Allahabad High Court High Court

Lalta Prasad Yadav vs State Of U.P. & Another on 6 July, 2010

Allahabad High Court
Lalta Prasad Yadav vs State Of U.P. & Another on 6 July, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 22402 of 2010
Petitioner :- Lalta Prasad Yadav
Respondent :- State Of U.P. & Another
Petitioner Counsel :- C.P.Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C., has
invoked the inherent jurisdiction of this court with the prayer that the
proceeding of criminal case No. 3159 of 2009 (State Vs. Lalta Yadav), under
Sections 323, 504, 506 IPC, P.S. Buxa, district Jaunpur be quashed.
The contention of the learned counsel for the applicant is that no offence
against the applicant 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 applicant.
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 applicant has 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 he is 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 proceeding is refused.

The criminal miscellaneous application is rejected with a direction that the
bail prayer of the applicant be considered as expeditiously as possible, if
possible on the same day after hearing the Public Prosecutor.
With the aforesaid directions, this application is dismissed.
Order Date :- 6.7.2010
Salim