Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Imran Qureshi vs State Of U.P. And Another
2024 Latest Caselaw 19933 ALL

Citation : 2024 Latest Caselaw 19933 ALL
Judgement Date : 30 May, 2024

Allahabad High Court

Imran Qureshi vs State Of U.P. And Another on 30 May, 2024

Author: Vivek Varma

Bench: Vivek Varma





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:98739
 
Court No. - 86
 

 
Case :- APPLICATION U/S 482 No. - 7445 of 2024
 

 
Applicant :- Imran Qureshi
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Gufran Ahmad Khan,Sadrul Islam Jafri,Sr. Advocate
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vivek Varma,J.
 

1. Heard counsel for the applicant and Sri Neeraj Kumar Sharma, learned A.G.A. for the State.

2. The present application under Section 482 Cr.P.C. has been filed to allow the present application and quash the order dated 15.01.2024 as well as the entire proceedings of Criminal Case No. 761 of 2024 (State vs. Mohammad Imran Qureshi) under Sections 110G of Cr.P.C., Police Station- Kotwali, District- Meerut, pending in the Court of City Magistrate, Meerut.

3. It is submitted by counsel for the applicant that a show cause notice dated 15.01.2024 under Section 111/110(G) of Cr.P.C. has been issued illegally against the applicant by the City Magistrate, Meerut wherein it has been mentioned that litigation is pending between the parties. The applicant is so desperate and dangerous as to render him being at large without security hazardous to the community. The essential ingredients of Sections 111/110 (G) of Cr.P.C. are not made out. The substance of the information has not been mentioned.

4. Counsel for the applicant further submits that the object of Section 110 under Chapter-VIII of Cr.P.C. is to afford protection to the public against a repetition of crimes against their person or property. It is not a punishment of the offender for his past offences but it is for securing good behavior for the future.

5. It is next submitted that the power under section 110 Cr.P.C. must be exercised after observing all the formalities required under the law. The Magistrate can apply his power only on convincing substance. The Magistrate has to exercise its discretion in judicious manner.

6. Reliance has also been placed upon the judgment of the Apex Court in the case of Gopalanachari Vs. State of Kerala [AIR 1981 SC 674]. The Court observed in para -6 of the judgment as under :-

"6. The constitutional survival of Section 110 certainly depends on its obedience to Article 21, as this Court has expounded. Words of wide import, vague amplitude and far too generalised to be safe in the hands of the police cannot be constitutionalised in the context of Article 21 unless read down to be as a fair and reasonable legislation with reverence for human rights. A glance at Section 110 shows that only a narrow signification can be attached to the words in clauses (a) to (g), "by habit a robber......", " by habit a receiver of stolen property ........", "habitually protects or harbours thieves.....", "habitually commits or attempts to commit or abets the commission of....." "is so desperate and dangerous as to render his being at large without security hazardous to the community." These expressions, when they become part of the preventive chapter with potential for deprivation of a man's personal freedom up to a period of three years, must be scrutinized by the court closely and anxiously. The poor are picked up or brought up, habitual witnesses swear away their freedom and courts ritualistically. commit them to prison and Article 21 is for them a freedom under total eclipse in practice. Courts are guardians of human rights. The common man looks upon the trial Court as the protector. The poor and the illiterate, who have hardly the capability to defend themselves, are nevertheless not 'non-persons', the trial Judges must remember. This Court in Hoskot case has laid down the law that a person in prison shall be given legal aid at the expense of the State by the court assigning counsel. In cases under Section 110 of the Code, the exercise is often an idle ritual deprived of reality although a man's liberty is at stake. We direct the Trial Magistrates to discharge their duties, when trying cases under Section 110, with great responsibility and whenever the counter-petitioner is a prisoner give him the facility of being defended by counsel now that Article 21 has been reinforced by Article 39- A. Otherwise the order to bind over will be bad and void. We have not the slightest doubt that expressions like 'by habit', 'habitual', 'desperate', 'dangerous', 'hazardous' cannot be flung in the face of a man with laxity of semantics. The court must insist on specificity of facts and be satisfied that one swallow does not make a summer and a consistent course of conduct convincing enough to draw the rigorous inference that by confirmed habit, which is second nature, the counter-petitioner is sure to commit the offences mentioned if he is not kept captive. Preventive sections privative of freedom, if incautiously proved by indolent judicial processes, may do deeper injury. They will have the effect of detention of one who has not been held guilty of a crime and carry with it the judicial imprimatur, to boot. To call a man dangerous is itself dangerous ; to call a man desperate is to affix a desperate adjective to stigmatize a person as hazardous to the community is itself a judicial hazard unless compulsive testimony carrying credence is abundantly available. A sociologist may pardonably take the view that it is the poor man, the man without political clout, the person without economic stamina, who in practice gets caught in the coils of Section 110 of the Code, although, we as court, cannot subscribe to any such proposition on mere assertion without copious substantiation. Even so, the court cannot be unmindful of social realities and be careful to require strict proof when personal liberty may possibly be the causality. After all, the judicial process must not fail functionally as the protector of personal liberty."

7. Learned AGA submitted that applicant has a criminal history of one case i.e. Case Crime No. 131 of 2022, under Sections 417, 269, 270, 272, 273, 120B I.P.C., Police Station- Kotwali, District- Meerut.

8. Heard counsel for the applicant and Sri Neeraj Kumar Sharma, learned A.G.A. for the State.

9. The passing of preliminary order under Section 111 Cr.P.C. is obligatory. As a procedure the first thing that a Magistrate must do after receipt of the information referred to in Sections 107 to 110 of Cr.P.C. is to apply his mind to such information and, if he is satisfied that there is ground for proceeding under the chapter, to pass an order in writing under section 111 Cr.P.C.. The order under section 111 Cr.P.C. must be in a writing and broadly contain the elements (i) Substance of the information received under Sections 107 to 110 of Cr.P.C. (as the case may be), (ii) Upon a consideration of such information he has formed the opinion that there is a likelihood of a breach of the peace and that it is necessary to proceed under the relevant sections (Sections 107 to 110 of Cr.P.C. as the case may be). He is not bound to draw up an order under Section 111 Cr.P.C. merely because he has received a Police Report or other information, ( iii) the amount of the bond to be executed, (iv) the term for which the bond is to remain in force, (v) The number, character and class of sureties if any required.

10. The Hon'ble Supreme Court in the case of Madhu Limaye Vs. Sub-Divisional Magistrate, Monghyr and others [1970 (3) SCC 746] has observed that "since the person to be proceeded against has to show cause, it is but natural that he must know the grounds for apprehending a breach of the peace or disturbance of the public tranquility at his hands. Although the section speaks of the 'substance' of the information it does not mean that the order should not be full. It may not repeat the information bodily but it must give proper notice of what has moved the Magistrate to take the action. This order is the foundation of the jurisdiction and the word 'substance' means the essence of the most important parts of the information."

It has been further held by Hon'ble Court that the person proceeded against show cause notice must be informed of the allegations made against him, by giving him the substance of the information so that he may meet such allegations.

11. The order contemplated under Section 111 Cr.P.C. requires application of mind and has to be prepared and drawn up cautiously and carefully in compliance with the provisions of section 111 Cr.P.C. and the order must contain reasons of the Magistrate satisfaction. The substance of the information is the matter upon which he has to issue show cause notice. If substance of information is not given in the order under Section 111 Cr.P.C. the person against whom the order has been made may remain in confusion and may not be able to give explanation. The basic object of preliminary order being to give the person proceeded against an opportunity to meet the allegation made against him as well as nature of the order proposed.

12. In the present case as it has been submitted by learned counsel for the applicant that applicant is not a habitual offender. His involvement in offence as submitted by learned AGA is also not grave. The so called notice which is subject matter of this application suffers from illegality, vagueness of the substance of information received as set forth is wholly incomplete vague and ambiguous which is invalid and defective in the eye of law. The City Magistrate has no jurisdiction to proceed on the basis of void notice and proceedings pending against the applicant are a nullity and without jurisdiction. It is well settled that the objective of setting forth in the order, the substance of information received by the City Magistrate is to inform the person asked to show cause what allegations he has to answer. If the substance of the information set forth in the notice is vague and ambiguous, the object of Section 110 Cr. P. C. is bound to be defeated.

13. In view of above, the present application is allowed and the order of notice dated 15.01.2024 issued by the City Magistrate, Meerut under Section 111/110 (G) Cr.P.C. is hereby quashed. However, learned Magistrate is at liberty to draw a fresh proceedings against the applicant in accordance with provisions of law.

Order Date :- 30.5.2024

Sachin Mishra

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter