Citation : 2022 Latest Caselaw 19368 ALL
Judgement Date : 1 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 47 Case :- CRIMINAL MISC. WRIT PETITION No. - 6464 of 2022 Petitioner :- Abhishek Gupta And 3 Others Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Manvendra Singh Counsel for Respondent :- G.A.,Madan Lal Srivastava Hon'ble Mahesh Chandra Tripathi,J.
Hon'ble Narendra Kumar Johari,J.
Present writ petition has been preferred for quashing the FIR dated 21.03.2022 being Case Crime No.13 of 2022 under Sections 498A, 323, 504, 506, 377 IPC & Section 3/4 of D.P. Act, Police Station Jhunsi, District Prayagraj and for a direction to respondents not to arrest the petitioners pursuant to aforesaid FIR.
Shri Madan Lal Srivastava, learned counsel for the informant submits that present matter relates to matrimonial dispute and only in this backdrop, this Court vide its order dated 15.6.2022 had referred the matter to the Mediation Centre of this Court. As per report of the Registrar/Incharge, AHCMCC dated 29.10.2022, the mediation completed but there is no agreement.
We have occasion to peruse the impugned FIR and find that the main allegation is made against the petitioner no.1, Abhishek Gupta, who is husband of the daughter of the respondent no.4. Considering the facts and circumstances, we are not inclined to grant any relief in favour of petitioner no.1 and the present writ petition on his behalf is dismissed leaving it open for the petitioner no.1 to apply before the competent court for bail as permissible under law and in accordance with law.
So far as petitioner nos.2 and 3 are concerned, they are father and mother of petitioner no.1. The petitioner no.4 is unmarried sister-in-law (Nanad) of the daughter of respondent no.4 and she is working as Software Engineer in Bangalore. All alleged offences made against them 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 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 has been elaborately dealt with in paragraphs 7.1 to 12 of the judgment in Arnesh 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 judgment are equally applicable to the facts of the instant case so far as it relates to the petitioner nos.2, 3 and 4.
Accordingly, the instant petition on behalf of petitioner nos.2, 3 and 4 also stands disposed of in view of the judgments cited above.
Order Date :- 1.12.2022
RKP
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!