Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranjeet Singh @ Sarvesh And Others vs State Of U.P. Thru. Prin. Secy. Home ...
2025 Latest Caselaw 10321 ALL

Citation : 2025 Latest Caselaw 10321 ALL
Judgement Date : 9 September, 2025

Allahabad High Court

Ranjeet Singh @ Sarvesh And Others vs State Of U.P. Thru. Prin. Secy. Home ... on 9 September, 2025

Author: Rajesh Singh Chauhan
Bench: Rajesh Singh Chauhan




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


Neutral Citation No. - 2025:AHC-LKO:54684-DB
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD
 
LUCKNOW 
 
CRIMINAL MISC. WRIT PETITION No. - 8335 of 2025   
 
   Ranjeet Singh @ Sarvesh And Others    
 
  .....Petitioner(s)   
 
 Versus  
 
   State Of U.P. Thru. Prin. Secy. Home Deptt. Lko. And Others    
 
  .....Respondent(s)       
 
   
 
  
 
Counsel for Petitioner(s)   
 
:   
 
Yudhisthir Lal Misra, Ashutosh Misra, Rinki Devi   
 
  
 
Counsel for Respondent(s)   
 
:   
 
G.A.   
 
     
 
 Court No. - 9
 
   
 
 HON'BLE RAJESH SINGH CHAUHAN, J.  

HON'BLE SYED QAMAR HASAN RIZVI, J.

1. Heard learned counsel for the petitioners, learned A.G.A. for the State-respondents and perused the material placed on record.

2. In view of the proposed order being passed, notice to respondent No. 4 is hereby dispensed with.

3. This writ petition has been filed with the following main prayers:-

"i) Issue a writ, order or direction in the nature of certiorari thereby quashing of the impugned First Information Report lodged by the Opposite party No.4 The copy of the First Information Report dated 20.08.2025 (contained as Annexure No. 1), so for its relates to petitioners;

ii) issue a writ order or direction in the nature of mandamus commanding the opposite party No. 4 not to arrest the petitioners at the F.I.R. No. 0049 of 2025, Under Section 115 (2), 352, 351 (3) BNS, Police Station- Chandapur, District-Raebareli, in the interest of justice."

4. Learned counsel for the petitioners has submitted that the offences as alleged in FIR have maximum punishment for the term having less than seven years imprisonment, whereas, the police is trying to arrest them, which is against the mandates of Bhartiya Nagrik Suraksha Sanhita.

5. Learned Additional Government Advocate appearing for respondent-State has given a statement on behalf of investigating agency that because the offences allegedly committed by the petitioners, entail sentence of less than seven years, the provisions of Section 35(3) Bhartiya Nagrik Suraksha Sanhita, 2023 are to be strictly followed in terms of judgments rendered by the Hon'ble Supreme Court in re; Arnesh Kumar vs. State of Bihar and another, (2014) 8 SCC 273, and Satender Kumar Antil vs. CBI and another, Special Leave to Appeal (Criminal) No. 5191 of 2021 : (2022) 10 SCC 51.

6. Considering the settled law on the subject and the aforesaid stand of the investigating agency, learned counsel for the petitioners states that 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) Bhartiya Nagrik Suraksha Sanhita, 2023, and the law as laid down by Apex Court in the cases of Arnesh Kumar (supra) and Satender Kumar Antil (supra).

8. However, the petitioners are directed to appear before the Investigating Officer of the concerned police station on 15.09.2025 at 11.00 AM sharp for the purpose to cooperate in the investigation. Thereafter, they shall continue to cooperate in the investigation till its completion, failing which, the interim protection granted in this order may be withdrawn on an appropriate application being filed by the prosecution or by the complainant.

(Syed Qamar Hasan Rizvi,J.) (Rajesh Singh Chauhan,J.)

September 9, 2025

Abhishek Gupta

 

 

 
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