Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 11]

Allahabad High Court

Deepak Sharma & Others vs State Of U.P. & Others on 5 August, 2010

Author: Amar Saran

Bench: Amar Saran

Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 6110 of 2009

Petitioner :- Deepak Sharma & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Santosh Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon'ble Shri Kant Tripathi,J.

We have heard learned counsel for the petitioners and the learned AGA and perused the record.

It is contended that in pursuance of order dated 6.4.2009, notice was issued to respondent no.3 fixing 8.5.2009 but more than one year has elapsed, no one appeared for the respondent no.3 nor any counter affidavit has been filed.

In this view of the matter, the notice is deemed to have been served.

The arrest of the petitioners was stayed by an interim order passed in this writ petition in respect of Case Crime No. 445 of 2009, under Sections 498A, 341, 504, 506 IPC and 3/4 D.P.Act, P.S. Kavi Nagar, district Ghaziabad. .The investigation had not been stayed. It is not known whether the investigation has been completed yet or not.

In the case of Mahendra Lal Das v State of Bihar: 2002 SCC (Crl) 110, it has been held by the Supreme Court that while interference by courts at investigation stage is not called for, the investigating agency cannot be given latitude of protracting the conclusion of the investigation without any limit of time.

No useful purpose would be served in keeping this petition pending any longer. Accordingly, we dispose of this writ petition with the following directions:

1. The investigation will be completed within three months of the date on which a certified copy of this order along with a self-attested copy of this writ petition is presented before the investigating officer;
2. The petitioners will not be arrested during pendency and for the purpose of investigation, provided a certified copy of this order is presented before the police officer as directed above within 15 days from today;
3. Two copies of the order shall also be presented within 15 days before the S.S.P/S.P and CJM concerned who shall monitor the investigation as provided by the Apex Court in Sakiri Vasu v. State of U.P.: AIR 2008 SC 907 and ensure that the investigation is completed within the time stipulated by the High Court;
4. If copies of the order are not presented within the time aforesaid before the Investigating officer, S.S.P./ S.P. and CJM, the stay of arrest will not operate;
5. The accused will cooperate with the investigation and in case of non-

cooperation or otherwise if the investigating officer is of the opinion that for any other valid reason the arrest of accused is necessary during or for the purpose of investigation, it will be open to the investigating officer to apply in this writ petition by means of a miscellaneous giving details of non-cooperation as also details of what kind of cooperation is expected by the accused for completing investigation or why the arrest is otherwise necessary to that interim stay of arrest granted hereby may be vacated;

6. In case the investigation is not completed within the aforesaid time of three months, for some unavoidable reason or due to slackness on the part of the investigating officer the CJM concerned shall inform this Court, with the reason for the delay in concluding the investigation within the time specified above. The Registrar General shall place the information in pending where this Court inter alia is monitoring matters with respect to writ petitions which have been disposed off with directions for completing the investigation in three months.

7. If a report under section 173(2) Cr.P.C. is decided to be submitted to the Court of Magistrate, in column no. 3 of the prescribed form of the report under section 173(2) Cr.P.C. it will be mentioned that the accused have not been arrested on account of the stay order granted by this Court and the Magistrate shall take expeditious steps for appearance/ arrest of the accused;

8. If the accused appears before the Court concerned within 3 weeks of the submission of the police report under section 173(2) Cr.P.C. and applies for bail, the bail application shall be disposed of expeditiously in accordance with the observations of the Full Bench of this Court in Amrawati and another v. State of U.P., 2004(57) ALR 290, affirmed by the Supreme Court in Lal Kamlendra Pratap Singh v. State of U.P.:

2009 (2) Crime 4 (SC), and reiterated by the Division Bench of this Court in Sheoraj Singh @ Chuttan v. State of U.P. & Others:
2009(65) ACC 781.
The writ petition is disposed of with the aforesaid directions. Order Date :- 5.8.2010 sfa/