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

Pankaj Singh And Another vs State Of U.P. And Another on 30 September, 2019

Author: Rajiv Gupta

Bench: Rajiv Gupta





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 71
 

 
Case :- APPLICATION U/S 482 No. - 36504 of 2019
 

 
Applicant :- Pankaj Singh And Another
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- Basant Kumar Upadhyay
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajiv Gupta,J.
 

Heard learned counsel for the applicants, learned AGA for the State and perused the record.

This application under Section 482 CrPC has been filed by the applicants with the prayer to quash the Charge-Sheet dated 13.01.2015 as well as entire proceedings of Case No.1222 of 2015 (State Vs. Santosh Singh and others), arising out of Case Crime No. 333 of 2014, under Sections 323, 504, 506, 352 IPC and Section 3(1)(X) of SC/ST Act, Police Station Chaubepur, District Varanasi.

As per the allegations made in the FIR, it is alleged that on 10.07.2013, the applicants in order to take forcible possession of the agricultural plot belonging to the victim got it ploughed and when the victim raised objection against their illegal act, then the applicants abused her with the name of her caste with an intention to humiliate and intimidate her and tried to outrage her modesty and when the witnesses reached there, the applicants left the place of incident threatening the victim of life.

Learned counsel for the applicants has submitted that from the perusal of the allegations made in the FIR and the material collected during the course of investigation, no offence is disclosed against the applicants and the present prosecution has been instituted with a malafide intention for the purposes of harassment. He has pointed out certain documents and statements in support of his contention.

Per contra, learned AGA has submitted that from the perusal of the allegations made in the FIR and the material collected during the course of investigation, prima facie offence is clearly made out against the applicants and as such, impugned charge-sheet cannot be quashed.

Moreover, all the submissions made at the bar relates to the disputed question of fact, which cannot be adjudicated upon by this Court under Section 482 CrPC. At this stage, only prima facie case is to be seen in the light of the law laid down by the Hon'ble Apex Court in the cases of R.P. Kapur Vs. State of Punjab, AIR 1960 SC 866, State of Haryana Vs. Bhajan Lal, 1992 SCC (Cri.) 426, State of Bihar Vs. P.P. Sharma, 1992 SCC (Cri.) 192 and lastly Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another, (Para-10) 2005 SCC (Cri.) 283. The disputed defence of the accused cannot be considered at this stage.

The prayer for quashing the charge-sheet and entire proceedings is therefore refused.

However, it is directed that if the applicants appear/surrender before the court below and apply for bail, their prayer for bail shall be considered and decided as expeditiously as possible after giving opportunity of hearing to both the parties.

With the aforesaid observations, this application under Section 482 CrPC is finally disposed of.

Order Date :- 30.9.2019 Nadim