Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishal Yadav And 4 Others vs State Of U.P. And 3 Others
2021 Latest Caselaw 6597 ALL

Citation : 2021 Latest Caselaw 6597 ALL
Judgement Date : 23 June, 2021

Allahabad High Court
Vishal Yadav And 4 Others vs State Of U.P. And 3 Others on 23 June, 2021
Bench: Pritinker Diwaker, Samit Gopal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 45
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 2958 of 2021
 

 
Petitioner :- Vishal Yadav And 4 Others
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Rajnath Yadav,Jawahar Lal Maurya
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Pritinker Diwaker,J.

Hon'ble Samit Gopal,J.

Heard Sri Rajnath Yadav, learned counsel for the petitioners and Sri Amit Sinha, learned A.G.A. for the State-respondents through video conferencing, and perused the material on record.

This writ petition has been filed by the petitioners seeking quashment of FIR dated 10.3.2021 registered as Crime No. 230 of 2021, for the offence under Sections 363, 366 I.P.C., Police Station- Naini, District Prayagraj.

Counsel for the petitioners submits that by making frivolous allegations, the petitioners have been made accused. It has been argued that petitioner Nos. 4 and 5 are ladies but yet they have been joined as accused. Counsel for the petitioners further submits that on the date of occurrence the petitioner No. 5 was on her duty, but yet she has been made accused.

Opposing the submissions, it has been argued by the learned State Counsel that whatever arguments have been put forth by the petitioners, may be taken as a defence at the time of trial, but the F.I.R. cannot be quashed. He submits that once the F.I.R. cannot be quashed, no interim relief can be granted to the petitioners as prayed.

A bare reading of the F.I.R. would reveal the fact that specific allegations have been made against the petitioners and their involvement in commission of offence cannot be ruled out. The age of prosecutrix is just 16 years.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.

A 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 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/Netra

 

 

 
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