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

Lallan Ram And 3 Others vs State Of U.P. And 3 Others
2023 Latest Caselaw 12018 ALL

Citation : 2023 Latest Caselaw 12018 ALL
Judgement Date : 20 April, 2023

Allahabad High Court
Lallan Ram And 3 Others vs State Of U.P. And 3 Others on 20 April, 2023
Bench: Samit Gopal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 71
 

 
Case :- APPLICATION U/S 482 No. - 13909 of 2023
 

 
Applicant :- Lallan Ram And 3 Others
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Virendra Singh Parmar,Hariom Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Samit Gopal,J.

1. List revised.

2. Heard Sri Virendra Singh Parmar, learned counsel for the applicants and Sri S.B. Maurya, learned State counsel and perused the record.

3. The present application under Section 482 has been filed by the applicants - Lallan Ram, Basanti Devi, Vijay Shankar Prasad and Jai Shankar Prasad with the prayer to allow this application and set aside the impugned notice dated 01.07.2022 issued by respondent no.2 in Case No. 972 of 2022 (State Vs. Lallan Ram and others), under Sections 107, 116 Cr.P.C., Police Station Pipri, District Sonbhadra, pending in the court of Sub-Divisional Magistrate, Sonbhadra and with a further prayer to stay the further proceedings of the aforesaid case, during the pendency of the present application.

4. Learned counsel for the applicants argued that a printed format cannot be a satisfaction which is required under Section 111 of Code of Criminal Procedure while issuing notice under Section 111 of the Code of Criminal Procedure. He has placed reliance upon the judgement of this Court in the Case of Siya Nand Tyagi v. State of U.P. reported in 1994 Cri. LJ 1298 and also the judgement of the Delhi High Court in the case of Tavindar Kumar and another v. State reported in 1990 Cri LJ 40.

5. I have perused the impugned notice issued under Section 111 of the Code of Criminal Procedure and have gone through the judgements placed before this Court.

6. The notice/ order is in the printed form and the blank spaces have been filled in printed format. This shows that the printed format is always available with the S.D.M., Sonbhadra in the matters where the action is required in such matters.

7. On a pointed query being made to the learned Additional Government Advocate, he could also not justify the notice.

8. In the considered opinion of the Court, when the law requires the Magistrate to apply his mind, then there has to be a due application of mind. The manner in which the notice has been issued, it clearly transpires that it has been filled by some group of the office of the City Magistrate, and thereafter he put his signatures and the notice has got issued. This practice is reprimanded. It is expected that the City Magistrate, shall apply his mind as required in law before issuing notice under Section 111 for taking appropriate action under Section 107/116 of the Code of Criminal Procedure.

9. This Court in Siya Nand Tyagi v. State of U.P. (supra) has clearly held thus:-

"3. It is unfortunate that the requirement of Section 107 of the Code that the Executive Magistrate receiving information should be of the opinion that there are sufficient grounds for proceedings under the said section have become a dead letter and are always followed in its breach. It should be borne in mind that the proceedings Under Section 107 / 116 of the Code some times cause irreparable loss and unnecessary harassment to the public who run to the Court at the costs of their own vocations of life. Unless it is absolutely necessary proceedings Under Section 107/116, Cr. P.C. should not be resorted to experience tells that proceedings like the one under Section 107/116 of the Code are conducted in a most lethargic and lackadaisical manner by the learned Executive Magistrate causing harassment to public beyond measure.

10. 107 is aimed at a person who causes reasonable apprehension of conduct likely to lead to apprehension of breach of peace or a disturbance of public tranquillity. It is a preventive measure. Proceedings under Section 107/116 should not be transformed into persecution of innocent persons at the sweet will of the police or other persons acting mala fide.

11. In the case of Mohan Lal v. State of U.P., 1977 All Cri C 333 this Court observed:-

"There are a series of decisions in which it has been held that the provisions contained in Section 111 of the Code are mandatory and that the non-compliance thereof vitiated the entire proceedings."

12. In the case of Madhu Limaye v. S. D. M. Mongyr, the Apex Court, in para 36 of its judgment observed:

"We have seen the provisions of Section 107. That section says that action is to be taken in the manner here-in-after provided and this clearly indicate that it is not open to a Magistrate in such a case to depart from the procedure to any substantial extent. This is very salutary because the liberty of the person is involved and the law is rightly solicitous that this liberty should only be curtaided according to its own procedure and not according to the whim of the Magistrate concerned. It behoves us, therefore, to emphasise the safeguards built into the procedure because from there will arise the consideration of the reasonableness of the restrictions in the interest of public order or in the interest of the general public."

In this very case the Apex Court went on the observe in para 37 "Since the person to be proceeded against has to show cause, it is but natural that he must know the grounds for apprehending a breach of the peace or disturbance of the public tranquillity at his hands. Although the section speaks of the `substance of the information' it does not mean the order should not be full. It may not repeat the information bodily but it must give proper notice of what has moved the Magistrate to take the action. This order is the foundation of the jurisdiction and the word 'substance' means the essence of the most important parts of the information."

13. In the present case the learned Sub-Divisional Magistrate has thrown the mandatory provisions of Section 111 of the Code to the winds and has prepared a printed pro forma. The learned Magistrate has also not recorded his opinion that there existed sufficient grounds to take action under the provisions of Section 107 of the Code."

14. In view of the above, impugned notice dated 01.07.2022 issued by Respondent No. 2 in the aforesaid case is hereby quashed.

15. Accordingly, the application u/s 482, is allowed to this extent.

16. The matter is remanded back to the trial court concerned to pass fresh order in accordance with law within a period of three weeks from the date of production of a certified copy of this order.

Order Date :- 20.4.2023

M. ARIF

(Samit Gopal, J.)

 

 

 
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