Citation : 2021 Latest Caselaw 6484 ALL
Judgement Date : 21 June, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 45 Case :- CRIMINAL MISC. WRIT PETITION No. - 3164 of 2021 Petitioner :- Dilip Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Santosh Tripathi,Bindeshwari Prasad Mishra,Mandvi Tripathi,Satyendra Narayan Singh Counsel for Respondent :- G.A. With Case :- CRIMINAL MISC. WRIT PETITION No. - 2440 of 2021 Petitioner :- Bhola Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Sanjay Mishra Counsel for Respondent :- G.A. Hon'ble Pritinker Diwaker,J.
Hon'ble Samit Gopal,J.
Heard Sri Satyendra Narayan Singh, learned counsel for the petitioner-Dilip, Sri Sanjay Mishra, learned counsel for the petitioner-Bhola and Sri Amit Sinha, learned A.G.A. for the State-respondents in both writ petitions who have appeared through video conferencing, and, perused the material on record.
These two writ petitions being Criminal Misc. Writ Petition No. 3164 of 2021 and Criminal Misc. Writ Petition No. 2440 of 2021 are connected together as they arise out of the same case crime number and, as such, are being decided together by a common order.
These writ petitions have been filed by the petitioners Dilip and Bhola seeking quashment of FIR dated 17.2.2021 registered as Case Crime No. 66 of 2021, for the offence under Sections 2/3 U.P. Gangsters and Anti Social Activities (Prevention) Act, 1986, Police Station- Harduaganj, District Aligarh.
Learned counsel for the petitioners argued that implication of the petitioners in the present case is on the basis of a single case. It is argued that no ingredient of commission of any offence is made out from perusal of the first information report. It is further argued that the petitioner- Dilip has been granted bail vide order dated 4.1.2021 in the solitary case shown against him in the gang chart.
In so far as petitioner-Bhola is concerned, it is argued that he has also been granted bail vide order dated 10.12.2020 in the solitary case shown against him.
It is argued that the case mentioned against the petitioners is due to personal rivalry with the then village Pradhan who in a conspiracy got the same registered which is a case of personal enmity and there was no question of any gang being involved in the same. It is further argued that the petitioners are neither leaders nor members of any gang, but merely because of involvement in a single case, in that too the allegations are false and they have been enlarged on bail, the impugned F.I.R.has been lodged against them. It is argued that involvement of the petitioners in the present case is a repeated act for case in which the first information report was earlier lodged and they have been granted bail which has been made the basis of lodging of the impugned F.I.R. It is argued that implication of the petitioners is false and with malafide intentions. It is argued that no offence whatsoever has been made out against the petitioner and, hence, the present F.I.R. is liable to be quashed.
Per contra, learned A.G.A. opposed the prayer for quashing and stay of arrest. It is argued that from perusal of the F.I.R. a cognizable offence is made out against the petitioners. It is further argued that since a cognizable offence is made out, the matter needs investigation and the impugned F.I.R. cannot be quashed.
Perusal of the impugned FIR and material on record makes out a prima facie case against the petitioner. The submissions made by the learned counsel for the petitioner relate to disputed questions of facts, which cannot be adjudicated upon by this Court in jurisdiction of under Article 226 of Constitution of India.
The Full Bench of this Court in Ajit Singh @ Muraha Vs. State of U.P. and others : (2006) 56 ACC 433 reiterated the view taken by the earlier Full Bench in Satya Pal Vs. State of U.P. and others : 2000 Cr.L.J. 569 after considering the various decisions including State of Haryana Vs. Bhajan Lal and others : 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. Further, this Court has in the case of Kishan Pal @ K.P. Vs. State of U.P. : 2006 (54) ACC 1015 has also in detail dealt with regarding the jurisdiction of this Court in matters under the Gangster Act pending investigation.
Further the Apex Court in the case of State of Telangana v. Habib Abdullah Jellani : (2017) 2 SCC 779 has disapproved an order restraining the Investigating Agencies arresting the accused where prayer of quashing the First Information Report has been refused.
The Apex Court in the case of M/s Neeharika Infrastructure Pvt. Ltd. Vs. State of Maharashtra and others (Criminal Appeal No. 330 of 2021) in its judgment dated 13th April, 2021 has in detail held that the Courts should not thwart any investigation into the cognizable offences. It is only in cases where no cognizable offence or offence of any kind is disclosed in the First Information Report that the Court will not permit an investigation to go on. The power of quashing should be exercised sparingly with circumspection, as it has been observed, in the rarest of rare cases. While examining an FIR/complaint, quashing of which is sought, the Court cannot embark upon an enquiry as to the reliability or genuineness or otherwise of the allegations made in the FIR/complaint. Criminal proceedings ought not to be scuttled at the initial stage. Quashing of complaint/FIR should be an exception rather than an ordinary rule. Ordinarily, the Courts are barred from usurping the jurisdiction of the police, since the two organs of the State operate in two specific spheres of activities and one ought not to tread over the other sphere. The First Information Report is not an encyclopaedia which must disclose all facts and details regarding the offence reported. Therefore, when the investigation by the police is in progress, the Court should not go into merits of the allegations made in the FIR. Police must be permitted to complete the investigation.
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.
Accordingly, this writ petition fails and is dismissed.
The party shall file computer generated copy of this order downloaded from the official website of High Court Allahabad, self attested by the petitioner(s) along with a self attested identity proof of the said person(s) (preferably Aadhar Card) mentioning the mobile number(s) to which the said Aadhar Card is linked.
The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.
Order Date :- 21.6.2021/Naresh
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!