Citation : 2022 Latest Caselaw 21431 ALL
Judgement Date : 16 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 48 Case :- CRIMINAL MISC. WRIT PETITION No. - 19477 of 2022 Petitioner :- Rajesh Kushwaha @ Ghure Respondent :- State Of U P And 2 Others Counsel for Petitioner :- Abhishek Misra,Gopal Das Srivastava,Sr. Advocate Counsel for Respondent :- G.A. Hon'ble Suneet Kumar,J.
Hon'ble Surendra Singh-I,J.
Heard Sri H.R. Mishra, learned Senior Advocate assisted by Sri Abhishek Misra, learned counsel for the petitioner and the learned A.G.A.
Present writ petition has been preferred for quashing the FIR dated 29.11.2022, registered as Case Crime No. 340 of 2022, under section 3(1) of U.P. Gangster and Anti-Social Activities Act, 1986, Police Station Rajghat, District Gorakhpur and for a direction to the respondents not to arrest the petitioner in pursuance of the aforesaid FIR.
The submission of the learned counsel for the petitioner is that the FIR has been lodged under the U.P. Gangster and Anti-Social Activities Act, 1986 without application of mind and without applying Rule 5 of the U.P. Gangster and Anti-Social Activities (Prevention) Rules 2021.
Learned A.G.A. submits that the applicant and the other members of the gang are having three criminal cases to their credit in the gang chart, wherein charge-sheet has been filed and it is sufficient for lodging the impugned FIR.
As has been propounded by Division Bench in Criminal Misc. Writ Petition No. 4622 of 2019 (Somvir Vs. State of U.P. and 2 others) as well as in many judgments by this Court that even a single case, if fulfills the category of offences given under Section 2(b) (i) to (xv) of Act and is being committed by gang defined under Section 2 (b) or gangster defined under Section 2 (c) of the Act may be basis for registration of case crime number for offence punishable under Section 2/3 of Gangster Act. Therefore, the contention of petitioner that based on solitary case, the imposition of Section 2/3 of Gangster Act is not leviable, would have no bearing.
Recently, Division Bench of Supreme Court in Shraddha Gupta Versus State of Uttar Pradesh and others, 2022 SCC OnLine SC 514, had an occasion to consider as to whether prosecution under the Gangster Act can be initiated against a person even in case of single offence/FIR/charge sheet for any of the anti-social activities mentioned in Section 2(b) of the Gangster Act. The relevant portion of the order reads thus:
"On a fair reading of the definitions of ?Gang? contained in Section 2(b) and ?Gangster? contained in Section 2(c) of the Gangsters Act, a ?Gangster? means a member or leader or organiser of a gang including any person who abets or assists in the activities of a gang enumerated in clause (b) of Section 2, who either acting singly or collectively commits and indulges in any of the anti-social activities mentioned in Section 2(b) can be said to have committed the offence under the Gangsters Act and can be prosecuted and punished for the offence under the Gangsters Act. There is no specific provision under the Gangsters Act, 1986 like the specific provisions under the Maharashtra Control of Organized Crime Act, 1999 and the Gujarat Control of Terrorism and Organized Crime Act, 2015 that while prosecuting an accused under the Gangsters Act, there shall be more than one offence or the FIR/charge sheet. As per the settled position of law, the provisions of the statute are to be read and considered as it is. Therefore, considering the provisions under the Gangsters Act, 1986 as they are, even in case of a single offence/FIR/charge sheet, if it is found that the accused is a member of a ?Gang? and has indulged in any of the anti-social activities mentioned in Section 2(b) of the Gangsters Act...Therefore, so far as the Gangsters Act, 1986 is concerned, there can be prosecution against a person even in case of a single offence/FIR/charge sheet for any of the anti-social activities mentioned in Section 2(b) of the Act provided such an anti-social activity is by violence, or threat or show of violence, or intimidation, or coercion or otherwise with the object of disturbing public order or of gaining any undue temporal, pecuniary, material or other advantage for himself or any other person."
In view of the aforesaid dictum, even on the basis of solitary case, the provisions of Gangster Act can be imposed.
In the facts and circumstances of the case, no case has been made out for interference with the impugned first information report.
The writ petition is dismissed leaving it open for the petitioner to apply before the competent court for anticipatory bail/ bail as permissible under law and in accordance with law.
Order Date :- 16.12.2022
Brijesh Maurya
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!