Chattisgarh High Court High Court

Vijay Baghel vs State Of Chhattisgarh And Ors. on 2 May, 2002

Chattisgarh High Court
Vijay Baghel vs State Of Chhattisgarh And Ors. on 2 May, 2002
Equivalent citations: 2002 (3) MPHT 34 CG
Bench: K Kuranga, Fakhruddin


ORDER

1. Heard.

2. This petition styled as Public Interest Litigation has been filed by the petitioner on the ground that he is the President of Municipal Council, Charoda, Distt. Durg.

3. It is submitted that certain members of the Shiv Sena had given a call and wanted to submit a memorandum to the Minister of Revenue, State of Chhattisgarh Shri Bhupesh Baghel and something is stated to have transpired in this regard.

4. Counsel for the petitioner submitted that one Rajesh Tiwari, Durg Zila Pramukh of Shiv Sena had submitted a report to the Station House Officer, Purani Bhilai-3, Distt. Durg, but it is the submission of the Counsel for the petitioner that said Rajesh Tiwari did not approach the Superintendent of Police nor filed any petition. The petitioner himself did not lodge any report or complaint. The petitioner was asked whether he himself had lodged any

report upon which Counsel for the petitioner asserted that the petitioner has
not filed any report.

5. The scope under Articles 226/227 of the Constitution of India is an extra-ordinary one. If it is to be invoked as Public Interest Litigation the petitioner has to satisfy the Court on the question involved. It is said that Zila Pramukh of Shiv Sena had submitted the report to the Station House Officer. Rajesh Tiwari being Zila Pramukh of Shiv Sena is a person who can ventilate his grievance before appropriate forum. The matter relates to the individual rights of a person where individual rights are involved and who are able to prosecute their case, interference as PIL in a matter is not available especially when the petitioner who has come to this Court does not say that he himself had witnessed the incident or lodged the report. Even otherwise the provisions of the Code of Criminal Procedure are there to safeguard the interest of persons who want to bring it to the notice of the Station House Officers or the Superintendent of Police as the case may be.

6. We have gone through the record and noted that no notice for demand of justice was served by the petitioner. Rajesh Tiwari himself had individual right and as he is said to be Zila Pramukh of Shiv Sena, he has not come forward in any capacity. In our opinion no case has been made out for interference as Public Interest Litigation invoking extra-ordinary jurisdiction under Articles 226/227 of the Constitution of India. We have refrained from making any comments on the merits of the case as in our opinion this case in hand does not fall within ambit of Public Interest Litigation.

7. In view of the matter this petition fails and is accordingly dismissed.

8. Security amount, if deposited, be refunded to the petitioner/Counsel for the petitioner as per rules.