Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Divakar Singh vs State Of U.P. And 2 Others
2018 Latest Caselaw 3811 ALL

Citation : 2018 Latest Caselaw 3811 ALL
Judgement Date : 19 November, 2018

Allahabad High Court
Divakar Singh vs State Of U.P. And 2 Others on 19 November, 2018
Bench: Ram Surat (Maurya), Bachchoo Lal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 47
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 31627 of 2018
 

 
Petitioner :- Divakar Singh
 
Respondent :- State Of U.P. And 2 Others
 
Counsel for Petitioner :- Pradeep Singh,S B Singh
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Ram Surat Ram (Maurya),J.

Hon'ble Bachchoo Lal,J.

Supplementary affidavit filed on behalf of the petitioner today, is taken on record.

Heard Sri S.B. Singh, learned counsel for the petitioner and Anil Kumar Kushwaha, learned A.G.A. for the State.

The present writ petition has been filed for quashing the FIR dated 5.9.2018 registered as Case Crime No. 0375 of 2018 under section 420 IPC, Section 3/7 Essential Commodities Act and Section 66A I.T. Act, P.S. Noorpur, District Bijnor.

In the FIR in substance the allegation has been made that on a single Adhar number the Ration has been withdrawn number of items. In some cases it was withdrawn 92 times. Thus, the Essential Commodities has been sold in black market.

The argument of the learned counsel for the petitioner is that the fair price licensee are supplied E Pos Machine and for operating the E Pos Machine ID Number of Licensee of shop holder is required. After linking opening the machine the licensee has to link the Aadhar number to the card holder and thereafter on putting biometric identity the Machine is operated. Thus, according to the petitioner itself E Pos Machine of petitioner could not be operated without ID number of the shop holder and without putting biometric identity on the same E Pos Machine. So far as hiking of the Aadhar number is concerned without operating the E Pos Machine the hiking of Aadhar number will of no consequence as such involvement of the petitioner in hiking Aadhar number and generating biometric identity cannot be ruled out. At present the FIR discloses offence and prima facie involvement of the petitioner is proved, therefore, the FIR is not liable to be quashed nor any protection can be granted to the petitioner.

The petition has no merit and is accordingly dismissed.

Order Date :- 19.11.2018

Masarrat

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter