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 9, Cited by 0]

Allahabad High Court

Chhavi Lal Yadav vs State Of U.P. Thru. Secy. Home Deptt And ... on 29 November, 2022

Bench: Rajesh Singh Chauhan, Mohd. Aslam





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 9
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 8948 of 2022
 

 
Petitioner :- Chhavi Lal Yadav
 
Respondent :- State Of U.P. Thru. Secy. Home Deptt And Others
 
Counsel for Petitioner :- Kaushal Kishore Tewari
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Rajesh Singh Chauhan,J.
 

Hon'ble Mohd. Aslam,J.

Heard learned counsel for the petitioner and learned A.G.A. for the State.

This petition seeks issuance of a writ in the nature of certiorari for quashing of the F.I.R. registered as FIR/Case Crime No.0388 of 2022, under Sections 452, 323, 504, 506 I.P.C. & 3(1)(Da) & 3(1)(Dh) & 3(2)(va) of SC/ST Act, Police Station- Isha Nagar, District- Lakhimpur Kheri.

At the outset, learned counsel for the petitioners has submitted that the offence allegedly committed entails maximum imprisonment of seven years and as such the Investigating Officer be directed to take recourse to the procedure provided under Section 41-A of the Code of Criminal Procedure, 1973 (for short "Code"). In support of his contention, he has placed reliance upon the case of "Arnesh Kumar Vs. State of Bihar, (2014) 8 SCC 273".

In Arnesh Kumar (supra), the Apex Court has held that the police officers should not automatically arrest the accused when the offence with which the accused is charged provides for a maximum punishment of imprisonment which may extend to seven years and fine. It was held that in such cases, the power of arrest should be exercised only when the conditions enumerated in Section 41 of the Code are satisfied. The Court then took into account the provisions of Section 41-A of the Code and held as under:-

"The aforesaid provision makes it clear that in all cases where the arrest of a person is not required under Section 41(1) Cr.P.C., the police officer is required to issue notice directing the accused to appear before him at a specified place and time. Law obligates such an accused to appear before the police officer and it further mandates that if such an accused complies with the terms of notice he shall not be arrested, unless for reasons to be recorded, the police officer is of the opinion that the arrest is necessary. At this stage also, the condition precedent for arrest as envisaged under Section 41 Cr.P.C. has to be complied with and shall be subject to the same scrutiny by the Magistrate as aforesaid."

In view of the prayer made by the learned counsel for the petitioners, this writ petition is finally disposed of with a direction to the Investigating Officer to take action only after complying with the provisions of Section 41-A of the Code, in case the offences under investigation entail fine and maximum imprisonment upto seven years.

Order Date :- 29.11.2022 Anil K. Sharma (Mohd. Aslam, J.) (Rajesh Singh Chauhan, J.)