Citation : 2018 Latest Caselaw 715 ALL
Judgement Date : 21 May, 2018
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 1 Case :- CRIMINAL MISC. WRIT PETITION No. - 12995 of 2018 Petitioner :- Puneet Kumar Agrawal @ Babua Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Ramanuj Tripathi Counsel for Respondent :- G.A. Hon'ble Ramesh Sinha,J.
Hon'ble Dinesh Kumar Singh-I,J.
Heard Sri Ramanuj Tripathi, learned counsel for the petitioner, Sri N.K.Verma, learned A.G.A. for the State and perused the impugned FIR as well as material brought on record.
The relief sought in this petition is for quashing of the F.I.R. dated 22.4.2018, registered as case crime No.276 of 2018, under Section 60 of U.P. Excise Act & under Sections 259, 260, 419, 420, 467, 468 I.P.C., Police Station-Khair, District Aligarh.
Learned counsel for the petitioner submits that the petitioner is innocent and has been falsely implicated in the present case due to enmity with the neighbour as well as other persons of the locality. He further submits that the petitioner is not involved in any manner with the present offence and only on the basis of a false and fabricated allegation, he has been falsely implicated in the present case. The allegations levelled against the petitioner are absolutely false, frivolous and baseless. No offence is made out against the petitioner, hence, the FIR is liable to be quashed by this Court.
Learned AGA opposed the prayer for quashing of the FIR which discloses cognizable offence.
The Full Bench of this Court in Ajit Singh @ Muraha v. State of U.P. (2006 (56) ACC 433) reiterated the view taken by the earlier Full Bench in Satya Pal v. State of U.P. (2000 Cr.L.J. 569) after considering the various decisions including State of Haryana v. Bhajan Lal (AIR 1992 SC 604) that there can be no interference with the investigation or order staying arrest unless cognizable offence is not ex-facie discernible from the allegations contained in the F.I.R. or there is any statutory restriction operating on the power of the Police to investigate a case.
From the perusal of the FIR, prima facie it cannot be said that no cognizable offence is made out. Hence no ground exists for quashing of the F.I.R. or staying the arrest of the petitioner.
The writ petition is, accordingly, dismissed.
(Dinesh Kumar Singh-I,J.) (Ramesh Sinha, J.
Order Date :- 21.5.2018/NS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!