Allahabad High Court High Court

Satendra Singh vs State Of U.P. & Others on 5 July, 2010

Allahabad High Court
Satendra Singh vs State Of U.P. & Others on 5 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11800 of 2010

Petitioner :- Satendra Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Randhir Singh,Manoj Yadav
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. appearing for the State.

The relief sought in this petition is for quashing of the F.I.R. registered at case crime no.280 of
2010, under Sections 406 and 506 IPC, P.S Munda Pandey District Moradabad.
The Full Bench of this court in Ajit Singh @ Muraha Vs. State of U.P. & others (2006 (56) ACC

433) reiterated the view taken by the earlier Full Bench in Satya Pal Vs. State of U.P. & others
(2000 Cr.L.J. 569) that there can be no interference with the investigation or order staying arrest
unless cognizable offence is not ex-facie 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 Vs. Bhajan Lal &
others (AIR 1992 SC 604) attended with further elaboration that observations and directions
contained in Joginder Kumar’s case (Joginder Kumar Vs. State of U.P. & 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 :- 5.7.2010
Gss