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 3, Cited by 1]

Allahabad High Court

Ali Husain @ Sheru And 2 Others vs State Of U.P. And 3 Others on 20 December, 2019

Bench: Naheed Ara Moonis, Dinesh Pathak





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 46
 
Case :- CRIMINAL MISC. WRIT PETITION No. - 26157 of 2019
 
Petitioner :- Ali Husain @ Sheru And 2 Others
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Kailash Pati Singh Yadav,Sheo Prasad Yadav
 
Counsel for Respondent :- G.A.
 
Hon'ble Naheed Ara Moonis,J.
 

Hon'ble Dinesh Pathak,J.

Heard learned counsel for the petitioner and the learned A.G.A. for the State.

By means of the present writ petition, the petitioner has invoked extraordinary jurisdiction of this Court with a prayer to quash the FIR dated 3.12.2019 registered as Case Crime No.189 of 2019, under Section 2/3 of U.P. Gangsters and Anti Social Activities (Prevention) Act, 1986, P.S. Khakhareru, District Fatehpur.

Learned counsel for the petitioner has argued that on the basis of the solitary case, in which he has already been granted bail, the petitioner has been prosecuted in the present case with malafide intention. It is further submitted that the petitioner is neither the gang leader nor he is associated with any gang as member and therefore, no offence under the Gangsters Act is made out against him. The petitioner has been falsely implicated in the present case by the police authorities as he could not grease their palm. He further submits that there is no evidence that petitioner is associated with any gang but the police is trying to arrest him without any cogent reason.

Per contra the learned A.G.A. contended that the allegations contained in the first information report may not be nipped in the bud. There are sufficient material showing the complicity of the petitioner, who is associated with other accused persons in committing the offence. The innocence of the petitioner cannot be adjudged at this stage.

From the perusal of the first information report, it appears that on the basis of the allegations made therein, prima facie cognizable offence is made out. The petitioner has miserably failed to put forth any justifiable rationale for quashing the first information report. In the decision of Kishan Pal @ K.P. vs. State of U.P. and another, 2006 (54) ACC 1015, it has been held that it would not be proper in such matters for High Court to interfere in discretionary writ jurisdiction as the petitioner can always appear before the court concerned and make submission there. There is no ground for interference with the first information report. Therefore, the prayer for quashing the impugned first information report is refused. The writ petition sans any merit and is accordingly dismissed.

However, considering the nature of the allegations made in the first information report and submissions made by learned counsel for the petitioner, it is directed that in case the petitioner appears before the court concerned within fourty five days from today and applies for bail, the same shall be heard and disposed of expeditiously by the courts below in accordance with the provision of the Gangsters Act.

Order Date :- 20.12.2019 M. Tariq