Allahabad High Court High Court

Prem Chand vs State Of U.P. & Others on 3 August, 2010

Allahabad High Court
Prem Chand vs State Of U.P. & Others on 3 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14021 of 2010

Petitioner :- Prem Chand
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajeev Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,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.572 of 2010 under section 272 
IPC  PS Rampur Distt Jaunpur. 

We have considered the submissions in all its pros and cons.

Be that as it may, 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 :- 3.8.2010
MH