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 5, Cited by 0]

Uttarakhand High Court

Shohib Akhtar vs State Of Uttarakhand on 24 February, 2026

Author: Rakesh Thapliyal

Bench: Rakesh Thapliyal

IN THE HIGH COURT OF UTTARAKHAND
            AT NAINITAL
                    Writ Petition (Crl) No. 220 of 2026

Shohib Akhtar.                                 ..................... Petitioner.

                                      Versus

State of Uttarakhand
and others.                                      ...............Respondents.
Present:
Mr. Anas Ali, learned counsel for the petitioner.
Mr. Sandeep Sharma, learned A.G.A. with Mrs. Sweta Badola Dobhal, Mrs. Meenakshi
Sharma and Mr. Himanshu Sain, learned Brief Holder for the State.



Hon'ble Mr. Justice Rakesh Thapliyal, J.

1. By the instant petition the petitioner Shohib Akhtar S/o Shri Musa Khan r/o Shastri Nagar, Dehradun, is praying for quashing of First Information Report dated 11.04.2025 bearing FIR No. 0073 of 2025 P.S. Basant Vihar, District Dehradun, wherein, he has been implicated for the offences punishable under sections 115(2), 191(2) and 351(2) of BNS, 2023.

2. Learned counsel for the petitioner argued that the petitioner is innocent and has been falsely implicated and all the offences in which the petitioner has been implicated are punishable for less than seven years and therefore the Investigating Agency has to follow the guidelines formulated by the Hon'ble Apex Court in the case of Arnesh Kumar 2014 (8) SCC 273.

3. Apart from this, he submits that the police authorities are repeatedly harassing the petitioner by visiting the house of the petitioner and his family members on one pretext or another and has a reasonable apprehension that he may be illegally arrested in connection with the impugned FIR. He submits that after lodging of the FIR on 11.04.2025 the petitioner filed an application before the learned Judicial Magistrate I, Dehradun, on 29.08.2025 seeking clarification as to exact under which section the FIR has been 2 registered since he was not aware about the registration of the impugned FIR, which infact was lodged at the instance of one Mr. Rajat Sharma.

4. In paragraph 9 it is contended that the petitioner came to know about registration of the FIR by one Mr. Rajat Sharma on 11.04.2025, wherein, he has been implicated for the offence punishable under section 115(2), 191(2) and 351(2) of BNS, 2023, and all these offences are bailable and punishable for less than seven years. He submits that the impugned FIR has been registered in mechanical manner without application of mind and does not disclose the commission of any cognizable offence and even if the allegations in the FIR taken at their face value and accepted entirely the essential ingredients of the penal provisions are not made out, therefore, the impugned FIR is liable to be quashed.

5. In paragraph 13 it is stated that the conduct of the police officials in visiting his house unnecessarily is nothing but causing mental harassment to the petitioner and furthermore without issuing any notice under section 35(3) of BNSS, 2023 and the action of the police officials are highly objectionable. He submits that the impugned FIR has been lodged with malafide intent and ulterior purposes and motive. Finally he concluded his argument by submitting that no prima-facie offence is made out against the petitioner and as such the FIR be quashed.

6. When this petition came up before the Vacation Judge on 29.01.2026 the Vacation Judge granted interim protection to the petitioner that no coercive steps shall be taken against the petitioner.

7. Yesterday, the matter came up before this court and Mr. Sandeep Sharma, learned A.G.A. on instructions apprise to this 3 court that the petitioner is indulged in criminal activities since 2018 and as many as there are ten cases against him and most of the crime he has committed in the geographical area of P.S. Basant Vihar and P.S. Cantt of Dehradun city. Mr. Sandeep Sharma, learned A.G.A. also apprise to this court that despite the notice issued under section 35(3) of BNSS, 2023 as well as notice under section 179 of BNSS, 2023 neither the petitioner nor their parents turn up to cooperate with the investigation. Learned A.G.A. also pointed out that not only this even in this petition the petitioner deliberately suppressed about his criminal history and also pointed out that the impugned FIR is also lodged in the same police station i.e. P.S. Basant Vihar where he has repeatedly indulged in criminal activities.

8. After gone through with the entire petition admittedly there is no disclosure about past history. The matter is posted for today and the SHO of both the police stations i.e. P.S. Basant Vihar and P.S Cantt were asked to join the proceeding through V.C. and Mr. Ashok Rathore, who is the SHO of Police Station Basant Vihar informs about ten criminal cases and most of the cases are in P.S. Basant Vihar. The concerned I.O. Mr. Vinay Bhatt also apprise to this court that three notices were personally served to the mother of the petitioner under section 179 i.e. on 15.08.2025, 23.08.2025 and 12.12.2025 and no one turned up to join the investigation then on 19.12.2025 the notice was affixed in the house of the petitioner. The I.O. also pointed out that not a single day the petitioner make an attempt to join the investigation.

9. Learned A.G.A. Mr. Sandeep Sharma submits that apparently the petitioner is misusing the interim protection granted by the vacation court on 29.01.2026.

10. Learned counsel for the petitioner denied this fact that any such notice under section 35(3) and section 179 of BNSS, 2023 4 were served either to the petitioner or to his parents. In support of his argument he has placed reliance on the judgment of the Hon'ble Apex Court in the case of Mohd. Wajid vs. State of U.P. and Others 2023 (20) SCC 219 and particularly he has placed reliance to paragraph 9.2, 43 and 44, which are being reproduced herein as under:

"9.2. Accused Iqbal has absconded from the jurisdiction of this Hon'ble Court and has in all likelihood absconded from the country. It is humbly submitted that a person who is not within the jurisdiction of this Hon'ble Court and has not signed any affidavit or vakalatnama, cannot be entitled for any relief.
43. The learned Additional Advocate General appearing for the State vehemently submitted that considering the gross criminal antecedents of the appellants before us, the criminal proceedings may not be quashed. The learned Additional Advocate General appearing for the State in her written submissions has furnished details in regard to the antecedents of the appellants. A bare look at the chart may give an impression that the appellants are history sheeters and hardened criminals. However, when it comes to quashing of the FIR or criminal proceedings, the criminal antecedents of the accused cannot be the sole consideration to decline to quash the criminal proceedings. An accused has a legitimate right to say before the Court that howsoever bad his antecedents may be, still if the FIR fails to disclose commission of any offence or his case falls within one of the parameters as laid down by this Court in the case of Bhajan Lal (supra), then the Court should not decline to quash the criminal case only on the ground that the accused is a history sheeter. Initiation of prosecution has adverse and harsh consequences for the persons named as accused.
44. In Directorate of Revenue and another v. Mohammed Nisar Holia, (2008) 2 SCC 370, this Court explicitly recognises the right to not to be disturbed without sufficient grounds as one of the underlying mandates of Article 21 of the Constitution. Thus, the requirement and need to balance the law enforcement power and protection of citizens from injustice and harassment must be maintained. It goes without saying that the State owes a duty to ensure that no crime goes unpunished but at the same time it also owes a duty to ensure that none of its subjects are unnecessarily harassed."

11. By referring the aforesaid judgment learned counsel argued that in the aforesaid case there were 45 criminal cases against the accused person including rape cases, illegal mining, fraud cases, 5 assault cases and other criminal cases and he was indulged in criminal activities since 1990. He submits that merely on the ground that the petitioner was having criminal history of ten cases the police officials have no authority to bypass the guidelines formulated by the Hon'ble Apex Court in the case of Arnesh Kumar.

12. The another judgment, which he has placed reliance is in the case of Munnesh vs. State of Uttar Pradesh 2025 SCC Online SC 1319 and by referring paragraph 12 learned counsel submits that the requirement of disclosure of previous criminal cases is only mandatory in the bail application and no in a writ petition, wherein, the FIR is questioned.

13. He also submits that the impugned FIR is liable to be quashed since from the contents of the FIR no offence is made out and furthermore falls under the category of seven cases as categorized by the Hon'ble Apex Court in the case of State of Haryana vs. Bhajan Lal 1992 SCC (Supp) Vol 1 Page 335. The seven category of cases as categorized by the Hon'ble Apex Court in the case of State of Haryana vs. Bhajan Lala (supra) are as follows:

(a) where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima facie constitute any offence or make out a case against the accused;
(b) where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not disclose a cognizable offence, justifying an investigation by police officers under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code;
(c) where the uncontroverted allegations made in the FIR or 'complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused;
(d) where the allegations in the FIR do not constitute a cognizable offence but constitute only a non-cognizable offence, 6 no investigation is permitted by a police officer without an order of a Magistrate as contemplated under Section 155(2) of the Code;
(e) where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused;
(f) where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party;
(g) where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge. In the instant case, the allegations made in the complaint, do clearly constitute a cognizable offence on and this case does not call for the exercise of extraordinary or inherent powers of the High Court to quash the F.I.R. itself.

Learned counsel for the petitioner concluded his argument by placing reliance of the aforesaid judgment and submits that this is a fit case in which the FIR has to be quashed.

14. On the other side, Mr. Sandeep Sharma, learned A.G.A. argued that from the contents of the impugned FIR apparently prima-facie cognizable offences are made out and the law is very well settled if from the contents of the FIR the cognizable offence is made out there is no any question for quashing of the FIR.

15. Mr. Sharma further submits that since from the contents of the FIR prima-facie the offences are made out and there are injured persons who got injuries also in most vital part of the body i.e. the head and as such the instant petition is liable to be dismissed. He also submits that since the petitioner herein has suppressed about his criminal history and on this account also the petition is liable to be dismissed with the exemplary cost. In reference to the judgment as relied upon by the learned counsel 7 for the petitioner in the case of Mohd. Wajid (supra), he submits that the argument as advanced by the learned counsel for the petitioner is thoroughly misconceived since that facts the said case are different.

16. Mr. Sharma submits that though in paragraph 2 of the petition the petitioner pleaded that he is a law abiding citizen but as a matter of fact the petitioner is indulged in criminal activity since 2018 in the geographical area of two police stations i.e. Basant Vihar and Cantt. Of Dehradun city, therefore, the averment as made in paragraph 2 of the petition that he is law abiding citizen is misleading on.

17. At this juncture, since the concerned I.O. apprise to this court that despite several notices neither the petitioner nor his parents joined investigation, which is denied by the learned counsel for the petitioner and furthermore the injury report of the injured are also not on record, the matter is posted on 26.02.2026 in order to enable the State to produce notices as well as the injury report of the injured persons.

18. Put up this matter on 26.02.2026.

19. Till then interim order shall continue.

(Rakesh Thapliyal, J.) 24.02.2026 PR