Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yogendra Nath Tripahti & Ors. vs State Of U.P. Thru ...
2021 Latest Caselaw 3374 ALL

Citation : 2021 Latest Caselaw 3374 ALL
Judgement Date : 12 March, 2021

Allahabad High Court
Yogendra Nath Tripahti & Ors. vs State Of U.P. Thru ... on 12 March, 2021
Bench: Attau Rahman Masoodi, Alok Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 9
 

 
Case :- MISC. BENCH No. - 6548 of 2021
 

 
Petitioner :- Yogendra Nath Tripahti & Ors.
 
Respondent :- State Of U.P. Thru Secretary,Home, Lko.& Ors.
 
Counsel for Petitioner :- Rajiva Dubey
 
Counsel for Respondent :- G.A.,Alok Kumar Dixit
 

 
Hon'ble Attau Rahman Masoodi,J.

Hon'ble Alok Mathur,J.

Heard learned counsel for the petitioners, learned Additional Government Advocate appearing for the State respondents. Sri Amrendra Kumar Singh Somvanshi and Sri Maneesh Pandey, Advocates have filed his vakalatnama on behalf of respondent no. 4, same is taken on record.

With the consent of learned counsel for the parties the present writ petition is being heard and decided at the admission stage itself.

Notice to opposite party No.4 is dispensed with.

This petition seeks issuance of writ, order or direction in the nature of certiorari for quashing the impugned first information report registered as FIR/Case Crime No. 10 of 2021, under Sections 498-A, 323, 506 IPC, Police Station - Gudamba, District - Lucknow.

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 the case of Arnesh Kumar Vs. State of Bihar and another, reported in (2014) 8 SCC 273.

The present petition deserves to be disposed of in terms of the statement made by learned Additional Government Advocate.

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 the Apex Court in the case of Arnesh Kumar (supra).

Order Date :- 12.3.2021

A. Verma

 

 

 
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