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

Bhagwan Modi @ Pappu And Another vs State Of U.P. And 2 Others
2023 Latest Caselaw 18104 ALL

Citation : 2023 Latest Caselaw 18104 ALL
Judgement Date : 19 July, 2023

Allahabad High Court
Bhagwan Modi @ Pappu And Another vs State Of U.P. And 2 Others on 19 July, 2023
Bench: Vivek Kumar Birla, Rajendra Kumar-Iv




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:143952-DB
 
Court No. - 45
 
Case :- CRIMINAL MISC. WRIT PETITION No. - 9925 of 2023
 
Petitioner :- Bhagwan Modi @ Pappu And Another
 
Respondent :- State Of U.P. And 2 Others
 
Counsel for Petitioner :- Sushil Shukla,Ravitendra Pratap Singh Chandel
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Vivek Kumar Birla,J.

Hon'ble Rajendra Kumar-IV,J.

1. Heard Sri Aditya Prakash holding brief of Sri Ravitendra Pratap Singh Chandel, learned counsel for the petitioners as well as Sri Ratan Singh, learned A.G.A. for the State respondents.

2. The present writ petition has been preferred with the prayer to quash the impugned First Information Report dated 10.06.2023 registered as Case Crime No. 164 of 2023, under Sections 406 IPC, PS Ganjdundwara, District Kasganj, 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 upto 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 in Satendra Kumar Antil vs. Central Bureau of Investigation and Another (2022) 10 SCC 51 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. Learned counsel for the petitioners submits that the co-accused Prashant Agrawal and two others have already been granted indulgence by this Court in Criminal Misc. Writ Petition No.9854 of 2023 (Prashant Agrawal and 2 Others vs. State of U.P. and 2 others) which was disposed of vide dated 27.06.2023. The said order is reproduced as under:-

"1. Heard learned counsel for the petitioners and learned AGA.

2. Present writ petition has been preferred for quashing the FIR dated 10.06.2023 being Case Crime No. 164 of 2023 under Section 406 IPC, P.S. Ganjdundwara Distt. Kasganj and for a direction to respondents not to arrest the petitioners pursuant to aforesaid FIR.

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. Learned counsel for the petitioners has placed reliance on the judgement of this Court dated 28.01.2021 in Criminal Misc. Writ Petition No.17732 of 2020 (Vimal Kumar and 3 others vs. State of UP and 3 others) in which guidelines have been framed following the judgement of the Apex Court in different cases, relating to offences providing punishment of seven years or less.

4. The investigating agencies and their officers are duty bound to comply with the mandate of Section 41 and 41A of the Code and the directions issued in Arnesh Kumar v. State of Bihar, (2014) 8 SCC 273. Any dereliction on their part has to be brought to the notice of the higher authorities by the court followed by appropriate action. The principle that bail is the rule and jail is the exception has been well recognised through the repetitive pronouncements of the Apex Court, which is on the touchstone of Article 21 of the Constitution of India (Ref. Nikesh Tarachand Shah v. Union of India, (2018) 11 SCC 1. This provision mandates the police officer to record his reasons in writing while making the arrest. Thus, a police officer is duty-bound to record the reasons for arrest in writing. The consequence of non-compliance with Section 41 shall certainly inure to the benefit of the person suspected of the offence. On the scope and objective of Section 41 and 41A, it is obvious that they are facets of Article 21 of the Constitution. The same has been elaborately dealt with in paragraphs 7.1 to 12 of the judgment in Arnesh Kumar's case (supra).

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

6. Accordingly, the instant petition also stands disposed of in view of the judgments cited above."

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 judgement are equally applicable to the facts of the instant case.

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

Order Date :- 19.7.2023 / Manoj

 

 

 
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