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

Chandani Singh And Another vs State Of U.P. And 3 Others
2023 Latest Caselaw 17203 ALL

Citation : 2023 Latest Caselaw 17203 ALL
Judgement Date : 12 July, 2023

Allahabad High Court
Chandani Singh And Another vs State Of U.P. And 3 Others on 12 July, 2023
Bench: Vivek Kumar Birla, Rajendra Kumar-Iv




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:137987-DB
 
Court No. - 45
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 8751 of 2023
 

 
Petitioner :- Chandani Singh And Another
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Uday Gopal,Anand Kr Srivastava
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Vivek Kumar Birla,J.

Hon'ble Rajendra Kumar-IV,J.

1. Supplementary affidavit filed today on behalf of petitioners is taken on record.

2. Heard Sri Anand Kumar Srivastava, learned counsel for the petitioners; Sri Ratan Singh, learned A.G.A. for State respondents and perused the records.

3. This writ petition has been filed for quashing the impugned First Information Report dated 09.05.2023 in Case Crime No.0149 of 2023, under Sections147, 354, 384, 504, 506 IPC & 3(2)(va) SC/ST Act, Police Station Gauri Bazar, District- Deoria.

4. 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 judgment 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 Bench of this Court in Vimal Kumar & 3 Others Vs. State of U.P. & 3 Others, 2021 (2) ACR 1147.

5. 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 judgment are equally applicable to the facts of the instance case.

6. Accordingly, the instant petition also stands disposed of in terms of the judgments noted above.

Order Date :- 12.7.2023

I.A.Siddiqui

 

 

 
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