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 19, Cited by 0]

Allahabad High Court

Mohd. Amir vs State Of U.P. And 3 Others on 3 December, 2020

Bench: Manoj Kumar Gupta, Subhash Chand





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 35
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 13120 of 2020
 

 
Petitioner :- Mohd. Amir
 
Respondent :- State Of U.P. And 3 Others
 
Counsel for Petitioner :- Sunil Kumar Dubey
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Manoj Kumar Gupta,J.
 

Hon'ble Subhash Chand,J.

Heard Sri Sunil Kumar Dubey, learned counsel for the petitioner and learned AGA for the State.

The present writ petition has been filed by the petitioner, praying for quashing of the First Information Report, registered as Case Crime No. 0533 of 2019, under Sections 147, 148, 149, 109, 114, 323, 307, 332, 336, 337, 341, 353, 427, 505 IPC, and Section 3/4 of Prevention of Damage to Public Property Act, 1984 and Section 7 of Criminal Law Amendment Act 1932, P.S. Chandausi, District Sambhal, with a further prayer to stay his arrest during pendency of investigation of the said case.

Learned AGA opposed the prayer for quashing of the First Information Report and stay of arrest and submitted that from the perusal of First Information Report, commission of a cognizable offence is clearly made out, therefore, the writ petition be dismissed.

We have gone through the allegations in the First Information Report and we find that the same clearly discloses commission of a cognizable offence, consequently, we agree with the submission of learned AGA that the First Information Report cannot be quashed.

In respect of the second prayer made by learned counsel for the petitioners for stay of arrest of the petitioners till submission of the report under Section 173(2) of the Code of Criminal Procedure, 1973, we would like to take notice of the law laid down by Supreme Court in State of Telengana v. Habib Abdullah Jellani; 2017 (2) SCC 779 wherein the Supreme Court has disapproved an order restraining the Investigating Agencies from arresting the accused where prayer for quashing the FIR has been declined. Relying on the said decision, the Supreme Court entertained Special Leave to Appeal (Crl.) No. 4650 of 2020 (Samiksha Singh @ Nikki v. The State of U.P. & Others) wherein similar direction issued by the High Court staying arrest until the submission of report under Section 173(2) Cr.P.C. was under challenge. The order is as follows: -

"1. Mr Sanchit Garga, learned counsel appearing on behalf of the petitioner, submits that while the High Court declined to quash the FIR, at the same time, it has granted an order protecting the accused from arrest until the submission of the report under Section 173(2) of the Code of Criminal Procedure 1973 which, it has been submitted, is impermissible in law. He relies on a decision of this Court in State of Telengana v. Habib Abdullah Jeelani.
2. Issue notice, returnable in three weeks.
3. Liberty to serve the Standing Counsel for the State of Uttar Pradesh, in addition."

Having regard to the law laid down by Supreme Court in State of Telengana (supra), we also decline to grant the second prayer.

Before parting, we would like to quote the observations made by the Supreme Court in Jogender Kumar Vs. State of U.P., AIR 1994 SC 1349 in relation to personal liberty of a citizen and the manner in which police officer should exercise his power to arrest accused person, so that the same is duly complied with:-

"No arrest can be made in a routine manner on a mere allegation of commission of an offence made against a person. It would be prudent for a police officer in the interest of protection of the constitutional rights of a citizen and perhaps in his own interest that no arrest should be made without a reasonable satisfaction reached after some investigation as to the genuineness and bona fides of a complaint and a reasonable belief both as to the person's complicity and even so as to the need to effect arrest. Denying a person of his liberty is a serious matter. The recommendations of the Police Commission merely reflect the constitutional concomitants of the fundamental right to personal liberty and freedom. Aperson is not liable to arrest merely on the suspicion of complicity in an offence. There must be some reasonable justification in the opinion of the officer effecting the arrest that such arrest is necessary and justified. Except in heinous offences, an arrest must be avoided if a police officer issues notice to person to attend the Station House and not to leave the Station without permission would do."

The writ petition is accordingly dismissed with the above observations. This is without prejudice to the right of the petitioner to seek anticipatory bail/bail, in case the situation warrants. If any such recourse is taken, the bail application shall be disposed of expeditiously, without being influenced by any observation made in the instant order.

(Subhash Chand, J.) (Manoj Kumar Gupta, J.) Order Date :- 3.12.2020 Jaideep/-