Court No. - 54 Case :- APPLICATION U/S 482 No. - 33982 of 2009 Petitioner :- Vimlesh Kumar Respondent :- State Of U.P.And Another Petitioner Counsel :- Naresh Kumar Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicant and learned A.G.A.
The present 482 Cr.P.C. petition has been filed for quashing the summoning
order dated 19.01.2008 passed by learned Additional Chief Judicial
Magistrate, Court No.4, District Etawah, in Complaint Case No. 2471 of
2007, under Section 498A I.P.C., and Section 3/4 of Dowry Prohibition Act,
Police Station Bakewar, District Etawah whereby the applicant has been
summoned to face trial in the aforesaid Sections.
The contention of the counsel for the applicant is that no offence against the
applicant 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. It is further contended
by learned counsel for the applicant that although the divorce decree has been
passed between the applicant and the opposite party no.2 (i.e. husband and
wife) on 31.08.2009, copy of which, is annexed as Annexure-2 to the
petition, therefore, the summoning of the applicant is bad in law.
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. All the submission made at the bar relates to the disputed question
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. The disputed defence of the accused cannot be
considered at this stage. Moreover, the applicant has got right of discharge
under Section 245 Cr.P.C. 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 prayer for quashing the summoning order is refused.
However, it is directed that the applicant shall appear and surrender before the
court below within 30 days from today and applies for bail, their 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 30 days from today or till the disposal of the application for grant of
bail whichever is earlier, no coercive action shall be taken against the
applicant. 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 off.
Order Date :- 7.1.2010
S.Ali