Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vimal Kumar Alias Pankaj vs State Of U.P. Thru. Prin. Secy. ...
2022 Latest Caselaw 4958 ALL

Citation : 2022 Latest Caselaw 4958 ALL
Judgement Date : 6 June, 2022

Allahabad High Court
Vimal Kumar Alias Pankaj vs State Of U.P. Thru. Prin. Secy. ... on 6 June, 2022
Bench: Ramesh Sinha, Ajai Kumar Srivastava-I



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 1
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 3608 of 2022
 

 
Petitioner :- Vimal Kumar Alias Pankaj
 
Respondent :- State Of U.P. Thru. Prin. Secy. Home, Lko. And Others
 
Counsel for Petitioner :- Vijay Kumar Tiwari
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Ramesh Sinha,J.

Hon'ble Ajai Kumar Srivastava-I,J.

Heard Shri Vijay Kumar Tiwari, learned Counsel for the petitioner, Shri Shailendra Tripathi, learned A.G.A. for the State-respondents and perused the impugned F.I.R. as well as material brought on record.

The present writ petition has been filed by the petitioner - Vimal Kumar @ Pankaj with a prayer to issue a writ in the nature of certiorari to quash the impugned FIR dated 12.04.2022 bearing FIR No.0142 of 2022, under Section 3(1) of The U.P. Gangsters and Anti-Social Activities (Prevention) Act, 1986 (hereinafter referred to as "Gangster Act"), Police Station Kothi, District Barabanki.

It has been argued by learned counsel for the petitioner that the petitioner is innocent and has been falsely implicated in the present case on the basis of single case bearing FIR No.274 of 2020, under Section 8/20 of Narcotic Drugs and Psychotropic Substances Act, 1985, mentioned in the gang chart. Copy of gang chart is annexed as Annexure-4 to the present petition. He next argued that the petitioner has been granted bail in the aforesaid case by a Co-ordinate Bench of this Court vide order dated 14.12.2020 passed in Crl. Misc. Bail Application No.6653 of 2020 and the impugned FIR under the Gangster Act has been lodged on 12.04.2022, which is just an abuse of process of law. He next argued that the petitioner is neither member nor run any gang involved in anti-social activities, hence he does not fall within the ambit of gangster as defined under Section 2(c) of the Gangster Act. He further submits that except one case, petitioner has no criminal history and even the alleged cases were registered on the basis of concocted story. It has further been argued that the petitioner has not committed any offence and, prima facie, no case is made out against him, hence, the impugned F.I.R. is liable to be quashed.

Per contra, learned A.G.A. has submitted that from perusal of the allegations made in the impugned F.I.R., it cannot be said that no cognizable offence is made out against the petitioner, hence the impugned F.I.R. is not liable to be quashed. She has further submitted that the Gangster Act can be invoked even on the basis of single case. In support of her submissions, she has relied upon the Apex Court judgment in the case of Shraddha Gupta v. State of U.P. and others [2022 Law Suit (SC) 535].

After having examined the submissions advanced by learned counsel for the parties and perused the impugned F.I.R., we are of the opinion that the impugned F.I.R. discloses cognizable offence against the petitioner, hence, no interference is called for by this Court in its extraordinary power under Article 226 of the Constitution of India for quashing of the F.I.R. or for grant of any interim relief to the petitioner.

The petition lacks merit and is, accordingly, dismissed.

(Ajai Kumar Srivastava-I, J.) (Ramesh Sinha, J.)

Order Date :- 6.6.2022

Anand Sri./-

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter