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 2, Cited by 5]

Allahabad High Court

Rajiv Kumar Singh vs State Of U.P. And 2 Others on 1 July, 2021

Bench: Bachchoo Lal, Shamim Ahmed





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 49
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 4709 of 2021
 

 
Petitioner :- Rajiv Kumar Singh
 
Respondent :- State Of U.P. And 2 Others
 
Counsel for Petitioner :- Imran Ullah,Vineet Vikram
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Bachchoo Lal,J.
 

Hon'ble Shamim Ahmed,J.

Heard learned counsel for the petitioner, learned A.G.A. for the respondents and perused the record.

This writ petition has been filed by the petitioner for quashing of the F.I.R. dated 11.6.2021 registered as Case Crime No. 0080 of 2021, under Sections 166A IPC, Police Station Chandpur, District Fatehpur with a further prayer not to arrest the petitioner in pursuance of the said F.I.R.

It is submitted by the learned counsel for the petitioner that the petitioner is being unnecessarily harassed at the behest of the complainant. If the offence alleged to have been committed by the petitioner be taken in entirety and charges are found to be proved, the petitioner cannot be awarded sentence of more than 7 years. In this view, the arrest of the petitioner 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 petitioner will have sufficient opportunity to rebut the allegations.

Considering the submissions advanced by the learned counsel for the petitioner, 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 petitioner 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 petitioner shall not be entitled to any benefit of this order.

The writ petition stands disposed of.

Order Date :- 1.7.2021 A.