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 11, Cited by 1]

Allahabad High Court

Ramesh Singh And Others vs State Of U.P.And Another on 7 January, 2010

Court No. - 54

Case :- APPLICATION U/S 482 No. - 34030 of 2009

Petitioner :- Ramesh Singh And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Jag Narayan
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. The present 482 Cr.P.C. petition has been filed for quashing the proceedings of Complaint Case No. 1358 of 2009, under Section 323, 504, 452, 506 I.P.C., Police Station Kamalganj, District Farrukhabad, pending before learned Judicial Magistrate, Court No.10, District Farrukhabad as well as for quashing of summoning order dated 19.11.2009 issued in aforesaid case. The contention of the counsel for the applicants is that no offence against the applicants 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 by learned counsel for the applicants that criminal prosecution of the applicants is nothing but a counter blast to the proceedings initiated by the applicants side against the opposite party no.2 which is nothing but gross misuse of the process of Court. It is next contended by learned counsel for the applicants that the applicants no. 2 is the lady, therefore, her bail application be considered on the same day, if possible by the Court below. 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 applicants. 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 245 Cr.P.C. 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 proceedings as well as summoning order is refused.

However, it is directed that the applicants shall appear and surrender before the court below within 30 days from today and apply for bail, then the bail application of the applicant no.2 who is the lady, shall be considered and disposed of on the same day, if possible, by the Court below and for remaining applicants their 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 applicants. However in case the applicants do not appear before the Court below within the aforesaid period, coercive action shall be taken against them.

With the aforesaid directions, this application is finally disposed off. Order Date :- 7.1.2010 S.Ali