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 8, Cited by 3]

Allahabad High Court

Jag Mohan Singh And Others vs State Of U.P. & Another on 5 July, 2010

Author: Vinod Prasad

Bench: Vinod Prasad

Court No. - 54

Case :- APPLICATION U/S 482 No. - 22236 of 2010

Petitioner :- Jag Mohan Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ram Ker Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A. The applicants, through the present application under Section 482 Cr.P.C., have invoked the inherent jurisdiction of this court with the prayer that the proceeding of criminal case no. 428 of 2010, under Sections 323, 504, 506 I.P.C., P.S. Shahganj, district Agra be quashed. The contention of the learned counsel for the applicants is that no offence against the applicants is disclosed and the present prosecution has been instituted with malafide intentions for the purposes of harassment. He pointed out certain documents and statements in support of his contentions.

From the perusal of 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 submissions made at the bar relates to the disputed questions of fact, which cannot be adjudicated upon by this court under Sections 482 Cr.P.C. At this stage only a prima facie case is to be seen in the light of the law laid down by the Supreme Court in cases of R.P. Kapur versus State of Punjab, AIR 1960 SC 866, State of Haryana versus Bhajan Lal, 1992 SCC (Cr) 426, State of Bihar versus P.P. Sharma, 1992 SCC(Cr) 192, and lately Zandu Pharmaceutical Works LTD. versus Mohd. Saraful Haqe and another (Para 10), 2005 SCC (Cr.)283. The disputed defense of the accused cannot be considered at this stage. Moreover, the applicants have got a right of discharge under Section 239 or 227/228 Cr.P.C. as the case may be 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. In the event such an application is filed within one month from today, the trial court is directed to consider and dispose it off within a period of two months from the date of it's filing. The prayer for quashing the charge sheet is refused.

The criminal miscellaneous application is rejected with a direction that the bail prayer of the applicants be considered on the same day after hearing the Public Prosecutor. With the aforesaid directions, this application is dismissed. Order Date :- 5.7.2010 F.H.