Allahabad High Court High Court

Ajay Kumar @ Babloo vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Ajay Kumar @ Babloo vs State Of U.P. And Others on 5 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26714 of 2009

Petitioner :- Ajay Kumar @ Babloo
Respondent :- State Of U.P. And Others
Petitioner Counsel :- P.K. Upadhyay
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,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.295  of   2009   under 
section 406 IPC P.S. Madhuadih District Varanasi. The allegations relate 
to theft of motor cycle. At the relevant time, the petitioner and respondent 
no. 4 who was the owner of the motor cycle had stopped at place and 
while the respondent no. 4 was busy talking with someone, the motor 
cycle was stolen away. Subsequently, the needle of investigation turned 
on the petitioner who rushed to this court for the relief as aforesaid.

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 :- 5.1.2010
MH