Allahabad High Court
Smt. Kajal Arya @ Gulafsha And Another vs State Of U.P. Thru Secy. And 2 Others on 17 November, 2014
Bench: Ravindra Singh, Mohd. Tahir
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 21633 of 2014 Petitioner :- Smt. Kajal Arya @ Gulafsha And Another Respondent :- State Of U.P. Thru Secy. And 2 Others Counsel for Petitioner :- Manjesh Yadav,A.R. Nadiwal Counsel for Respondent :- Govt.Advocate Hon'ble Ravindra Singh,J.
Hon'ble Mohd. Tahir,J.
Parcha filed by Sri Avinash Pandey, Advocate, on behalf of respondent no. 3, is taken on record.
Heard the learned counsel for the petitioners, learned counsel appearing for respondent no. 3 and the learned A.G.A.
This petition has been filed by the petitioners Smt. Kajal Arya @ Gulafsha and Kuldeep with a prayer to quash the F.I.R. in case crime no. 876 of 2014, under sections 363,366 I.P.C., P.S. Kairana, District Shamli.
From the perusal of the F.I.R. it appears that on the basis of the allegations made therein prima facie cognizable offence is made out. There is no ground for interfering. In the F.I.R. Therefore, the prayer for quashing the impugned F.I.R. is refused.
However, considering the submission made by the learned counsel for the petitioners that the kidnapped girl Smt. Kajal Arya @ Gulafsha shall be produced within 20 days from today, it is directed that in case the petitioner no. 2 produce the alleged kidnapped girl within 20 days from today before the Chief Judicial Magistrate, Shamli where she shall be identified by the first informant and the officer in charge of the police station concerned thereafter she shall be produced before the C.M.O. Shamli by the I.O. or the police officer concerned for her medical examination to determine her age etc., thereafter, on the application filed by the I.O. or the Officer In charge of the police station concerned, the statement of the alleged kidnapped girl shall be recorded under section 164 Cr.P.C. by the learned C.J.M. concerned, till then no coercive steps shall be taken against the petitioners. In case, the alleged kidnapped girl appears to be major and does not support the prosecution story, the petitioners shall not be arrested till the submission of the police report under section 173(2) Cr.P.C.. In case, the alleged kidnapped girl appears to be minor or support the prosecution story, the petitioners may be arrested by the I.O. In default, of the production of the alleged kidnapped girl in the above mentioned case, the I.O. shall be free to make arrest of the petitioners. It is further directed that issue of custody of the alleged kidnapped girl shall be decided by the C.J.M concerned in accordance with law.
In case the petitioners approach the S.P. Shamli to provide them protection for the purpose of producing the girl before the court concerned to record the statement of the kidnapped girl Smt. Kajal Arya @ Gulafsha under section 164 Cr.P.C., and for medical examination, the same shall be provided.
With the above direction this petition is finally disposed of Order Date :- 17.11.2014 v.k.updh.