Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pawan Sarana vs State Of U.P. And 3 Others
2022 Latest Caselaw 12197 ALL

Citation : 2022 Latest Caselaw 12197 ALL
Judgement Date : 6 September, 2022

Allahabad High Court
Pawan Sarana vs State Of U.P. And 3 Others on 6 September, 2022
Bench: Suneet Kumar, Syed Waiz Mian



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 48
 
Case :- CRIMINAL MISC. WRIT PETITION No. - 11283 of 2022
 
Petitioner :- Pawan Sarana
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Dinesh Kumar Misra
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Suneet Kumar,J.

Hon'ble Syed Waiz Mian,J.

Heard learned counsel for the petitioner and the learned A.G.A.

Present petition has been preferred for quashing the FIR dated 10.6.2022 registered as Case Crime No. 0226 of 2022, under Sections 3(1) of U.P. Gangster and Antisocial Activities (Prevention) Act, 1986, P.S. Swar, District- Rampur and for a direction to the respondents not to arrest the petitioner in pursuance of the aforesaid FIR.

Learned counsel for the petitioner vehemently contended that only on the basis of solitary case, the proceeding under Section 3(1) of U.P. Gangster Act has been drawn, which is liable to be set aside.

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 fulfils 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 Uttar Pradesh Gangsters and Anti-Social Activities (Prevention) Act, 1986. Therefore, the contention of petitioner that based on solitary case, the imposition of Section 2/3 of U.P. Gangster Act is not leviable, would have no bearing.

In view of the aforesaid dictum, even on the basis of solitary case, the provisions of Uttar Pradesh Gangster and Anti Social Activities (Prevention) Act 1986 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.

Therefore, 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 :- 6.9.2022

Arif

 

 

 
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