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

Ramjan @ Chand Babu vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 25632 ALL

Citation : 2023 Latest Caselaw 25632 ALL
Judgement Date : 20 September, 2023

Allahabad High Court
Ramjan @ Chand Babu vs State Of U.P. Thru. Prin. Secy. ... on 20 September, 2023
Bench: Sangeeta Chandra, Narendra Kumar Johari




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2023:AHC-LKO:60461-DB
 
Court No. - 10
 
Case :- CRIMINAL MISC. WRIT PETITION No. - 7175 of 2023
 
Petitioner :- Ramjan @ Chand Babu
 
Respondent :- State Of U.P. Thru. Prin. Secy. Home Deptt. Civil Sectt. Lko. And Others
 
Counsel for Petitioner :- Dileep Kumar Yadav
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Mrs. Sangeeta Chandra,J.

Hon'ble Narendra Kumar Johari,J.

1. Heard learned counsel for the petitioner and learned A.G.A. for the State.

2. This petition has been filed with the following main prayer:-

"i. A writ order, or direction in the nature of certiorari thereby quashing the impugned First Information Report dated 01.09.2023 registered as F.I.R. No.0285 of 2023, Under Sections- 2/3 of U.P. Gangster and Anti Social Activities (Prevention) Act, 1986, Police Station- Talgaon, District Sitapur lodged by opposite party no.4 againt petitioner and 2 others, so far it relates to petitioner as contained in Annexure No.1 to this writ petition."

3. It has been submitted by the learned counsel for the petitioner that the petitioner has been falsely implicated in the impugned F.I.R. It has been submitted that only one criminal case has been registered against him in which initially the F.I.R. was lodged without naming the petitioner but later on during the investigation his name has been surfaced. The petitioner has been granted bail on 22.08.2023 in Criminal Misc. Bail Application No.10454 of 2023 filed before this Court.

4. Learned counsel for the petitioner submitted that Gangster Act cannot be invoked only on the basis of lodging of one criminal case.

5. Per contra, learned A.G.A. has vehemently opposed the writ petition and submitted that even though the petitioner has been accorded bail in the case as shown in the gang chart, but the law is already settled that even on the basis of solitary case proceeding under the Gangster Act may be drawn. In this regard, he has placed reliance upon the judgment passed by Hon'ble the Division Bench in Criminal Misc. Writ Petition No. 4622 of 2019 (Somvir Vs. State of U.P. and 2 others) as well as in many judgments by this Court, wherein it is propounded that even a single case, if fulfills the category of offences given under Section 2(b) (i) to (xv) of Act and is being committed by gang defined under Section 2 (b) or gangster defined under Section 2 (c) of the Act, may be basis for registration of case crime number for offence punishable under Section 3(1) of U.P. Gangster and Anti Social Activities (Prevention) Act. Therefore, the contention of petitioner that based on one case, the imposition of Section 3(1) of Gangster Act is not leviable, would have no bearing. Reliance has also been placed on the judgment of Hon'ble the Apex Court in Shraddha Gupta Versus State of Uttar Pradesh and others, 2022 SCC OnLine SC 514, wherein the Apex Court had an occasion to consider as to whether prosecution under the Gangster Act can be initiated against a person even in case of single offence/FIR/charge sheet for any of the anti-social activities mentioned in Section 2(b) of the Gangster Act. The relevant portion of the order reads thus:

"On a fair reading of the definitions of 'Gang' contained in Section 2(b) and 'Gangster' contained in Section 2(c) of the Gangsters Act, a 'Gangster' means a member or leader or organiser of a gang including any person who abets or assists in the activities of a gang enumerated in clause (b) of Section 2, who either acting singly or collectively commits and indulges in any of the anti-social activities mentioned in Section 2(b) can be said to have committed the offence under the Gangsters Act and can be prosecuted and punished for the offence under the Gangsters Act. There is no specific provision under the Gangsters Act, 1986 like the specific provisions under the Maharashtra Control of Organized Crime Act, 1999 and the Gujarat Control of Terrorism and Organized Crime Act, 2015 that while prosecuting an accused under the Gangsters Act, there shall be more than one offence or the FIR/charge sheet. As per the settled position of law, the provisions of the statute are to be read and considered as it is. Therefore, considering the provisions under the Gangsters Act, 1986 as they are, even in case of a single offence/FIR/charge sheet, if it is found that the accused is a member of a 'Gang' and has indulged in any of the anti-social activities mentioned in Section 2(b) of the Gangsters Act...Therefore, so far as the Gangsters Act, 1986 is concerned, there can be prosecution against a person even in case of a single offence/FIR/charge sheet for any of the anti-social activities mentioned in Section 2(b) of the Act provided such an anti-social activity is by violence, or threat or show of violence, or intimidation, or coercion or otherwise with the object of disturbing public order or of gaining any undue temporal, pecuniary, material or other advantage for himself or any other person."

6. Considering the facts and circumstances as well as the judgments cited above, we are also of the opinion that even on the basis of solitary case the provisions of Gangster Act can be imposed and, as such, we are not inclined to interfere in the matter.

7. The writ petition stands dismissed.

Order Date :- 20.9.2023

Rahul

 

 

 
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