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 1, Cited by 0]

Allahabad High Court

Satinder Singh Bhasin @ Montu Bhasin vs State Of U.P. And 2 Others on 5 December, 2019

Bench: Govind Mathur, Yogendra Kumar Srivastava





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Chief Justice's Court
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 1851 of 2019
 

 
Petitioner :- Satinder Singh Bhasin @ Montu Bhasin
 
Respondent :- State Of U.P. And 2 Others
 
Counsel for Petitioner :- Sushil Shukla
 
Counsel for Respondent :- G.A.,Dinesh Kumar Rai
 
Hon'ble Govind Mathur,Chief Justice
 
Hon'ble Dr. Yogendra Kumar Srivastava,J.
 

To quash the First Information Report filed against the petitioner/s this petition for writ is preferred. A copy of the report aforesaid is available on record.

On going through the FIR, we are satisfied that no case is made out to quash the same. The contents of the report discloses commission of cognizable offence that demands investigation. It would be also be appropriate to state that prima facie we are also not satisfied that it is necessary to meet the ends of justice to quash the FIR and further that the investigation required to be made shall be abuse of the process.

In light of whatever stated above, we are not inclined to quash the FIR.

The petitioner/s has also prayed for an interim order to stay the arrest during the course of investigation relating to the FIR that is sought to be quashed in this petition for writ. In our opinion, when we are not inclined to grant the main relief sought by the petitioner/s, it would not be appropriate to grant the ancillary relief. Beside that the petitioner/s is/are having an efficacious remedy by way of filing an application under Section 438 of the Code of Criminal Procedure, 1973 (Uttar Pradesh Amendment) to have anticipatory bail apprehending arrest.

The petitioner/s may avail such remedy if so advised. If any interim order passed in this petition for writ is in operation staying arrest of the petitioner/s, the same shall remain in currency till 2nd January, 2020, provided the petitioner/s move an application before the Court competent as per provisions of Section 438 of the Code of Criminal Procedure, 1973 (Uttar Pradesh Amendment) on or before 2nd January, 2020.

The petition for writ is disposed of accordingly.

Order Date :- 5.12.2019 Rameez .

(Dr. Y.K. Srivastava,J.) (Govind Mathur,C.J.)