Citation : 2024 Latest Caselaw 38172 ALL
Judgement Date : 20 November, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2024:AHC-LKO:76521-DB Court No. - 10 Case :- CRIMINAL MISC. WRIT PETITION No. - 8425 of 2024 Petitioner :- Uday Pratap Bhargav Respondent :- State Of U.P. Thru. Prin. Secy. Home Lko. And 3 Others Counsel for Petitioner :- Vinay Mishra,Laxmi Shanker Goswami Counsel for Respondent :- G.A. Hon'ble Vivek Chaudhary,J.
Hon'ble Om Prakash Shukla,J.
1. Heard learned counsel for the petitioner, learned A.G.A. appearing for the State/opposite parties and perused the record.
2. This petition seeks issuance of direction in the nature of certiorari for quashing the impugned F.I.R. dated 23.10.2024, bearing F.I.R./Case Crime No.0450 of 2024, for the offence under Sections 74, 308(2), 351(2), 132 of Bharatiya Nyaya Sanhita, 2023 (BNS), registered at Police Station Tambaur, District Sitapur.
3. Learned counsel for the petitioner has submitted that the offences as alleged in F.I.R. have maximum punishment for the term less than seven years imprisonment, whereas, the police is trying to arrest him, which is against the mandates of Code of Criminal Procedure.
4. Learned counsel for the petitioner has filed two supplementary affidavits today, which are taken on record. In the Supplementary affidavit dated 19.11.2024, it is stated by the petitioner that he shall not, in any manner, harass opposite party no.4 and shall not keep any connection with her. It is also stated that he shall fully cooperate in the investigation.
5. Learned Additional Government Advocate appearing for respondent State has also given a statement on behalf of investigating agency that because the offence allegedly committed by the petitioner, entails sentence of less than seven years, provisions of Section 35(3) of Bharatiya Nagarik Suraksha Sanhita, 2023 (BNSS) shall be strictly followed in terms of judgment rendered by Hon'ble Supreme Court of India in a case reported in (2014) 8 SCC 273: Arnesh Kumar vs. State of Bihar and another.
6. Considering the stand of the investigating agency, learned counsel for the petitioner states that let this petition be disposed of in view of the above said facts.
7. Accordingly, this petition is disposed of in view of the provisions of Section 35(3) of Bharatiya Nagarik Suraksha Sanhita, 2023 (BNSS) and the law as laid down by Apex Court in the case of Arnesh Kumar (supra).
.
[Om Prakash Shukla,J.] [Vivek Chaudhary,J.]
Order Date :- 20.11.2024
Sachin
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!