Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Irfan vs State Of U.P. And Another
2021 Latest Caselaw 10954 ALL

Citation : 2021 Latest Caselaw 10954 ALL
Judgement Date : 26 August, 2021

Allahabad High Court
Irfan vs State Of U.P. And Another on 26 August, 2021
Bench: Vivek Agarwal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 49
 

 
Case :- APPLICATION U/S 482 No. - 15624 of 2021
 

 
Applicant :- Irfan
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sushil Kumar Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vivek Agarwal,J.

1. Heard Sri Sushil Kumar Pandey, learned counsel for applicant and Sri Nagendra Srivastava, learned AGA for the State.

2. Sri Sushil Kumar Pandey submits that cognizance/summoning order dated 13.5.2021, passed by learned Special Judge Gangsters/ Addl. Sessions Judge, Court No. 5, Muzaffar Nagar in Case Crime No. 235 of 2020 under Sections 2/3 UP Gangsters & Anti Social Activities (Prevention) Act, 1986 is on a printed proforma and reveals non-application of mind while taking cognizance of the offence. He places reliance on the decision of this Court in Application U/S 438 No. 5525 of 2020 and 13883 of 2020 and prays for quashing of the cognizance order.

3. It has been submitted by learned counsel for the applicant that the learned learned Special Judge Gangsters/ Addl. Sessions Judge, Court No. 5, Muzaffar Nagar did not apply his judicial mind at the time of passing the summoning/cognizance order against the applicant as the impugned cognizance order has been passed on a printed proforma, which is not permissible under law. In support of his contention, learned counsel for the applicant has relied upon the judgment in the case of Ankit Vs. State of U.P. & Another; 2009 (9) ADJ 778.

4. Certified copy of the impugned summoning/cognizance order is annexed as Annexure-6 to the affidavit which goes to show that the order has been passed on a printed proforma by filling up the blanks. Blanks on the printed proforma appear to have been filled by the court employee. learned Special Judge Gangsters/ Addl. Sessions Judge, Court No. 5, Muzaffar Nagar has simply put his initial over his name without applying his judicial mind before passing the said order.

5. The argument advanced on behalf of applicant has substance. The use of blanks printed proforma in passing the judicial order is not proper and the order of cognizance has been passed without application of judicial mind.

6. In view of the facts and circumstances of the case, stated above and the law laid down in case of Ankit Vs. State of U.P. & Another(supra), the impugned cognizance order dated 01.09.2020, is hereby quashed. Learned court below is directed to pass a fresh order on the complaint after applying his judicial mind.

7. In above terms, petition is disposed off.

Order Date :- 26.8.2021

S.K.S.

 

 

 
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