Allahabad High Court High Court

Banwari Chauhan vs State Of U.P. & Another on 28 June, 2010

Allahabad High Court
Banwari Chauhan vs State Of U.P. & Another on 28 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. WRIT PETITION No. - 11060 of 2010

Petitioner :- Banwari Chauhan
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ashok Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal,J.

This petition under Article 226 of the Constitution of India has been
preferred with a prayer to quash the orders dated 15.12.2009, 19.3.2010
passed by the Judicial Magistrate-II Bhadohi and order dated 26.5.2010
passed by the Addl. Sessions Judge, Court No. 2 Bhadohi Gyanpur
( Annexure nos. 4, 7 and 9 to the writ petition).

Heard learned counsel for the petitioner, learned AGA for the State and
perused the impugned orders dated 19.3.2010 and 26.5.2010.

The petitioner is an accused in Criminal Case No. 1857 of 2009, Shilwanti
Pasi Vs. Banwari Chauhan pending in the Court of Judicial Magistrate- IInd
Bhadohi under Sections 394, 323, 504, 506 IPC and under section 3(1) (10)
S.C./S.T. Act. The order taking cognizance was challenged by the petitioner
by means of criminal revision, which was disposed of by order dated 7th
January, 2010 with the following directions :-

“However, taking into consideration the submissions by the respective
counsel I dispose of this revision with a direction that in the event revisionist
appears before court concerned within three weeks from today and moves
application for discharge, the same shall be considered on merit after giving
opportunity of hearing to both the parties and appropriate order be passed on
merit. Till the disposal of the application no coercive measure shall be
adopted against the revisionist. In event revisionist fails to appear before
Court concerned within three weeks, this liberty stand automatically vacated.”

Thereafter an application for discharge was moved by the petitioner before
the Magistrate, which was rejected on the ground that the case was triable by
Special Court of Sessions and the Magistrate had no jurisdiction to discharge
the accused. The revision was filed by the petitioner has also been dismissed
by the Sessions Judge.

It is submitted by the learned counsel for the petitioner that this case is a
counter-blast to the case filed by the petitioner against the complainant and
the P.W.-1, who was examined under Section 200 Cr.P.C.

In Smt. Shagufta Begum & others Vs. State State of U.P. & others 2010 (1)
U.P. Criminal Ruling 163, it was held by another Bench of this Court that in a
case triable by Court of Sessions, the Magistrate has no jurisdiction to
discharge the accused.

In this view of the aforesaid ruling, the orders passed by the Magistrate and
the Sessions Judge cannot be faulted.

The writ petition is finally disposed of with a direction that if the petitioner
surrenders and applies for bail before the Magistrate concerned within a
period of three weeks from today, his application for bail be disposed of by
the courts below on the same day keeping in view the decision 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.

However, it shall be open for the petitioner to move an application before
the Special Court for discharge after the case has been committed.

With these directions, the writ petition is finally disposed of.

Order Date :- 28.6.2010
KU