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 9, Cited by 1]

Allahabad High Court

Rajeshwar Singh Yadav vs State Of U.P.And Another on 11 January, 2010

Court No. - 49

Case :- APPLICATION U/S 482 No. - 34100 of 2009

Petitioner :- Rajeshwar Singh Yadav
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Arvind Agarwal
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and learned A.G.A. for the State. The present petition under Section 482 Cr.P.C. has been filed for quashing the charge sheet dated 25.04.1998 under Sections 384, 323 IPC in Case No. 584 of 1999 (State of U.P. v Rajeshwar Singh), PS South, District Firozabad along with quashing of the proceedings in the aforesaid case pending before the Chief Judicial Magistrate, Firozabad.

It is contended by learned counsel for the applicants that applicant is a permanent employee, posted as Telephone Supervisor at Telephone Exchange, Firozabad and he has no concern with the alleged incident. It is further argued that there is no injury on the opposite party no. 2 nor any delivery of property or valuable security, therefore, no offece under Section 384 IPC is made out.

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. Moreover, the applicants have got right of discharge under Section 239 or 227/228 Cr.P.C. as the case may through a proper application for the said purpose and they are free to take all the submissions in the said discharge application before the Trial Court. The prayer for quashing the aforesaid charge sheet as well as for quashing of the proceedings of the aforesaid case is refused.

However, it is directed that the applicant shall appear and surrender before the court below within 30 days from today and apply 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 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 applicant. However, in case, the applicant does not appear before the Court below within the aforesaid period, coercive action shall be taken against him. With the aforesaid directions, this application is finally dispose off. Order Date :- 11.1.2010 shailesh