Allahabad High Court High Court

Smt. Lata Srivastava And Another vs State Of U.P. And Others on 3 February, 2010

Allahabad High Court
Smt. Lata Srivastava And Another vs State Of U.P. And Others on 3 February, 2010
                                                                                            Court No.28
                             Criminal Miscellaneous Case No. 474 of 2010

1- Smt. Lata Srivastava
2- Vijay Srivastava                                                                 ...............Petitioners

                                               Versus

State of U.P. and others                                                            ...........Opp. Parties


Hon'ble Alok K. Singh, J.

Heard the learned counsel for the petitioners and learned A.G.A. who has put in appearance on
behalf of opposite party nos.1 and 2.

At this stage notice in respect of opposite party no.3 is dispensed with.
The application under Section 482 Cr.P.C. has been filed for quashing the impugned charge-
sheet dated 15.07.2009 arising out of Case Crime No.2097 of 2009, under Sections 323, 504, 506
I.P.C. and Section 3 (1) (X) S.C./S.T. Act, Police Station Kotwali Nagar, District Faizabad.

The charge-sheet has been filed on the basis of the accusation made in the F.I.R. and the
evidence collected during investigation including the statements under Section 161 Cr.P.C. The other
averments are factual in nature that cannot be adjudicated in the present application. There does not
appear to be any sufficient cogent ground for quashing of the charge-sheet or entire proceedings.

Learned counsel for the petitioners however submits that the offences are triable by Magistrate
and not so grave except Section 3 (1) (X) S.C.S.T. Act. He also submits that petitioner no.1 is a lady
who is entitled to get the benefit of the relevant provisions contained in Section 437 Cr.P.C in respect
of granting bail in favour of ladies. Nevertheless, both the petitioners being law abiding citizens intend
to participate in the proceedings after seeking bail.

Without entering into the merits of the case in view of the aforesaid facts and circumstances, it
is directed that if the applicants appear before the court concerned and apply for bail within one month
from today, both the courts below shall dispose of the application expeditiously, if possible, on same
day in accordance with the Full Bench decision of this Court in the case of Srimati Amrawati and
another Vs. State of U.P. 2004 CBC page 705 and Lal Kamlendra Pratap Singh Versus State of U.P.
reported in 2009 (1) JIC 677 & 2009 (2) Crimes 4 (SC). Thereafter, the trial court may permit the
applicants to appear through counsel and raise their objection, if any, against the initiation of trial
proceedings against them at the stage of framing of charges. This relief is being granted up to the stage
of framing of charges only provided the applicants after securing bail (1) furnish an undertaking to the
satisfaction of the trial court that their counsel will remain present on their behalf and will represent
them on each and every date, (2) they will not raise any objection as to the actual presence of the
person who is facing trial, (3) an undertaking will also be given to the effect that they will be present
before the court whenever called upon to do so at any stage. These directions are being accorded in the
light of the observations made by Hon’ble Apex Court in the cases of M/s Bhaskar Industries Ltd. Vs.
Bhiwani Denim and Apparels Limited reported in 2001 Cri. Law Journal page 4250.

Till the aforesaid period of one month, bailable/non-bailable warrant, if any, shall be kept in
abeyance.

With these observations this application under Section 482 Cr.P.C. is finally disposed of.
03.02.2010
PAL/CMC No. 474 of 2010