Allahabad High Court High Court

Shiv Balak And Others vs State Of U.P. And Others on 3 February, 2010

Allahabad High Court
Shiv Balak And Others vs State Of U.P. And Others on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3287 of 2010

Petitioner :- Shiv Balak And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A.K. Rastogi
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application has been filed by the applicants Shiv Balak and eight 
others against the order dated 18.1.2010 passed by Addl. Civil Judge 
(J.D.)/ J.M. Court no. 11, Fatehpur in case No. 197 of 2009 whereby 
the   application   under   section   156(3)   has   been   allowed   and   the 
Officer Incharge of the police station concerned has been directed to 
register   the  case  and  investigate  the  same  in  exercise  of   powers 
conferred under section 156(3) Cr.P.C. 

It   is  contended  by  the  learned  counsel  for   the  applicants   that  the 
impugned order is illegal, it has not been passed in accordance with 
the provisions of law.

It has been rebutted by the learned A.G.A. by submitting that there is 
no   illegality   in   the   impugned   order   because   on   the   basis   of   the 
allegations made in the application under section 156(3) Cr.P.C. a 
prima facie cognizable offence is made out and the allegations are of 
such nature which requires investigation. There is no illegality in the 
impugned order.

Considering the submissions made by the learned counsel for the 
applicants   and   the   learned   A.G.A.   and   from   the   perusal   of   the 
application under section 156(3) Cr.P.C., it appears that on the basis 
of the allegation made therein a prima facie cognizable offence is 
made out and the allegations are of such a nature which requires 
investigation, the impugned order is not suffering from any illegality or 
irregularity, therefore, the prayer for quashing the impugned order is 
refused.

It is further contended that the applicants are men of peace loving. 
They shall cooperate with the investigation. In case, the applicants 
are arrested and sent to jail during investigation, the applicants shall 
suffer irreparable loss. Therefore, the applicants may not be arrested 
during investigation.

Considering   the   facts,   circumstances   of   the   case   and   the 
submissions made by the learned counsel for the applicants and the 
learned   A.G.A,   it   is   directed   that  in   case  the   FIR   has   not   been 
registered till today, if it is lodged subsequently, in pursuance to 
the   impugned   order,   the   applicants   shall   not   be   arrested   during 
investigation of the case but the applicants shall cooperate with the 
investigation.

With this direction this application is finally disposed of.
Order Date :- 3.2.2010
RPD