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 10, Cited by 0]

Allahabad High Court

Laeek Ahmad And Another vs State Of U.P.And Another on 7 January, 2020

Author: Manju Rani Chauhan

Bench: Manju Rani Chauhan





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 76
 

 
Case :- APPLICATION U/S 482 No. - 444 of 2020
 

 
Applicant :- Laeek Ahmad And Another
 
Opposite Party :- State Of U.P.And Another
 
Counsel for Applicant :- Dushyant Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.
 

1. Mr. Rahul Singh, learned counsel filed his vakalatnama on behalf of the opposite party no.2 today in the Court, is taken on record.

2. Heard Mr. Dushyant Kumar, learned counsel for the applicants, Mr. Rahul Singh, learned counsel for the opposite party no.2 and learned A.G.A. for the State.

3. The present 482 Cr.P.C. application has been filed to quash the impugned charge sheet dated 12.09.2019 and cognizance order dated 26.02.2016 and Non Bailable warrant dated 10.12.2019 issued against the applicants and as well as the entire proceedings of Session Trial No. 1001 of 2019 (State vs. Nazim) arising out of Case Crime No. 394 of 2015, under Sections 323, 504, 506, 308 IPC, Police Station-Thakurdwara, District-Moradabad, pending in the court of Session Judge, Moradabad.

4. The contention of learned 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 purpose of causing harassment. He pointed out certain documents and statements in support of his contention. At this stage, the argument raised by learned counsel for the applicants involves factual disputes and appraisal of evidence.

5. 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 at this stage. 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 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.

6. The prayer for quashing the entire proceeding of the aforesaid case is refused.

7. However, in view of the entirety of facts and circumstances of the case, it is directed that in case the applicants appears and surrenders before the court below within 45 days from today and applies for bail, his 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.

8. For a period of 45 days from today, the non-bailable warrant issued against the applicants shall be kept in abeyance.

9. With the aforesaid directions, this application is finally disposed of.

Order Date :- 7.1.2020 JK Yadav