Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Firoz Khan vs State Of U.P. And 3 Others
2022 Latest Caselaw 9342 ALL

Citation : 2022 Latest Caselaw 9342 ALL
Judgement Date : 5 August, 2022

Allahabad High Court
Firoz Khan vs State Of U.P. And 3 Others on 5 August, 2022
Bench: Ashwani Kumar Mishra, Rajendra Kumar-Iv



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 43
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 13513 of 2020
 

 
Petitioner :- Firoz Khan
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Birendra Singh
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Ashwani Kumar Mishra,J.

Hon'ble Rajendra Kumar-IV,J.

Following orders were passed by this Court in the matter on 08.12.2020:

"Heard learned counsel for the petitioner, learned A.G.A. for the State and perused the record.

This writ petition has been filed by the petitioner for quashing of the impugned show cause notice under section 3(1) of U.P. Goonda Control Act, dated 23.10.2020 issued by Additional District Magistrate (city), District Prayagraj.

Learned counsel for the petitioner submits that the show cause notice has been issued on the basis of some Beat Reports as well as following two criminals cases bearing Case Crime No.232 of 2016, under section 498-A, 323, 504 I.P.C and 3/4 D.P. Act and Case Crime No.315 of 2017, under sections 504, 506 and 332 I.P.C. The petitioner has been made accused due to being Jeth of the victim in dowry case. The case crime No. 315 of 2017 was registered in the year 2017 and show cause notice has been issued in the year 2020. The petitioner has not been convicted in any case till date and he is not a habitual offender. The petitioner is working as clerk in Noor Jahan Intermediate College, Bahadurganj, District Prayagraj. After 2017 no criminal case has been lodged against the petitioner. The impugned notice has been issued against the petitioner only for the purpose of harassment.

The matter requires consideration.

Learned A.G.A has accepted notice on behalf of respondents. He may file counter affidavit within four weeks. Rejoinder affidavit, if any, may be filed within a week thereafter.

List thereafter before appropriate Bench.

Till the next date of listing, the effect and operation of show cause notice under section 3(1) of U.P. Goonda Control Act, dated 23.10.2020 issued by Additional District Magistrate (city), District Prayagraj, shall remain in abeyance.

However, it is made clear that this matter shall not be treated as tied up/part heard to this bench."

No counter affidavit was filed and consequently, this Court proceeded to pass the following orders on 06.05.2020:

"Despite grant of opportunity, no counter affidavit has been filed.

Learned AGA prays for and is allowed six weeks' and no more time to file a counter affidavit. Rejoinder affidavit, if any, may be filed within two weeks, thereafter.

List thereafter.

Interim order, granted earlier, to continue till then."

Till date, no counter affidavit has been filed by the respondents despite stop order passed in the matter.

In the facts of the case, this Court is therefore, no option but to proceed with disposal of the matter by applying the doctrine of non-traverse.

A notice issued to the petitioner under section 3(1) of the U.P. Control of Goondas Act, 1970 is challenged in the present petition, on the ground that material particulars in accordance with the Act and the Rules have not been furnished and the notice proceeds only on the basis of the various cases referred to therein.

Reliance is placed upon a Full Bench judgment of this Court in Bhim Sain Tyagi Vs. State of U.P. and others, 1999 (39) ACC 321, as well as a recent judgment of Lucknow Bench of this Court in Suresh Tewari Vs. State of U.P. and others, passed in Misc. Bench No. 12459 of 2018, decided on 23.5.2018. The view taken in that regard has also been reiterated in a recent decision of this Court in Amit Sharma Vs. State of U.P. and others, 2022 (5) ADJ 322. In paragraphs 9 to 13 of the judgment in Amit Sharma (supra), the Division Bench has observed as under:-

"9. On perusal of notice, it is apparent that notice impugned lacks the assertion of facts in relation to the matters set out in Clause a, b and c and sub Section 1 of Section 3 of Goondas Act. In the instant case, the notice is general in nature and lacking is material particulars. The notice states that petitioner habitually commits crimes or attempts to commit or abets the commission of offences and is generally reported to be a person, who is desperate and dangerous to the community. Witnesses are not willing to come forward to give evidence against him by reason of apprehension on their part as regards the safety of their person and property.

10. In para-17 of judgment in RamJi Pandey (Supra), the Court has held as under:

"17. Learned Standing Counsel urged that on a liberal construction of the notice the material allegations on the basis of which action against the petitioner is proposed' to be taken are dis-cernable, and as such the notice is not rendered illegal and the proceedings taken against the petitioner are valid. It is true that validity of a notice is generally upheld if it substantially conforms with the requirement of law but while considering the validity of a notice issued under Section 3 of the Act the same considerations cannot be applied. As noted earlier, the Act is extraordinary in nature. Its provisions permit serious in-; road on the liberty of a citizen as the provisions permit externment of a driven (without a judicial trial. The power conferred on the authorities and the procedure provided by the Act seriously impinge upon the fundamental rights of a citizen and it makes a serious inroad on the personal liberty. The provisions of the Act provide slender safeguards to a citizen in requiring the District Magistrate and other authorities to give notice to the person against whom action is proposed under the Act and to set out the general nature of material allegations in the notice with a view to give opportunity to the person concerned to submit his explanation and to defend himself. The persons against whom action is proposed to be taken under the Act has a meagre opportunity of submitting his explanation to the allegations contained in the notice issued to him and to defend himself by producing evidence before the District Magistrate. These are the only safeguards which the provisions of the Act provide to a citizen against Whom action is proposed to be taken. In such a situation the question of liberal construction of notice does not arise, The Drovisiento of the Act, in our opinjon, should be strictly complied by the extortive while taking action under the Act. This was emphasised by the Supreme Court in Pandharinath's case 1973 Cri LJ 612 Where it observed (at P. 615):

We will only add that case must be taken to ensure that the terms of Sections 56 and 59 are strictly complied and the slender safeguard which those provisions offer are given, to the proposed exrternee.

this Court also made similar observations; in Harsh Narainfs case 1972 All LJ 762 in saying that the executive must strictly comply with the pirvisions of the Act. We are therefore ' o$ the opinion that if notice issued) under, Section 3(1) of the Act is not in accorder lance with the provisions of Section 3(1) of the Act and if it fails to comply, with the mandatory requirements of, setting out the general nature of material allegations further proceedings Initialed, in, pursuance of that notice would, also be rendered Illegal."

11. In the aforesaid judgment, it has been held that while issuing notice, the executive must strictly comply with the provisions of Section 3 (1) of the Goondas Act.

12. We find that in view of the full Bench decision, notice issued against the petitioner is not in accordance with the provisions of Section 3(1) of the Goondas Act, hence, impugned notice under Section of Goondas Act against the petitioner fails to comply with the mandatory requirement of setting out the material allegation and is not in accordance with the provisions of Section 3 (1) of the Act.

13. Accordingly, the writ petition is allowed. The impugned show cause notice dated 01.02.2022 issued by the Additional District Magistrate (Finance and Revenue), Gorakhpur, under Section U.P. Control of Goondas Act, 1970 is hereby, quashed. However, it is open to the District Magistrate to pass a fresh order, if any material is available against the petitioner."

In the facts of the present case also, the notice is in the standard format, which merely refers to implication of petitioner in the aforesaid case crime as also the beat report, without any material particular recited therein. We are, therefore, of the view that notice fails to meet the requirement of law, as is laid down by the Full Bench of this Court and reiterated in Suresh Tewari and Amit Sharma (supra).

Learned AGA states that instead of keeping the matter pending it would be appropriate that the authority be permitted to re-visit the matter in light of the law settled by this Court.

In view of the stand taken by the respondents before this Court, this writ petition succeeds and is allowed. Notice dated 23.10.2020, issued under Section 3 of U.P. Control of Goondas Act, 1970 stands quashed.

Liberty, however, stands reserved to the authorities concerned to proceed afresh, in accordance with law and in light of the observations made by this Court in the aforesaid judgments.

Order Date :- 5.8.2022

Sazia

 

 

 
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