Allahabad High Court
Subhash Chander Puri And Another vs State Of U.P. And 2 Others on 18 August, 2023
Author: Vivek Kumar Birla
Bench: Vivek Kumar Birla
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:167329-DB Court No. - 45 Case :- CRIMINAL MISC. WRIT PETITION No. - 12991 of 2023 Petitioner :- Subhash Chander Puri And Another Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Anil Babu Counsel for Respondent :- G.A.,Chandra Prakash Pandey,Firoz Ahmad Khan Hon'ble Vivek Kumar Birla,J.
Hon'ble Vinod Diwakar,J.
1. Heard learned counsel for the petitioners, learned counsel for the informant as well as learned A.G.A. for the State-respondents.
2. The present writ petition has been preferred with the prayer to quash the impugned First Information Report dated 21.7.2023 registered as Case Crime No.0359 of 2023, under Sections 498-A, 406, 354 IPC and 3/4 of D.P. Act, registered at Police Station Sadar Bazar, District Agra, and for a direction to the respondents not to arrest the petitioners in pursuance of impugned First Information Report.
3. The submission is that all alleged offences are punishable with imprisonment upto seven years, therefore, the police authorities are bound to follow the procedure laid down under Section 41-A Cr.P.C. The petitioners have been wrongly implicated and could not be arrested. Reliance has been placed on the judgement of Apex Court in Arnesh Kumar Vs. State of Bihar, (2014) 8 SCC 273 and Social Action Forum for Manav Adhikar Vs. Union of India, Ministry of Law and Justice and others in Writ Petition (Civil) No. 73 of 2015 with Criminal Appeal No. 1265 of 2017 Writ Petition (Criminal) No. 156 of 2017 and in Satendra Kumar Antil vs. Central Bureau of Investigation and Another (2022) 10 SCC 51 and co-ordinate Division Bench of this Court in Vimal Kumar & 3 others Vs. State of U.P. & 3 others in 2021 (2) ACR 1147.
4. We have gone through the impugned first information report and we are of the opinion that the guidelines framed by the Apex Court in the above noted judgement are equally applicable to the facts of the instant case.
5. Accordingly, the instant petition also stands disposed of in terms of the judgements as noted above.
Order Date :- 18.8.2023 Anil K. Sharma