Citation : 2022 Latest Caselaw 19364 ALL
Judgement Date : 1 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 47 Case :- CRIMINAL MISC. WRIT PETITION No. - 12870 of 2021 Petitioner :- Monu Sharma And 3 Others Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Raj Kumar Tripathi Counsel for Respondent :- G.A. Hon'ble Mahesh Chandra Tripathi,J.
Hon'ble Narendra Kumar Johari,J.
Heard learned counsel for the petitioners and learned AGA.
Present writ petition has been preferred for quashing the FIR dated 06.06.2021 being Case Crime No.0184 of 2021, under Sections 504, 506, 452, 354(Kha), 376, 511 IPC, P.S. Kydganj, Distt. Prayagraj and for a direction to respondents not to arrest the petitioners pursuant to aforesaid FIR.
On 12.10.2022, learned counsel for the petitioners made a statement at bar that during the investigation Sections 376 and 354 Kha IPC have been deleted. In view of the said statement, learned A.G.A. was asked to submit instructions in the matter. The detailed instruction has been placed by Shri S.N. Mishra, learned A.G.A., which is taken on record.
Admittedly, during the investigation, Sections 376 and 354 Kha IPC have been deleted.
The submission is that rest of the offences are punishable with imprisonment of seven years, therefore the police authorities are bound to follow the procedure laid down under Section 41-A Cr.P.C. The petitioners have been wrongly implicated and could not be arrested. Learned counsel for the petitioners has placed reliance on the judgement of this Court dated 28.01.2021 in Criminal Misc. Writ Petition No.17732 of 2020 (Vimal Kumar and 3 others vs. State of UP and 3 others) in which guidelines have been framed following the judgement of the Apex Court in different cases, relating to offences providing punishment of seven years or less.
The investigating agencies and their officers are duty bound to comply with the mandate of Section 41 and 41A of the Code and the directions issued in Arnesh Kumar v. State of Bihar, (2014) 8 SCC 273. Any dereliction on their part has to be brought to the notice of the higher authorities by the court followed by appropriate action. The principle that bail is the rule and jail is the exception has been well recognised through the repetitive pronouncements of the Apex Court, which is on the touchstone of Article 21 of the Constitution of India (Ref. Nikesh Tarachand Shah v. Union of India, (2018) 11 SCC 1. This provision mandates the police officer to record Arnesh his reasons in writing while making the arrest. Thus, a police officer is duty-bound to record the reasons for arrest in writing. The consequence of non-compliance with Section 41 shall certainly inure to the benefit of the person suspected of the offence. On the scope and objective of Section 41 and 41A, it is obvious that they are facets of Article 21 of the Constitution. The same Arnesh has been elaborately dealt with in paragraphs 7.1 to 12 of the judgment in Kumar's case (supra).
We have gone through the impugned first information report and we are of the opinion that the guidelines framed by this Court in the above noted judgement are equally applicable to the facts of the instant case.
Accordingly, the instant petition also stands disposed of in view of the judgments cited above.
Order Date :- 1.12.2022
Shafique
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!