Allahabad High Court High Court

Shamim And Another vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Shamim And Another vs State Of U.P. & Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 485 of 2010

Petitioner :- Shamim And Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Mathura Prasad
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners learned A.G.A. appearing for the State. 
The relief sought in this petition is for quashing of the F.I.R. registered at case crime no. 
277 of 2009 under sections 2/3 of U.P. Gangster Act, P.S Lalauli District Fatehpur. 
The Full Bench of this court in Ajit Singh @ Muraha v. State of U.P. and others (2006 
(56) ACC 433) 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 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   have   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.

However, it is provided that in case the petitioners surrender and apply for bail within 15 days from 
today   before   the   courts   below,  the   same   shall   be   considered   and   decided   expeditiously   on   its 
intrinsic merit by the courts below in accordance with the provisions of Gangsters Act. 

Order Date :- 13.1.2010
Shahnawaz