Allahabad High Court High Court

Shakuntala Upadhyay And Another vs State Of U.P. And Another on 29 June, 2010

Allahabad High Court
Shakuntala Upadhyay And Another vs State Of U.P. And Another on 29 June, 2010
Court No. - 18

Case :- U/S 482/378/407 No. - 2748 of 2010

Petitioner :- Shakuntala Upadhyay And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sabir Ali,Shahid Raza
Respondent Counsel :- Govt. Advocate

Hon'ble S.N.H. Zaidi,J.

Heard learned counsel for the petitioners and the learned A.G.A. for opposite
party no. 1.

Issue notice to opposite party no. 2 returnable at an early date.

Counter affidavit may be filed within four weeks. Rejoinder affidavit, if any,
may be filed within two weeks thereafter.

List after expiry of the aforesaid period.

The contention of the learned counsel for the petitioners is that the petitioners
are the police Sub Inspectors and petitioner no. 1 is posted as Station Officer
in Mahila Thana at Faizabad whereas petitioner no. 2 is posted in the said
police station and is the investigating officer of Case Crime No. 19 of 2009
under sections 498-A, 323, 506 I.P.C. & 3/4 D.P.Act of the said police
station. It is also contended that opposite party no. 2, who was an accused in
the said criminal case, was arrested by the petitioners and the money and
other articles recovered from his possession were deposited at the Police
Station vide entries in the G.D. No. 17 dated 19.2.2009 of the Police Station,
but on a complaint of opposite party no. 2 with the allegation that the
petitioners had taken away the money and other articles after beating him, the
concerned Magistrate on the basis of the evidence recorded under section 200
and 202 Cr.P.C. has illegally taken the cognizance of the offences of sections
382 and 504 I.P.C. against the petitioners without any previous sanction as
required by section 197 Cr.P.C.

The entries of G.D.No. 17 dated 19.2.2009 (Annexure 8) show that the money
and articles recovered from the possession of accused-opposite party no. 2,
was deposited at the police station.

In view of above, the operation of the order dated 17.2.2010 passed by IInd
Additional Civil Judge/Additional Chief Judicial Magistrate-Faizabad, passed
in Criminal Case No. 440 of 2010 shall remain stayed till the next date of
listing.

Order Date :- 29.6.2010

Rizvi