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 3]

Allahabad High Court

Nakched & Ors. vs State Of U.P. & Another on 4 February, 2010

Author: Alok K. Singh

Bench: Alok K. Singh

                                                                                                     Court No.28
                                   Criminal Miscellaneous Case No. 517 of 2010
1- Nakched
2- Nanke
3- Sukai
4- Smt. Sitau
  All R/o Village Chhachhpara Kanoongo
  (Pahi) Police Station Motiganj, District Gonda                                      ..........................Petitioners

                                                     Versus
State of U.P. and another                                                               ......................Opp. Parties


Hon'ble Alok K. Singh, J.

Heard the learned counsel for the petitioners, learned A.G.A. who has put in appearance on behalf of opposite party no.1.

At this stage notice in respect of opposite party no.2 is dispensed with. The application under Section 482 Cr.P.C. has been filed for quashing the entire proceedings of Complaint Case No. 87 of 2009, under Sections 323, 452, 504, 506 I.P.C., Police Station Motiganj, District Gonda as also the impugned order dated 11.01.2010 pending before Judicial Magistrate-Ist, Gonda.

The allegations are factual in nature that cannot be adjudicated in the present application. There does not appear to be any sufficient cogent ground for quashing of the entire proceeding of complaint case.

As far as the summoning order is concerned, it is a well settled law that it need not be a well reasoned and detailed order. The order impugned, however, is a well reasoned order. It has been passed on the basis of the statements under Sections 200 and 202 Cr.P.C. Its perusal shows that it has been passed after due application of mind and therefore I do not find any substance for either quashing the summoning order or the complaint.

Learned counsel for the petitioners, however, submits that the offences are triable by Magistrate and not so grave. Moreover all the petitioners being law abiding citizens intend to appear before the court below to participate in the proceedings after seeking bail.

Without entering into the merits of the case in view of the aforesaid facts and circumstances, it is directed that if the applicants appear before the court concerned and apply for bail within one month from today, both the courts below shall dispose of the application expeditiously, if possible, on same day in accordance with the Full Bench decision of this Court in the case of Srimati Amrawati and another Vs. State of U.P. 2004 CBC page 705 and Lal Kamlendra Pratap Singh Versus State of U.P. reported in 2009 (1) JIC 677 & 2009 (2) Crimes 4 (SC). Thereafter, the trial court may permit the applicants to appear through counsel and raise their objection, if any, against the initiation of trial proceedings against them at the stage of framing of charges. This relief is being granted up to the stage of framing of charges only provided the applicants after securing bail (1) furnish an undertaking to the satisfaction of the trial court that their counsel will remain present on their behalf and will represent them on each and every date, (2) they will not raise any objection as to the actual presence of the person who is facing trial, (3) no objection shall be raised that the evidence is being recorded in their absence, (4) an undertaking will also be given to the effect that they will be present before the court whenever called upon to do so at any stage. These directions are being accorded in the light of the observations made by Hon'ble Apex Court in the case of M/s Bhaskar Industries Ltd. Vs. Bhiwani Denim and Apparels Limited reported in 2001 Criminal Law Journal page 4250.

Till the aforesaid period of one month, bailable/non-bailable warrant, if any, shall be kept in abeyance.

With these observations this application under Section 482 Cr.P.C. is finally disposed of. 04.02.2010 PAL/CMC NO. 517 of 2010