IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Writ Petition no. 1270 of 2011
Date of decision : 24-06-2011
Pinki
....Petitioner
VERSUS
State of Punjab
....Respondent
CORAM:- HON’BLE MR. JUSTICE RAJESH BINDAL
Present:- Mr. Manoj Bajaj, Addl. AG, Punjab
RAJESH BINDAL, J
The complaint filed by Pinki treated as writ petition is
addressed to the Chairperson, National Woman Commission, New Delhi
and a copy has been endorsed to this Court. The prayer in the complaint is
for a direction to the police for registration of FIR.
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 her alternative remedy in accordance with law.
24.6.2011 (Rajesh Bindal) rekha Judge