Allahabad High Court High Court

Imran vs State Of U.P. & Others on 13 January, 2010

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 539 of 2010

Petitioner :- Imran
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Brij Lal Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner 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. 964 of 2009 under section 307 I.P.C. police station Nauchandi District Meerut.  
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 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 :- 13.1.2010
o.k.