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 0]

Allahabad High Court

Kari Mohd. Shahjad vs State Of U.P. And Another on 24 November, 2020

Author: Salil Kumar Rai

Bench: Salil Kumar Rai





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 64
 

 
Case :- APPLICATION U/S 482 No. - 16126 of 2020
 

 
Applicant :- Kari Mohd. Shahjad
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Alka Upadhyay,Mandvi Tripathi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Salil Kumar Rai,J.
 

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

This application under Section 482 Cr.P.C. has been filed to quash the entire proceedings in pursuance of impugned charge-sheet dated 14.3.2020 submitted by Investigating Officer in Case No. 3216 of 2020 arising out of Case Crime No. 71 of 2020 (State of U.P. Vs. Kari Mohd. Shahjad) under Sections 308 and 504 IPC, Police Station Civil Lines, District Muzaffar Nagar pending in the court of Chief Judicial Magistrate, Muzaffar Nagar and to quash the summoning order dated 6.8.2020 passed by the Chief Judicial Magistrate, Muzaffar Nagar.

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.

Per contra learned A.G.A. Submitted that 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. The submissions made by the counsel for the applicant relate to disputed question of facts, 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 submissions made by learned A.G.A. have force.

The prayer for quashing the proceedings and the chargesheet is refused.

However, it is directed that if the applicant applies for bail, his prayer for bail shall be considered and decided expeditiously in light of the settled law laid down 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. With the aforesaid observations, the application is disposed of.

Order Date :- 24.11.2020 Satyam