Citation : 2023 Latest Caselaw 9299 ALL
Judgement Date : 29 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 4 Case :- CRIMINAL MISC. WRIT PETITION No. - 2328 of 2023 Petitioner :- Jay Prakash Singh Respondent :- State Of U.P. Thru. Prin. Secy. Home U.P. Civil Secrett. Lko. And Others Counsel for Petitioner :- Ajeet Kumar Singh Counsel for Respondent :- G.A. Hon'ble Mrs. Sangeeta Chandra,J.
Hon'ble Narendra Kumar Johari,J.
Heard learned counsel for the petitioner and Shri S.N. Tilhari, learned A.G.A. for the State-respondents and perused the material available on record.
The present writ petition has been filed by the petitioner Jay Prakash Singh seeking quashing of the impugned F.I.R. dated 02.03.2023, lodged as FIR/Case Crime No.0065/2023, under Sections 352, 420, 504, 506 IPC and Section 3 (1) (Gha) of SC/ST Act, at Police Station - Kotwali Nagar, District Bharaich; with a further prayer to stay the arrest of the petitioner.
The submission of learned counsel for the petitioner 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 petitioner has been wrongly implicated and could not be arrested.
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).
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.
Accordingly, the instant petition also stands disposed of in view of the judgments cited above.
Order Date :- 29.3.2023
ML/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!