Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shamshad @ Khushnoor And 4 Others vs State Of U.P. And 4 Others
2023 Latest Caselaw 21028 ALL

Citation : 2023 Latest Caselaw 21028 ALL
Judgement Date : 7 August, 2023

Allahabad High Court
Shamshad @ Khushnoor And 4 Others vs State Of U.P. And 4 Others on 7 August, 2023
Bench: Vivek Kumar Birla, Arun Kumar Deshwal




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:158559-DB
 
Court No. - 45
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 11851 of 2023
 

 
Petitioner :- Shamshad @ Khushnoor And 4 Others
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Anwar Hussain
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Vivek Kumar Birla,J.

Hon'ble Arun Kumar Singh Deshwal,J.

1. Heard Sri Anwar Hussain, learned counsel for the petitioners and Sri Vivek Kumar Shukla, learned A.G.A. for the State.

2. The present writ petition has been preferred with the prayer to quash the impugned First Information Report dated 18.06.2023 registered as Case Crime No. 278 of 2023, under Sections 147, 148, 452, 323, 324 I.P.C., Police Station- Ramgarh, District- Firozabad, and for a direction to the respondents not to arrest the petitioners in pursuance of impugned First Information Report.

3. The submission is that all alleged offences are punishable with imprisonment of seven years, therefore the police authorities are bound to follow the procedure laid down under Section 41-A Cr.P.C. The petitioners have been wrongly implicated and could not be arrested. Reliance has been placed on the judgement of Apex Court in Arnesh Kumar Vs. State of Bihar, (2014) 8 SCC 273 and Social Action Forum for Manav Adhikar Vs. Union of India, Ministry of Law and Justice and others in Writ Petition (Civil) No. 73 of 2015 with Criminal Appeal No. 1265 of 2017 Writ Petition (Criminal) No. 156 of 2017 and co-ordinate Division Bench of this Court in Vimal Kumar & 3 others Vs. State of U.P. & 3 others in 2021 (2) ACR 1147.

4. We have gone through the impugned first information report and we are of the opinion that the guidelines framed by the Apex Court in the above noted judgements are equally applicable to the facts of the instant case.

5. Accordingly, the instant petition also stands disposed of in the light of the judgments noted above.

Order Date :- 7.8.2023

A.Kr.

 

 

 
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