Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tushar Bhardwaj vs State Of U.P. And 2 Others
2018 Latest Caselaw 3287 ALL

Citation : 2018 Latest Caselaw 3287 ALL
Judgement Date : 24 October, 2018

Allahabad High Court
Tushar Bhardwaj vs State Of U.P. And 2 Others on 24 October, 2018
Bench: Bala Krishna Narayana, Ravindra Nath Kakkar



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 4
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 29967 of 2018
 

 
Petitioner :- Tushar Bhardwaj
 
Respondent :- State Of U.P. And 2 Others
 
Counsel for Petitioner :- Ram Babu Tiwari
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Bala Krishna Narayana,J.

Hon'ble Ravindra Nath Kakkar,J.

Heard learned counsel for the petitioner and learned AGA for the State.

Petitioner has approached this Court with a request to quash the FIR registered as Case Crime No. 1199 of 2018 under Section 66 of I.T. Act, P.S. Kotwali Nagar, District Muzaffar Nagar.

This Court has the occasion to peruse the FIR and the FIR in question does discloses a cognizable offence, in view of this, there is no occasion for this Court to quash the FIR, as has been prayed on behalf of petitioner, as such, prayer made on the said score is refused by this Court.

Learned counsel for the petitioner next contended that the offence in question as has been alleged to have been committed by the petitioner is under Section 66 I.T. Act and the said offence even if the charges are found to be proved sentence of more than 7 years can not be awarded and, in view of this, mechanically arrest should not be effectuated by the police personnel.

The fact of the matter is that till date arrest has not been effectuated and this is mere apprehension of the petitioner that he would be arrested in breach of provisions as contained under Section 41 (1) (b) read with Section 41-A of the Cr.P.C. Once there is statutory provision provided for then it is always expected that the said provisions would be adhered to and in case there is any violation of the same, complaint can also be made before the Magistrate concerned to remedy the situation.

In view of the above, it is hereby directed that in case arrest of petitioner is to be effectuated and the offence, in which he is wanted, will not entail sentence of more than 7 years then in that event concerned police personnel should deal with the matter in compliance of the provisions as contained under Section 41 (1) (b) read with Section 41-A of the Cr.P.C.

It is further provided that if the investigation in this matter has been completed and police report under Section 173(2) Cr.P.C. has been filed, the petitioner shall not be entitled to any benefit of this order.

Writ petition stands disposed of.

Order Date :- 24.10.2018

RPD

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter