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 2]

Allahabad High Court

Jaideep Chandrahas Rai And 5 Others vs State Of U.P. And 2 Others on 3 August, 2021

Author: Vipin Chandra Dixit

Bench: Vipin Chandra Dixit





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 88
 

 
Case :- APPLICATION U/S 482 No. - 34743 of 2018
 

 
Applicant :- Jaideep Chandrahas Rai And 5 Others
 
Opposite Party :- State Of U.P. And 2 Others
 
Counsel for Applicant :- Santosh Kumar Pandey
 
Counsel for Opposite Party :- G.A.,Bipin Lal Srivastava
 

 
Hon'ble Vipin Chandra Dixit,J.
 

Heard Sri Santosh Kumar Pandey, learned counsel for the applicants, learned A.G.A. for the State and Sri Bipin Lal Srivastava, learned counsel for the opposite party nos. 2 and 3 and perused the record.

This application u/s 482 Cr.P.C. has been filed for quashing the order dated 13.8.2018 summoning the applicants in Complaint Case No. 609 of 2018 (Madan Gopal vs. Jaideep) as well as the entire proceedings of the aforementioned Complaint Case No. 609 of 2018 (Madan Gopal vs. Jaideep) under Sections 323, 504, 506, 498A IPC and Section 3/4 of the Dowry Prohibition Act, at Police Station- Mohammadabad, District- Ghazipur, pending before the court of Civil Judge (Junior Division), Mohammadabad, District- Ghazipur.

The contention of counsel for the applicants is that no offence against the applicants is disclosed and the present case has been instituted with a malafide intention for the purposes of harassment. He has also pointed out certain documents 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 applicants. 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 entire proceedings and charge sheet is refused.

After arguing the case for quite some time at length, learned counsel for the applicants himself has given up to address the Court on merits of the case and prayed, that the purpose of his client would suffice, if a direction may be given to the courts below to decide the bail application within specific time frame.

However, it is directed, that in case applicants appear and surrender before the court below within 30 days from today and apply for bail the court below shall consider and decide the bail prayer of applicants expeditiously in accordance with law.

For a period of 30 days from today or till disposal of bail application whichever is earlier, no coercive action shall be taken against applicants in Complaint Case No. 609 of 2018 (Madan Gopal vs. Jaideep) under Sections 323, 504, 506, 498A IPC and Section 3/4 of the Dowry Prohibition Act, at Police Station- Mohammadabad, District- Ghazipur, pending before the court of Civil Judge (Junior Division), Mohammadabad, District- Ghazipur.

With the above directions, present application U/s 482 Cr.P.C. is disposed off.

Order Date :- 3.8.2021 Shalini