Allahabad High Court High Court

Lokesh Omar vs State Of U.P. & Another on 1 February, 2010

Allahabad High Court
Lokesh Omar vs State Of U.P. & Another on 1 February, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 34620 of 2009

Petitioner :- Lokesh Omar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- P. K. Rao,V. B. Rao
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and the learned AGA for the State.

The present petition under Section 482 Cr.P.C. has been filed for quashing the
charge sheet in Criminal Case NO. 3368 of 2008, under Sections 420, 467,
468 and 471 IPC, PS Kotwali, District Banda pending in the court of the
Chief Judicial Magistrate, Banda.

It is contended by learned counsel for the applicant that from a bare reading of
the FIR, none of the SIMs in dispute have been used for any unsocial activity.
It is contended that the applicant is a whole-sale dealer and SIM cards of the
SIMs are purchased from the retail outlets by individuals and the applicant is
not concerned with who-so-ever is selling the SIM to individuals buyers. It is
next contended that the applicant has committed no offence and the charge
sheet is liable to be quashed.

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 239 or 227/228 Cr.P.C. as the case may 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 charge sheet in the aforesaid case is refused.
However, it is directed that the applicant shall appear and surrender before the
court below within 30 days from today and apply for bail, his 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 dispose off.
Order Date :- 1.2.2010
shailesh