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 4]

Allahabad High Court

Ram Prakash @ Ramprakash Lalchand Yadav ... vs State Of U.P. And Another on 21 January, 2020

Author: Ajit Singh

Bench: Ajit Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 84
 

 
Case :- APPLICATION U/S 482 No. - 2755 of 2020
 

 
Applicant :- Ram Prakash @ Ramprakash Lalchand Yadav And Anr
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sudha Yadav,Man Bahadur Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ajit Singh,J.
 

Heard learned counsel for the applicants and learned A.G.A.

The present application under Section 482 Cr.P.C. has been filed for quashing the impugned impugned summoning order dated 15.12.2018 issued in Criminal Case No. 08 of 2018 (State Vs. Ram Prakash), under Sections 452, 323, 504 & 506 I.P.C., arising out of Case Crime No. 0166 of 2018, Police Station-Madiyahun, District Jaunpur, pending before A.C.J.M.-First, Court No. 12, District Jaunpur and further to quash the entire proceedings in Criminal Case No. 08 of 2018 (State Vs. Ram Prakash), under Sections 452, 323, 504 & 506 I.P.C., arising out of Case Crime No. 0166 of 2018, Police Station-Madiyahun, District Jaunpur in pursuance of the summoning order dated 15.12.2018 passed by the learned Additional Chief Judicial Magistrate, First, Court No.12, Jaunpur and further to say the effect and operation of the impugned summoning order dated 15.12.2018 passed by the learned Additional Chief Judicial Magistrate, First, Court No.12, Jaunpur and further to stay the further proceeding in Criminal Case No. 08 of 2018 (State Vs. Ram Prakash), under Sections 452, 323, 504 & 506 I.P.C., arising out of Case Crime No. 0166 of 2018, Police Station-Madiyahun, District Jaunpur, pending before A.C.J.M.-First, Court No. 12, District Jaunpur.

The contention of the counsel for the applicant is that no offence against the applicant no. 1 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.

Per contra learned A.G.A. Submitted that 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 no. 1. The submissions made by learned counsel for the applicant relates to disputed question of facts, 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 a right of discharge through a proper application for the said purpose and he is free to take all the submissions in the said discharge application before the Trial Court.

The submissions made by learned A.G.A. have force.

The prayer for quashing the proceedings of the quashing the impugned impugned summoning dated 15.12.2018 is refused.

The applicant no.2 has already been granted bail. However, it is directed that if the applicant no.1 appears and surrenders before the court below within thirty 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. For a period of thirty days from today or till the applicant no. 1 surrenders and applies for bail whichever is earlier, no coercive action shall be taken against the applicant no.1. 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 :- 21.1.2020 OP