Citation : 2021 Latest Caselaw 4983 ALL
Judgement Date : 15 April, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 9 Case :- MISC. BENCH No. - 9955 of 2021 Petitioner :- Hari Narayan Respondent :- State Of U.P. Thru. Prin. Secy. Home Lko & Others Counsel for Petitioner :- Satyendra Nath Mishra Counsel for Respondent :- G.A. Hon'ble Attau Rahman Masoodi,J.
Hon'ble Rajeev Singh,J.
Heard learned counsel for the petitioner and learned A.G.A. for the State through Video Conferencing.
The punishment for the offence mentioned in the impugned F.I.R. is up to seven years.
Issuance of notice to the opposite party no. 4 is dispensed with.
This petition seeks issuance of a direction in the nature of certiorari for quashing the impugned F.I.R. registered as Case Crime/F.I.R. No. 206 of 2021 under Sections 419, 420, 406 I.P.C., police station Kotwali Nagar, district Sultanpur.
It is significant to note that the civil suit between the parties is already pending since the year 2016.
Learned Additional Government Advocate looking to the gravity of punishment being less than seven years has stated that the provisions of Section 41-A Cr.P.C. shall be strictly followed in terms of judgment rendered by Hon'ble Supreme Court of India in a case reported in (2014) 8 SCC 273: Arnesh Kumar vs. State of Bihar and another.
The present petition deserves to be disposed of in terms of the statement made by learned A.G.A.
Accordingly, this petition is disposed of in view of the provisions of Section 41-A Cr.P.C. and the law as laid down by Apex Court in the case of Arnesh Kumar (supra).
Order Date :- 15.4.2021
kanhaiya
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!