28495 of 2009 (O&M)
Date of Decision: 12.10.2009.
Nanha Ram @ Balwant Singh
....Petitioner
Versus
U.T. Chandigarh and others
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Petitioner in person.
RAJESH BINDAL J.
****
This is a petition for issuance of a direction to register the FIR
against accused persons under the appropriate sections of the Indian Penal
Code.
The petitioner states that he made a complaint dated 31.8.2009
(Annexure P3) to the Senior Superintendent of Police, UT Chandigarh but no
action has been initiated against the culprits.
Keeping in view the law laid down by Hon’ble the Supreme Court in
Sakiri Vasu Vs. State of U.P. and others 2008 (1) RCR (Criminal) 392 such a
petition for direction to the police for registration of FIR could not be entertained
as the petitioner has effective alternative remedy under Section 156 of the Code
of Criminal Procedure and as such this Court would not like to interfere in the
matter in its extra ordinary jurisdiction.
Accordingly, the petition is dismissed, however, with liberty to the
petitioner to avail of his alternative remedy in accordance with law.
(RAJESH BINDAL)
12.10.2009 JUDGE
Reema