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 12, Cited by 19]

Allahabad High Court

Parvat @ Parvat Singh And 2 Ors vs State Of U.P. And Another on 31 January, 2020

Author: Sanjay Kumar Singh

Bench: Sanjay Kumar Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 77
 

 
Case :- APPLICATION U/S 482 No. - 1952 of 2020
 

 
Applicant :- Parvat @ Parvat Singh And 2 Ors
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Ray Sahab Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Sanjay Kumar Singh,J.
 

Heard learned counsel for the applicants, learned Additional Government Advocate for the State/opposite party no.1 and perused the record with the assistance of learned counsel for the parties.

This application under Section 482 Cr.P.C. has been filed by the applicants to quash the summoning order dated 14.6.2017 passed by Additional Chief Judicial Magistrate, court No. 1, Jhansi, in Misc. Case No. 299 of 2016 (Kumari Abhilasha vs. Parvat and others) arising out of Case Crime No. 50 of 2016 (F.R. No. 8 of 2016), under Sections 376, 511, 307, 354, 342, 509, 323, 504 and 506 IPC, police station Sakrar, district Jhansi, whereby final report dated 4.6.2016 submitted in favour of applicants has been rejected and applicants have been summoned to face trial.

After advancing certain arguments at length by learned counsel for the applicants, when the Court put certain query to him, he gave up his challenge to the aforesaid impugned order dated 14.6.2017 against the applicants and confined his submission requesting to grant some protection to the applicants to surrender before the concerned court below. Learned counsel for the applicants further stated at the Bar that he is not pressing any other prayer made in this application on merits and prayed that a direction may be issued to the concerned courts below to consider and decide the bail application of the applicants expeditiously in accordance with law.

In view of above, the relief as sought by the applicants in the instant application is refused.

Considering the aforesaid prayer made by learned counsel for the applicants, it is directed that in case applicants appear before the concerned court below within 30 days from today and apply for bail, the bail application of the applicants shall be heard and disposed of expeditiously by the courts below in accordance with law keeping in view of the Seven Judges' decision of this Court in the case of Amrawati and another Vs. State of U.P. reported in 2005 Criminal Law Journal 755 as well as judgement of the Apex Court in the case of Lal Kamlendra Pratap Singh Vs. State of U.P.; (2009) 4 Supreme Court Cases, 437.

For the period of 30 days from today or till the date of appearance of the applicants before the concerned court below, whichever is earlier, no coercive action shall be taken against the applicants in the above case.

With the above observations and directions, this application under Section 482 Cr.P.C. is disposed of.

Order Date :- 31.1.2020 Sumaira