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 13]

Allahabad High Court

Archana Rana vs State Of U.P. And Another on 27 November, 2019

Author: Rajiv Gupta

Bench: Rajiv Gupta





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 75
 

 
Case :- APPLICATION U/S 482 No. - 5213 of 2018
 

 
Applicant :- Archana Rana
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Raghvendra Prakash,Anil Kumar Srivastava
 
Counsel for Opposite Party :- G.A.,Amit Kumar Asthana,Shamim Ahmad Ansari
 

 
Hon'ble Rajiv Gupta,J.
 

Heard learned counsel for the applicant, learned A.G.A. for the State and perused the material available on record.

This application under Section 482 Cr.P.C. has been filed by the applicant for quashing of the charge-sheet dated 10.05.2017 as well as the entire proceedings of Case Crime No.153 of 2016, under Sections 419, 420, 323, 504, 506 I.P.C., P.S. Kotwali, District Azamgarh, pending in the court of Chief Judicial Magistrate, Azamgarh.

As per the allegations made in the FIR, it is alleged that the applicant's husband had taken a sum of Rs.5,00,000/- from the Opposite Party No.2 for getting his son employed. However, the son of Opposite Party No.2 did not get any employment and subsequently when they went to the house of the applicant to ask him for the return of his money, the applicant assaulted the Opposite Party No.2 and threatened to get them falsely implicated in criminal cases and the applicant turned out the Opposite Party No.2 and his son from her house.

The contention of counsel for the applicant is that no offence against the applicant is disclosed and the present application has been instituted with a malafide intention for the purposes of harassment. He has also pointed out certain documents in support of his contention.

Per contra, learned AGA has submitted that from the perusal of the allegations made in the FIR and the material collected during the course of investigation, prima facie offence is clearly made out against the applicant and as such, charge-sheet as well as the entire proceedings cannot be quashed.

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 submissions made at the bar relate to the disputed questions of fact, which cannot be adjudicated upon by this Court under Section 482 Cr.P.C.

At this stage, disputed question of fact cannot be considered, therefore, in view of the law laid down by the Hon'ble Apex Court in the cases of R.P. Kapur Vs. State of Punjab, AIR 1960 SC 866, State of Haryana Vs. Bhajan Lal, 1992 SCC (Cri.) 426, State of Bihar Vs. P.P. Sharma, 1992 SCC (Cri.) 192 and lastly Zandu Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another, (Para-10) 2005 SCC (Cri.) 283, the prayer for quashing the charge-sheet as well as the entire proceedings is refused.

However, it is directed that if the applicant appears and surrenders before the court below within forty five days from today and apply for bail, his prayer for bail shall be considered and decided in view of settled law laid down 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 in the case of Lal Kamlendra Pratap Singh Vs. State of U.P. reported in 2009 (3) ADJ 322 (SC).

For a period of forty five days from today or till the applicant surrenders and applies for bail, whichever is earlier, no coercive action shall be taken against the applicant. However, in case, the applicant do not appear before the court below within the aforesaid period, coercive action shall be taken against him.

With the aforesaid directions, this application under Section 482 CrPC is finally disposed of.

Order Date :- 27.11.2019 Zafar