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 16, Cited by 0]

Allahabad High Court

Santosh Maurya vs State Of U.P. & Anr. on 26 March, 2021





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 29
 

 
Case :- U/S 482/378/407 No. - 1782 of 2021
 

 
Applicant :- Santosh Maurya
 
Opposite Party :- State Of U.P. & Anr.
 
Counsel for Applicant :- Abhishek Srivastava,Balram Singh Bisht
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Mohd. Faiz Alam Khan,J.
 

Heard learned counsel for petitioner as well as learned Additional Government Advocate for State and perused the record.

By filing this 482 Cr.P.C. application, the petitioner has challenged the charge-sheet filed in pursuance of the First Information Report lodged at Case Crime No. 0060 of 2019, under Sections 323,504,506 I.P.C. and Section 3(1)(r) and 3(1)(s) of Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act, 1989, Police Station Bazar Khala, District Lucknow and also the summoning order dated 16.01.2021 passed by the trial court, whereby the cognizance of the offence has been taken and the process has been issued against the petitioner and the entire proceedings of Special Trial No.270 of 2020 (State Vs. Santosh Maurya) in the aforesaid case.

Learned counsel for the petitioner submits that the petitioner has been falsely implicated in the aforesaid First Information Report and the Investigating Officer without investigating the case in right perspective has submitted the charge-sheet and the trial court has also committed a manifest illegality in taking the cognizance of the offence and issuing the process against the petitioner, while it was evident that there is no sufficient material against the petitioner.

It is further submitted that pendency of the instant criminal proceedings against the petitioner are nothing but the abuse of the process of law and, therefore, the charge sheet as well as the summoning order whereby the petitioner was summoned be quashed.

Learned Additional Government Advocate, however, controverts the submissions of learned counsel for petitioner on the ground that this is not a stage where minute and meticulous exercise with regard to the appreciation of evidence may be done and truthfulness of the allegations could only be tested in a criminal trial and, therefore, the petition is misconceived and liable to be dismissed.

From the perusal of the material on record and looking into the facts of the case at this stage, it cannot be said that no offence is made out against petitioner. All the submissions made at the bar relate to the disputed questions of fact, which cannot be adjudicated upon by this Court in proceedings under Section 482 Cr.P.C. At this stage only primafacie case is to be seen in the light of the law laid down by 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, another (Para-10) 2005 SCC (Cr.) 283 and Parabatbhai Ahir & Ors. Vs. State of Gujarat AIR 2017 SC 4843.

Therefore, keeping in view the facts and circumstances of the case, the prayer for quashing the Charge-sheet, summoning order as well as all proceedings of the aforesaid case is hereby refused.

A seven judges Bench of this Court in the case of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 and Hon'ble Apex Court in Lal Kamlendra Pratap Singh Vs. State of U.P. reported in 2009 (3) ADJ 322 (SC) and in Hussain and Ors. Vs. Union of India (UOI) and Ors. reported in MANU/SC/0274/2017 have given various directions to criminal Courts for expeditious disposal of Bail applications. The ratio of above mentioned decisions is quite clear that, in the backdrop of Article 21 of the Constitution of India as the personal liberty of a person is at stake, the bail applications should be decided, expeditiously.

In view of above decisions and keeping in view the entirety of facts, the petition is disposed of with direction to the trial court that if petitioner appears and surrenders before the court below within 20 days from today and applies for bail, his prayer for bail shall be considered and decided expeditiously in accordance with law.

Order Date :- 26.3.2021 Irfan