Allahabad High Court High Court

Janardan Tewari & Others vs State Of U.P. & Others on 20 July, 2010

Allahabad High Court
Janardan Tewari & Others vs State Of U.P. & Others on 20 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12906 of 2010

Petitioner :- Janardan Tewari & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sudhir Kumar Agarwal
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners and Shri Sunil Kumar Dubey, 

the learned counsel appearing for State Power Corporation. 

The relief sought in this petition is for quashing of the F.I.R. registered at 

case crime no.351 of 2010, under Sections 147, 323, 504, 332, 353, 

336, 347, 427 IPC and Section 7 Criminal Law Amendment Act, P.S 

Goverdhan, District Mathura. 

The Full Bench of this court in Ajit Singh @ Muraha Vs. State of U.P. & 

others (2006 (56) ACC 433) reiterated the view taken by the earlier Full 

Bench in Satya Pal Vs. State of U.P. & 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 Vs. Bhajan Lal & 

others   (AIR   1992   SC   604)   attended   with   further   elaboration   that 

observations   and   directions   contained   in   Joginder   Kumar’s   case 

(Joginder Kumar Vs. State of U.P. & 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 of Court Act. 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 petitioners 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 :- 20.7.2010
Mustaqeem.