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 10, Cited by 0]

Allahabad High Court

Suhel Ansari vs State Of U.P. And Another on 28 June, 2022

Author: Siddharth

Bench: Siddharth





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 33
 

 
Case :- APPLICATION U/S 482 No. - 1760 of 2022
 

 
Applicant :- Suhel Ansari
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Manoj Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.
 

Heard learned counsel for the applicant and learned A.G.A. for the State.

The present 482 Cr.P.C. application has been filed to quash the entire proceedings, charge-sheet dated 05.10.2021 as well as cognizance and summoning order dated 01.11.2021 in Sessions Trial No. 530 of 2021 (State Vs. Suhel Ansari) arising out of Case Crime No. 92 of 2021 under Sections- 323, 504, 506 I.P.C. and Section 3(2)(va) of S.C./S.T. (Amendment, 2015) Act, Police Station- Babhani, District- Sonbhadra, pending in the court of Special Judge (S.C./S.T. Act), Sonbhadra.

The contention of learned counsel for the applicant is that no offence against the applicant is disclosed and the present prosecution has been instituted with a malafide intention for the purpose of causing harassment. He pointed out certain documents and statements in support of his contention. At this stage, the argument raised by learned counsel for the applicant involves factual disputes and appraisal of evidence.

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 at this stage. 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 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 prayer for quashing the entire proceedings, charge-sheet as well as cognizance and summoning order of the aforesaid case is refused.

However, in view of the entirety of facts and circumstances of the case and on the request of counsel for the applicant, it is directed that in case the applicant appears and surrenders before the court below within 45 days from today and applies for bail, his prayer for bail shall 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 in Lal Kamlendra Pratap Singh Vs. State of U.P. reported in 2009 (3) ADJ 322 (SC).

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

However, in case, the applicant does not appears before the court below within the aforesaid period, coercive action shall be taken against him.

It is made clear that the applicant will not be granted any further time by this Court for surrendering before the court below as directed above.

Order Date :- 28.6.2022 KS