Allahabad High Court High Court

Surendra Mishra vs State Of U.P. And Others on 3 August, 2010

Allahabad High Court
Surendra Mishra vs State Of U.P. And Others on 3 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14051 of 2010

Petitioner :- Surendra Mishra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manoj Kumar Srivastava
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.378 of 2010 C 11 under 
section 419,  420,  467, 468, 471,  472,  120B  IPC P.S.  Rudrapur Distt 
Deoria.

Irrespective of merits of the case, 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