Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 13, Cited by 0]

Allahabad High Court

Babloo Rajbhar vs State Of U.P. And Another on 28 February, 2020





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 78
 

 
Case :- APPLICATION U/S 482 No. - 8030 of 2020
 

 
Applicant :- Babloo Rajbhar
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Lakshman Tripathi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Om Prakash-VII,J.
 

Heard learned counsel for the applicant and the learned AGA appearing for the State.

This application under Section 482 Cr.P.C. with the prayer to quash the charge sheet as well as proceedings of S. T. No. 46 of 2020 (State Vs. Babloo Rajbhar) arising out of crime no. 194 of 2019, under Sections 363, 366, 504, 506, 354, 354 (ga), 323 IPC and Section 7/8 POCSO Act, Police Station Rohania, district Varanasi pending in the court of Special Act, POCOS Act, Varanasi. Further prayer has been made to stay the proceedings of the aforesaid case.

It is submitted by the learned counsel for the applicant that the FIR has been lodged on false grounds while the applicant had not committed any offence. The police has also submitted charge sheet on the basis of insufficient evidence against the applicant. Essential ingredients to constitute offence are lacking. The present prosecution has been instituted with a malafide intention. Learned counsel for the applicant pointed out certain documents and statements in support of the contention.

Learned A.G.A. has opposed the prayer.

From a perusal of the material available on record and keeping in view of the facts of the case, at this stage it cannot be said that offences levelled against the applicant are not made out. All the submissions made at the bar relate to the disputed questions of fact, which cannot be adjudicated upon by this Court under Section 482 Cr. P.C. At this stage only a prima facie case is to be seen in the light of the law laid down by the Hon'ble Supreme Court in the cases of R. P. Kapur Vs. State of Punjab A.I.R. 1960 S.C. 866; State of Haryana Vs. Bhajan Lal 1992 SCC (Cr.) 426; State of Bihar Vs. P. P. Sharma 1992 SCC (Cr.) 192 and lastly Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another (Para 10) 2005 SCC (Cr. ) 283. The prayer made in the application is refused.

At this stage, learned counsel for the applicant prays that a direction may be issued to the Court below for expeditious disposal of the bail application of the applicant.

Hence it is directed that in case the applicant surrenders before the court below and applies for bail within 30 days from today the same shall be considered and decided in view of the settled law. For a period of 30 days from today, no coercive action shall be taken/given effect to against the applicant. It is made clear that no further time will be allowed to the applicant for surrender before the court concerned.

With the above observations, the application stands disposed of.

Order Date :- 28.2.2020 Sachdeva