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 0]

Allahabad High Court

Arvind Pal And 5 Others vs State Of U P And 2 Others on 25 November, 2020

Bench: Bachchoo Lal, Subhash Chandra Sharma





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 52
 
Case :- CRIMINAL MISC. WRIT PETITION No. - 13468 of 2020
 
Petitioner :- Arvind Pal And 5 Others
 
Respondent :- State Of U P And 2 Others
 
Counsel for Petitioner :- Anil Kumar Bind
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Bachchoo Lal,J.
 

Hon'ble Subhash Chandra Sharma,J.

Heard learned counsel for the petitioners and learned A.G.A. for the respondent nos. 1 & 2 and perused the record.

This petition has been filed by the petitioners seeking quashing of the F.I.R. dated 22.10.2020 registered as Case Crime No. 894 of 2020, under Sections 504, 506, 507, 509 I.P.C and 3/4 D.P. Act, Police Station- Izzat Nagar, District- Bareilly. With a further prayer not to arrest the petitioners in pursuance of the said F.I.R.

It is submitted by the learned counsel for the petitioners that the petitioners are being unnecessarily harassed at the behest of the complainant. If the offence alleged to have been committed by the petitioners be taken in entirety and charges are found to be proved, the petitioners cannot be awarded sentence of more than 7 years. In this view, the arrest of the petitioners should not be effectuated by the police personnel.

Per contra learned A.G.A. contended that the allegations made in the first information report cannot be aborted at this stage. The petitioners will have sufficient opportunity to rebut the allegations.

Considering the submissions advanced by the learned counsel for the petitioners, we do not find any cogent and convincing reason to quash the FIR, hence the prayer for quashing the FIR is refused.

The fact of the matter is that till date arrest has not been effectuated and this is mere apprehension of the petitioners that they would be arrested in breach of provisions as contained under Section 41(1)(b) read with Section 41-A of the Cr.P.C. Once there is statutory provision provided for then it is always expected that the said provisions would be adhered to and in case there is any violation of the same, complaint can also be made before the Magistrate concerned to remedy the situation.

In view of the above, it is hereby directed that in case arrest of petitioners is to be effectuated in the aforesaid case in which they are wanted, the concerned police personnel should deal with the matter in compliance of the provisions as contained under Section 41(1)(b) read with Section 41-A of the Cr.P.C.

It is further provided that if the investigation in this matter has been completed and police report under Section 173(2) Cr.P.C. has been filed, the petitioners shall not be entitled to any benefit of this order.

The writ petition stands disposed of.

Order Date :- 25.11.2020 G.S