Allahabad High Court High Court

Shalabh Goyal & Another vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Shalabh Goyal & Another vs State Of U.P. & Others on 19 January, 2010
                                 Court No. - 41

                                 Case :- CRIMINAL MISC. WRIT PETITION No. - 14624 of 2008

                                 Petitioner :- Shalabh Goyal & Another
                                 Respondent :- State Of U.P. & Others
                                 Petitioner Counsel :- Nitin Gupta
                                 Respondent Counsel :- Govt. Advocate

                                 Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,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.

No useful purpose would be served in keeping this petition pending any
longer. Accordingly, we dispose of this writ petition with the following
directions:

(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
miscellaneous 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 :- 19.1.2010
Naim