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 7, Cited by 1]

Allahabad High Court

Shiv Murati Mishra vs State Of U.P. And Another on 4 January, 2010

Court No. - 54

Case :- APPLICATION U/S 482 No. - 34479 of 2009

Petitioner :- Shiv Murati Mishra
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Arun Kr. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and learned A.G.A. The present 482 Cr.P.C. petition has been filed for quashing the charge sheet 23.09.2009, arising out of Case Crime No. 1051 of 2008, under Section 409 I.P.C., Police Station Pahari, District Chitrakoot, pending in the Court of learned Chief Judicial Magistrate, District Chitrakoot. The contention of the 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 purposes of harassment. He pointed out certain documents and statements in support of his contention. It is further contended that the applicant is a retired Assistant Basic Shiksha Adhikari and that when he was posted on the said post, construction of Primary School Ashan-1 in the year 1999-2000 was done and a completion report was duly signed by the Gram Pradhan as well as Junior Engineer, thereafter the applicant signed the said certificate. It is further contended that no offence under the charged Sections is made out against the applicant, who had signed the certificate after the same was duly verified by Junior Engineer and thus it is contended that the criminal prosecution of the applicant is bad in law. 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 applicant has got a 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 he is free to take all the submissions in the said discharge application before the Trial Court.

The prayer for quashing the charge sheet is refused.

However, it is directed that the applicant shall appears and surrenders before the court below within 30 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 judgment 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 disposed off. Order Date :- 4.1.2010 S.Ali