Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pinki And Another vs State Of U.P. And 3 Others
2018 Latest Caselaw 4026 ALL

Citation : 2018 Latest Caselaw 4026 ALL
Judgement Date : 29 November, 2018

Allahabad High Court
Pinki And Another vs State Of U.P. And 3 Others on 29 November, 2018
Bench: Pankaj Naqvi, Rajendra Kumar-Iv



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 43
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 34416 of 2018
 

 
Petitioner :- Pinki And Another
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Jitendra Singh
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Pankaj Naqvi,J.

Hon'ble Rajendra Kumar-IV,J.

Heard Sri Jitendra Singh, learned counsel for the petitioners, Shri R.P.S.Kashyap for the informant, learned AGA and perused the impugned F.I.R, as well as material brought on record.

The relief sought in this petition is for quashing of the F.I.R, dated 15.11.2018 registered as Case Crime No. 303 of 2018, under sections 363,366 IPC P.S. Baniyather District Sambhal.

Learned counsel for the petitioners submits that the petitioners are innocent and have been falsely implicated in the present case. The allegations levelled against them are absolutely false, frivolous and baseless. From a perusal of the FIR, no offence is made out against the petitioners, hence, the same be quashed.

Learned A.G.A, opposed the prayer for quashing of the F.I.R, 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 petitioners.

The writ petition is, accordingly, dismissed.

Order Date :- 29.11.2018

RS

 

 

 
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