Allahabad High Court
Lalta Prasad And Others vs State Of U.P. Thru. Judicial Magistrate ... on 13 January, 2010
Author: Alok K. Singh
Bench: Alok K. Singh
Court No.28
Criminal Miscellaneous Case No. 122 of 2010
1- Lalta Prasad
S/o Late Lokai,
2- Chakra Prasad
S/o Late Lokai,
3- Smt. Chhoti
W/o Chakra Prasad,
All R/o Village Nanda Khera, Majra, Pilkhani,
Police Station Kasimpur, District Hardoi. ..........................Petitioners
Versus
State of U.P. and another ......................Opp. Parties
Hon'ble Alok K. Singh, J.
Heard the learned counsel for the petitioners, learned A.G.A. who has put in appearance on behalf of opposite party no.1.
At this stage notice in respect of opposite party no.2 is dispensed with. The application under Section 482 Cr.P.C. has been filed for quashing the entire proceedings of Complaint Case No.1360 of 2008, under Sections 498-A, 323 I.P.C. and Section 3/4 D.P. Act, Police Station Kasimpur, District Hardoi as also the order dated 07.03.2009.
The allegations are factual in nature that cannot be adjudicated in the present application. There does not appear to be any sufficient cogent ground for quashing of the entire proceeding of complaint case.
As far as the summoning order is concerned, it is a well settled law that it need not be a well reasoned and detailed order. The order impugned, however, is a well reasoned order. It has been passed on the basis of the statements under Sections 200 and 202 Cr.P.C. Its perusal shows that it has been passed after due application of mind and therefore I do not find any substance for either quashing the summoning order or the complaint.
Learned counsel for the petitioners, however, submits that the offences are triable by Magistrate and not so grave. Moreover all the petitioners being law abiding citizens intend to appear before the court below to participate in the proceedings after seeking bail.
Without entering into the merits of the case in view of the aforesaid facts and circumstances, it is directed that if the applicants appear before the court concerned and apply for bail within one month from today, both the courts below shall dispose of the application expeditiously, if possible, on same day in accordance with the Full Bench decision of this Court in the case of Srimati Amrawati and another Vs. State of U.P. 2004 CBC page 705 and Lal Kamlendra Pratap Singh Versus State of U.P. reported in 2009 (1) JIC 677 & 2009 (2) Crimes 4 (SC). Thereafter, the trial court may permit the applicants to appear through counsel and raise their objection, if any, against the initiation of trial proceedings against them at the stage of framing of charges. This relief is being granted up to the stage of framing of charges only provided the applicants after securing bail (1) furnish an undertaking to the satisfaction of the trial court that their counsel will remain present on their behalf and will represent them on each and every date, (2) they will not raise any objection as to the actual presence of the person who is facing trial, (3) no objection shall be raised that the evidence is being recorded in their absence, (4) an undertaking will also be given to the effect that they will be present before the court whenever called upon to do so at any stage. These directions are being accorded in the light of the observations made by Hon'ble Apex Court in the case of M/s Bhaskar Industries Ltd. Vs. Bhiwani Denim and Apparels Limited reported in 2001 Criminal Law Journal page 4250.
Till the aforesaid period of one month, bailable/non-bailable warrant, if any, shall be kept in abeyance.
With these observations this application under Section 482 Cr.P.C. is finally disposed of. 13.01.2010 PAL/CMC NO. 122 of 2010