Allahabad High Court High Court

Dezi Sabbarwal vs State Of U.P. & Others on 3 August, 2010

Allahabad High Court
Dezi Sabbarwal vs State Of U.P. & Others on 3 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14028 of 2010

Petitioner :- Dezi Sabbarwal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Abhishek Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner and also learned A.G.A. appearing for 
the State authorities.

By means of this petition, the petitioner has prayed for the relief of a writ of 
certiorari   quashing  the  F.I.R.   in  case  crime  no.   226  of   2010  under   section 
18/27 of Drug and Cosmetic Act and section 20/22/23 of N.D.P.S.Act P.S.Sarai 
Inayat Allahabad. The case substantially is that the petitioner had been running 
medical store without valid licence. 

In connection with the argument advanced across the bar, attention is drawn to 
the Full Bench of this court in Ajit Singh @ Muraha v. State of U.P. and others 
(2006 (56) ACC 433) in which this Court reiterated the view taken by the earlier 
Full Bench in Satya Pal v. State of U.P. and others (2000 Cr.L.J. 569) that 
there   can   be   no   interference   with   the   investigation   or   order   staying   arrest 
unless   cognizable   offence   is   not   ex­facie   discernible   from   the   allegations 
contained in the F.I.R. or there is any statutory restriction operating on the 
power of the Police to investigate a case as laid down by the Apex Court in 
various decisions including State of Haryana v. Bhajan Lal and others (AIR 
1992   SC   604)   attended   with   further   elaboration   that   observations   and 
directions contained  in Joginder Kumar’s case (Joginder Kumar v.  State  of 
U.P. and others (1994) 4 SCC 260 contradict extension to the power of the 
High Court to stay arrest or to quash an F.I.R. under Article 226 and the same 
are intended to be observed in compliance by the Police, the breach whereof, 
it   has   been   further   elaborated,   may   entail   action   by   way   of   departmental 
proceeding or action under the contempt. The Full Bench has further held that 
it is not permissible to appropriate the writ jurisdiction under Article 226 of the 
constitution as an alternative to anticipatory bail which is not invocable in the 
State of U.P. attended with further observation that what is not permissible to 
do directly cannot be done indirectly. 

The learned counsel for the petitioner has not brought forth anything cogent or 
convincing to manifest that no cognizable offence is disclosed prima facie on 
the allegations contained in the F.I.R. or that there was any statutory restriction 
operating on the police to investigate the case.

Having scanned the allegations contained in the F.I.R. the Court is of the view 
that the allegations in the F.I.R. do disclose commission of cognizable offence 
and therefore no ground is made out warranting interference by this Court. The 
petition is accordingly dismissed.

Order Date :- 3.8.2010
MH