Allahabad High Court
Chatra Pal And 2 Others vs State Of U.P. And 3 Others on 31 July, 2023
Bench: Vivek Kumar Birla, Rajendra Kumar-Iv
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:152679-DB Court No. - 45 Case :- CRIMINAL MISC. WRIT PETITION No. - 11381 of 2023 Petitioner :- Chatra Pal And 2 Others Respondent :- State Of U.P. And 3 Others Counsel for Petitioner :- Suresh Chandra Verma,Devesh Kumar Verma Counsel for Respondent :- G.A. Hon'ble Vivek Kumar Birla,J.
Hon'ble Rajendra Kumar-IV,J.
1. Heard Sri Devesh Kumar Verma, learned counsel for the petitioners, Ms. Annpurna Devi, learned counsel for the informant who has filed her Vakalatnama, which is taken on record and Sri Rajesh Kumar Madhesia, learned learned State Law Officer for the State respondents.
2. The present writ petition has been preferred with the prayer to quash the impugned First Information Report dated 22.05.2023, registered as Case Crime No. 213 of 2023, under Sections 323, 447, 427, 504, 506 IPC, Section 3(2) (va), 3(1) (Da) and 3(1) (Dha) SC/ST Act, P.S.Panki, District Kanpur Nagar 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, 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 :- 31.7.2023 Nitendra