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 14, Cited by 0]

Allahabad High Court

Satendra Singh And 4 Ors vs State Of U.P. And Anr on 14 January, 2020

Author: Vivek Kumar Singh

Bench: Vivek Kumar Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 65
 

 
Case :- APPLICATION U/S 482 No. - 1377 of 2020
 

 
Applicant :- Satendra Singh And 4 Ors
 
Opposite Party :- State Of U.P. And Anr
 
Counsel for Applicant :- Niklank Kumar Jain
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vivek Kumar Singh,J.
 

Vakalatnama filed by Sri Gyan Prakash, learned counsel on behalf of opposite party no. 2, is taken on record.

Heard learned counsel for the applicants, learned counsel for the opposite party no. 2 and learned A.G.A. for the State.

The present 482 Cr.P.C. petition has been filed for quashing the entire proceeding in pursuance of summoning order dated 13.09.2019 passed by Special Judge (SC/ST) Act, Etah in Complaint Case No. 69/2019 (Om Pal Vs. Satendra & others) under sections 147, 352, 323/149, 354, 504, 506 IPC and 3(1)(dha) SC/ST Act, Police Station Nidhauli Kalan, District Etah pending in the court of Special Judge SC/ST Act, Etah.

The contention of learned counsel for the applicants is that no offence against the applicants is disclosed and the present prosecution has been instituted with a malafide intention for the purposes of harassment. He pointed out certain documents and statements in support of his contention.

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 the applicant. All the submission made at the bar relates to the disputed question of fact, which cannot be adjudicated upon by this Court under Section 482 Cr.P.C. At this stage only prima facie case is to be seen in the light of the law laid down by Supreme Court in 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 disputed defence of the accused cannot be considered at this stage.

The prayer for quashing the proceedings of the aforesaid case pending before the court concerned is refused.

However, it is provided that if the applicants appear and surrender before the court below within 30 days from today and apply for bail, their prayer for bail may be considered and decided in view of the settled law laid by this Court in the case of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 as well as judgement passed by Hon'ble Apex Court reported in 2009 (3) ADJ 322 (SC) Lal Kamlendra Pratap Singh Vs. State of U.P. For a period of 30 days from today or till the disposal of the application for grant of bail whichever is earlier, no coercive action shall be taken against the applicants. However, in case, the applicants do not appear before the Court below within the aforesaid period, coercive action shall be taken against them.

With the aforesaid directions, this application is finally disposed off.

Order Date :- 14.1.2020 Arti