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 3]

Allahabad High Court

Abu Talib vs State Of U.P. & Anr. on 27 July, 2010

Court No. - 45

Case :- APPLICATION U/S 482 No. - 20306 of 2010

Petitioner :- Abu Talib
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Tahira Kazmi,Saiful Islam Siddiqui,Sanjay Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant, Sri D. K. Singh, learned counsel for the complainant and learned AGA for the State-respondent.

The present 482 Petition has been filed for quashing of the proceedings of case crime no. 1128-A of 2010 under sections 147, 148, 307, 504, 506 IPC pending before the Addl. Chief Judicial Magistrate-II, Jaunpur and also for quashing of the chargesheet dated 18.04.2010.

It is contended by learned counsel for the applicant that the applicant lodged an F.I.R. against the opposite party no. 2 on 07.12.2009, which was registered as case crime no. 1128 of 2009 under sections 147, 148, 307, 504, 506 IPC and as a counter blast, after a lapse of fourteen hours, the opposite party no. 2 initiated the present criminal proceedings against the applicant, which is bad in law. Learned counsel has next contended that the investigating officer without any proper investigation submitted the chargesheet, which is bad in law.

Further contention of the counsel for the applicants is that no offence against the applicant 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.

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 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 applicant has got right of discharge under Section 239 or 227/228, Cr.P.C. as the case may 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 charge sheet and the proceedings is refused. However, it is provided that if the applicant appears and surrenders before the court below within 30 days from today and apply for bail, then his prayer for bail shall be considered in view of the 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. 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 applicant. However in case the applicant does not appear before the Court below within the aforesaid period, coercive action shall be taken against him.

With the aforesaid directions, this application is finally disposed of. Order Date :- 27.7.2010 yachna