Allahabad High Court High Court

Neetu @ Narendra vs State Of U.P. & Ors. on 16 June, 2010

Allahabad High Court
Neetu @ Narendra vs State Of U.P. & Ors. on 16 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10421 of 2010

Petitioner :- Neetu @ Narendra
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Ajay Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

Heard learned counsel for the petitioner and learned A.G.A.

By means of this petition filed under Article 226 of the
Constitution of India, challenge has been made to the notice dated
23.3.2010 issued by the Additional District Magistrate, Firozabad
under Section 3(1) of the U.P. Control of Goondas Act
(hereinafter referred to as “the Act”).

It is contended by learned counsel for the petitioner that since the
notice issued by the District Magistrate does not contain the
material allegations on the basis of which he formed his opinion as
such it does not meet the requirement and is not in accordance
with Section 3(1) of the Act. Reliance in support of the contention
has been placed on two Full Bench judgments of this Court in the
case of Ramji Pandey v State of U.P., 1981 Crl.L.J. 1083, Bhim
Sien Tyagi v State of U.P., 1999 (2) JIC 192 (Alld.) and the
Division Bench in the case of Raj Kumar Dubey v State of U.P.
and others, [2009(3) ADJ 361 (DB)].

Learned AGA has, however, tried to justify the impugned notice
by stating that in the notice subjective satisfaction has been
recorded by the District Magistrate on the ground that the activities
of the petitioner is dangerous to the general public and there is
reason to believe that he can commit any offence under Part-16, 17
& 22 I.P.C. and thus the notice meets the requirement of Section
3(1) of the Act.

We have considered the argument advanced by learned counsel for
the parties.

In the case of Ramji Pandey (Supra) it has been held by the Full
Bench that although the expression “material allegations” has not
been defined by that Act, according to the dictionary meanings, the
word “material” means “important and essential”, “of
significance”. The word “allegation” means statement or assertion
of facts. Thus the notice under Section 3(1) should contain the
essential assertions of facts in relation to the matters set out in
clauses (a), (b) and (c) of sub-section (1) of Section 3 of the Act.
It need not refer to any evidence or other particulars or details.

A bare perusal of the impugned notice filed as Annexure-1 to the
writ petition goes to show that case crime number and sections
under which the petitioner has been challaned have been
mentioned but the assertions of the broad particulars which are
required to be mentioned with regard to each of the cases, have not
been mentioned in the notice.

We do not find that the impugned notice conforms to the
requirement of Section 3(1) of the Act inasmuch as it does not
contain the material allegations even of general nature on the basis
of which the District Magistrate can be said to have formed his
opinion.

The law on the point being settled by two Full Bench decisions,
referred to above, the impugned notice does not conform to the
mandatory provision of Section 3(1) of the Act and cannot be
sustained and is hereby quashed.

The petition stands allowed.

It shall, however, be open to the District Magistrate, Firozabad to
issue a fresh notice in accordance with law.

Order Date :- 16.6.2010
Akv