Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anuj Tomar @ Nuni vs State Of U.P. And 3 Others
2023 Latest Caselaw 10865 ALL

Citation : 2023 Latest Caselaw 10865 ALL
Judgement Date : 12 April, 2023

Allahabad High Court
Anuj Tomar @ Nuni vs State Of U.P. And 3 Others on 12 April, 2023
Bench: Vivek Kumar Birla, Surendra Singh-I



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 45
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 4287 of 2023
 

 
Petitioner :- Anuj Tomar @ Nuni
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Shiv Shankar Pd Gupta,Girijesh Kumar Gupta
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Vivek Kumar Birla,J.

Hon'ble Surendra Singh-I,J.

Supplementary affidavit filed today is take on record.

Heard Shri Girish Kumar Gupta, learned counsel for the petitioner and Shri Ratan Singh, learned A.G.A. for the State.

This writ petition has been filed for quashing the impugned show cause notice dated 24.01.2023 in Case No. D-202311730000062, State vs. Anuj tomar alias Nuni, under Section 3/4 U.P. Control of Goonda Act, Police Station Pilkhua, District Hapur.

At the very outset, learned counsel for the petitioner submitted that identical notice of the same date in Case No. D202311730000064 issued to the real brother of the present petitioner has been quashed by this Court vide order dated 03.03.2023 passed in Criminal Misc. Writ Petition No. 3584 of 2023 and the authority was set at liberty to issue fresh notice in accordance with law. The said order is quoted as under:

"Heard learned counsel for the petitioner and learned AGA.

The instant writ petition has been filed with a prayer to quash the impugned notice dated 24.01.2023 issued by respondent no.2 in Case No.D202311730000064 (State Vs. Anoop Tomar), under Section 3/4 of the U.P. Control of Goondas Act, Police Station- Pilkhua, District- Hapur.

The basic contention of the learned counsel for the petitioner is that the said notice is bad in law as it does not contain the general nature of material allegations.This is particularly so, for the reason that if the notice dated 27.09.2022, issued under Section 3(1) of the Act of 1970, does not conform to the mandatory requirements of the Statute, all proceedings, including the order impugned, have to fall.

On the other hand, learned AGA has frankly and fairly accepted that the notice in the present case does not set out the general nature of the material allegations against the petitioner. He faintly submitted the this defect in the notice does not handicap the petitioner in making his representation. He further submitted that it is evident from the notice itself that petitioner would resort to abuse and encourage the people for committing the anti-social activities. Petitioner has criminal history of two cases and one beat report and the crime numbers and sections have also been mentioned in the notice.

Learned counsel for the petitioner drew our attention to two Full Bench decisions in Ramji Pandey Vs. State of U.P. and others; 1981 Cri LJ 1083 and Bhim Sen Tyagi v. State of U.P. through D.M. Mahamaya Nagar, 1999 (2) JIG 192 (All) (FB).

In Ramji Pandey's case (supra), it has specifically been observed in paragraph 7 of the judgment that although the expression "material allegations" has not been defined by that Act, according to the dictionary meanings, the word "material" means "important and essential", "of significance". The word "allegation" means statement or assertion of facts. Thus, the notice under Section 3(1) should contain the essential assertions of facts in relation to the matters set out in clauses (a), (b) and (c) of sub-section (1) of Section 3 of the Act. It needs not refer to any evidence or other particulars or details. The names of witnesses, and persons who may have made the complaint against the person against whom action is proposed to be taken or the time, date and place of the offence committed by the person needs not be mentioned in the notice. There is a distinction between the "general nature of material allegations" and "particulars of allegations". In accordance with the former expression, the notice needs not give any details of the allegations, instead the requirement of law would be satisfied if the notice contains a general statement of facts which need not contain any details or particulars. In Ram Pandey's case, where there were allegations that, (a) the petitioner was a goonda, (b) his movements were causing alarm, danger and harm to the lives and properties of the persons within the circle of P.S.-Sikandarpur and there was reasonable ground for believing that he was engaged in the commission and abetment of offences punishable under Chapters XI, XII and XXII of the Indian Penal Code, and (c) the witnesses were not willing to give evidence against him by reason of apprehension on their part as regards their safety and danger to their persons and personal property. Regarding the aforesaid sub-paragraphs (a), (b) and (c), the material allegations of general nature were that there were various cases pending against the petitioner and the crime numbers and sections of those cases had been given in the notice and it was mentioned therein whether the petitioner had been convicted or acquitted in the cases or they were pending. In spite of mention of the crime numbers and sections and status of those cases, the notice in Ramji Pandey's case (supra) was held not to contain the general nature of material allegations and it was struck down.

In the present case also, nothing more than mention of the crime numbers and sections is all that we find, instead of the general nature of material allegations. A list of case crimes/first information reports/beat report registered against the petitioner does not satisfy the test of a valid notice under Section 3(1) carrying the "general nature of material allegations". Truly, the notice, on the foundation of which the order impugned has been made, is strictly in the teeth of the law laid down consistently by this Court; particularly, the Full Bench decision in Ramji Pandey (supra) and reiterated in Bhim Sain Tyagi (supra). A notice under Section 3(1) of the kind that is the foundation of proceedings here has been held in Bhim Sain Tyagi (supra) and in earlier decisions also, to violate the minimum guarantee of the opportunity that the Statute envisages for a person proceeded with/against under the Act of 1970. Thus, in this case, the impugned order, founded as it is, on a notice under Section 3(1) of the Act, stands vitiated by defects that go to the root of the matter.

In above terms, the writ petition is allowed.

The impugned notice dated 24.01.2023 is hereby quashed/set-aside as it is bereft of the general nature of material against the petitioner as is mandatorily required under Section 3(1) of the Act. However, the Additional District Magistrate (Finance/Revenue), Hapur shall be at liberty to issue a fresh notice in accordance with law."

Learned A.G.A. sought to submit that the petitioner has criminal history of eight cases, however, we find that the same is not reflected in the notice.

In such view of the matter, the present petition is disposed of in terms of the above quoted judgment.

Order Date :- 12.4.2023

Brijesh Maurya

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter