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 7, Cited by 18]

Supreme Court of India

Ahmad Umar Saeed Sheikh vs State Of Uttar Pradesh on 21 November, 1996

Equivalent citations: AIRONLINE 1996 SC 597, (1996) 10 JT 792 (SC), 1996 (11) SCC 61, (1996) 4 CRIMES 209, (1997) 1 ALLCRILR 189, (1997) 1 CURCRIR 54, (1997) 1 EASTCRIC 255, (1997) 34 ALLCRIC 224, 1997 SCC (CRI) 47, (1997) SC CR R 281, (2006) 10 SCALE 507, (2006) 111 FACLR 1052, 2006 (11) SCC 153, (2006) 8 SUPREME 467, (2007) 3 SERVLJ 271, (2010) 3 ALL RENTCAS 151, 2016 (16) SCC 673

Bench: M.K. Mukherjee, S.P. Kurdukar

           PETITIONER:
AHMAD UMAR SAEED SHEIKH

	Vs.

RESPONDENT:
STATE OF UTTAR PRADESH

DATE OF JUDGMENT:	21/11/1996

BENCH:
M.K. MUKHERJEE, S.P. KURDUKAR




ACT:



HEADNOTE:



JUDGMENT:

O R D E R The instant appeal has been filed by the appellant for quashing the charges that have framed against him by the Designated Judge, Meerut under Sections Act and Sections 3 and 4 of the Terrorist and Disruptive Activities (Prevention) Act, 198/ ("TADA' for short)"

Mr. Ramaswamy, the learned counsel for the appellant, submitted that the entire proceedings initiated against the appellant, including the charges, initiated against the appellant, including the charges, were liable to be quashed as the First Information Report, which ultimately culminated in the impugned proceedings against the appellant, was lodged in utter breach of Section 20 A (1) of TADA, which provides that no information about the commission of an of fence under TADA shall be recorded by the police without the prior approval of the District Superintendent of Police. To bring home his contention he has drawn on attention to the F.I.R. that was recorded on the complaint of a Sub Inspector of Police for offences punishable under Sections 332, 307 and 427 IPC, 7 of the Criminal Law Amendment Act and Sections 3 and 4 of TADA.
After having given our anxious consideration to the above contention of Mr. Ramaswamy we are unable to accept the same. it is of course true that when the above F.I.R. was recorded not only for of fences under TADA but also for offences under the Indian Penal Code for commission of which the concerned police officer was competent to lodge an F.I.R. without such approval. The absence of approval of District Superintendent of Police as required under Section 20 A (1) of TADA at that stage only disentitled the investigating agency to investigate into the offences relating to TADA but it had a statutory right to investigate into the other offences alleged in the F.I.R. If the F.I.R. was lodged only for commission of offences under TADA we might have persuaded ourselves to accept the contention of Mr. Ramaswamy, but there being allegation of other offences therein it cannot be said that the F.I.R. so far as it sought investigation of these offences was non-est. There are certain other facts which required to be noticed at this stage. After the F.I.R was lodged, the investigating agency made a prayer before the Superintendent of Police, Ghaziabad on November 21, 1994 seeking his approval to and Sections 3 and 4 of TADA on the ground that during investigation the involvement of the appellant in commission of such offences was revealed. The approval sought for was granted and thereafter on completion of investigation chargesheet was submitted with the sanction of the concerned authority as required under Section of the concerned authority as required under Section 20 A (2) of TADA. Since the above steps taken by the Investigating Agency are in conformity with the provisions of both sub- sections (1) & (2) of Section 20 a of TADA the impugned charges are not liable to be quashed on the grounds agitated by Mr. Ramaswamy. As on other point was raised in support of this appeal we dismiss the same.