Allahabad High Court High Court

Heera Sahani vs State Of U.P. on 25 January, 2010

Allahabad High Court
Heera Sahani vs State Of U.P. on 25 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 15815 of 2007

Petitioner :- Heera Sahani
Respondent :- State Of U.P.
Petitioner Counsel :- Anand Priya Singh
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

The arrest of the petitioner was stayed by an interim order passed in this writ petition. The
investigation had not been stayed. It is not known whether the investigation has been completed
yet or not.

We have heard learned counsel for the petitioner and the learned A.G.A.

In the case of Mahendra Lal Das v State of Bihar 2002 SCC (Crl) 110 it has been held by the
Supreme Court that while interference by Courts at investigation stage is not called for, the
investigating agency cannot be given latitude of protracting the conclusion of the investigation
without any limit of time.Having considered the lapse of time since lodging of the FIR, we
dispose of this writ petition with the following orders:

(1) The investigation will be completed within three months of the date on which a certified
copy of this order is presented before the Investigating Officer or any police officer of the
district to whom the investigating officer is directly subordinate;

(2) The petitioner will not be arrested during pendency and for the purpose of investigation,
provided a certified copy of this order is presented before the police officer as directed above
within one month from today;

(3) If certified copy is not presented within the time aforesaid the stay of arrest will not operate;

(4) If at the conclusion of the investigation, a charge sheet is submitted instead of final report, it
will be open to the Judicial Magistrate, if he decides to take cognizance, to summon the accused
by summons or warrants in accordance with Section 204 Cr.P.C. after copies have been
prepared for compliance with Section 207/208 Cr.P.C.

(5) If for any unavoidable reason, the investigation cannot be completed within the aforesaid
time of three months, it will be open to the investigating officer to apply in this writ petition by
means of a misc. application for enlargement of said time of three months by giving details of
the investigation conducted during the aforesaid period of three months and also giving reasons
why the investigation could not be completed within the time specified above;

(6) If the charge sheet is decided to be submitted to the Court of magistrate, in column no. 3 of
the prescribed form of charge sheet, it will be mentioned that the accused have not been
arrested on account of stay order granted by this Court;

(7) The accused will cooperate with the investigation and in case of non-cooperation or
otherwise if the Investigating Officer is of the opinion that for any other valid reason the arrest
of accused is necessary during or for the purpose of investigation it will be open to the
Investigating Officer to apply in this writ petition by means of a Misc. application giving details
of non-cooperation as also details of what kind of cooperation is expected by the accused for
completing investigation or why the arrest is otherwise necessary so that interim stay of arrest
granted hereby may be vacated.

Order Date :- 25.1.2010
KU