Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 14333 of 2010 Petitioner :- Gulab Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Sanjay Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioner and learned A.G.A. appearingÂ
for the State.Â
The relief sought in this petition is for quashing of the F.I.R. registered atÂ
case crime no.624 of 2010, under Sections 504, 506 IPC and SectionÂ
3(1) X S.C./S.T. Act, P.S. Badhalganj, District Gorakhpur.Â
The Full Bench of this court in Ajit Singh @ Muraha Vs. State of U.P. &Â
others (2006 (56) ACC 433) reiterated the view taken by the earlier FullÂ
Bench in Satya Pal Vs. State of U.P. & others (2000 Cr.L.J. 569) thatÂ
there can be no interference with the investigation or order staying arrestÂ
unless cognizable offence is not exÂfacie discernible from the allegationsÂ
contained in the F.I.R. or there is any statutory restriction operating onÂ
the power of the Police to investigate a case as laid down by the ApexÂ
Court in various decisions including State of Haryana Vs. Bhajan Lal &Â
others  (AIR  1992  SC  604)  attended  with  further  elaboration  thatÂ
observations  and  directions  contained  in  Joginder  Kumar’s  caseÂ
(Joginder Kumar Vs. State of U.P. & others (1994) 4 SCC 260 contradictÂ
extension to the power of the High Court to stay arrest or to quash anÂ
F.I.R. under article 226 and the same are intended to be observed inÂ
compliance  by  the  Police,  the  breach  whereof,  it  has  been  furtherÂ
elaborated,  may  entail  action  by  way  of  departmental  proceeding  orÂ
action under the contempt of Court Act. The Full Bench has further heldÂ
that it is not permissible to appropriate the writ jurisdiction under ArticleÂ
226 of the constitution as an alternative to anticipatory bail which is notÂ
invocable in the State of U.P. attended with further observation that whatÂ
is not permissible to do directly cannot be done indirectly.Â
The learned counsel for the petitioner has not  brought forth anythingÂ
cogent or convincing to manifest that no cognizable offence is disclosedÂ
prima facie on the allegations contained in the F.I.R. or that there wasÂ
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 theÂ
view  that  the  allegations  in  the  F.I.R.  do  disclose  commission  ofÂ
cognizable  offence  and/therefore  no  ground  is  made  out  warrantingÂ
interference by this Court.
The petition is accordingly dismissed.
Order Date :- 6.8.2010
Mustaqeem.