Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ziayur Rahman 4 Others vs State Of U.P. And 2 Ors
2021 Latest Caselaw 6596 ALL

Citation : 2021 Latest Caselaw 6596 ALL
Judgement Date : 23 June, 2021

Allahabad High Court
Ziayur Rahman 4 Others vs State Of U.P. And 2 Ors on 23 June, 2021
Bench: Pritinker Diwaker, Samit Gopal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 45
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 4393 of 2021
 

 
Petitioner :- Ziayur Rahman 4 Others
 
Respondent :- State Of U.P. And 2 Ors
 
Counsel for Petitioner :- Mohammad Abid Ali
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Pritinker Diwaker,J.

Hon'ble Samit Gopal,J.

Heard Sri Mohammad Abid Ali, learned counsel for the petitioners, Sri J.K. Upadhyay, learned A.G.A. for the State-respondents who have appeared through video conferencing, and perused the material on record.

This writ petition has been filed by the petitioner seeking quashment of FIR dated 2.6.2021 registered as Case Crime No. 267 of 2021, for the offence under Sections 498A, 506 I.P.C. and 3/4 Dowry Prohibition Act, Police Station- Bhojipura, District Bareilly.

Counsel for the petitioners submits that a totally false case has been concocted against the petitioners and, as such, they have not committed any offence.

On the other hand, State counsel submits that prima facie a cognizable offence is made out against the petitioners.

We have heard counsel for the parties and perused the record.

A bare reading of F.I.R. discloses cognizable offence against the petitioners and allegations have been levelled against all of them. The submissions made by the learned counsel for the petitioners 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 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 :- 23.6.2021

Naresh/SK

 

 

 
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