Allahabad High Court High Court

Ram Bahadur vs State Of U.P. And 2 Others on 6 August, 2010

Allahabad High Court
Ram Bahadur vs State Of U.P. And 2 Others on 6 August, 2010
Court No. - 18

Case :- U/S 482/378/407 No. - 3093 of 2010

Petitioner :- Ram Bahadur
Respondent :- State Of U.P. And 2 Others
Petitioner Counsel :- A.P. Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble S.N.H. Zaidi,J.

Heard learned counsel for the applicant, learned A.G.A. for the
State and perused the record.

The applicant, through the present application under section 482
Cr.P.C., have invoked the inherent jurisdiction of this court with
the prayer that the Charge Sheet No. 31/2001 filed in the Court of
A.C.J.M. VIII, Lucknow in Case No. 3983/2009 (State vs. Ram
Bahadur),
be quashed.

The contention of the learned counsel for the applicant is that no
offence is disclosed against the applicant and the present
prosecution has been instituted with malafide intentions for the
purposes of harassment. He pointed out certain documents 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
relate 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 defence of the accused cannot
be considered at this stage. Moreover, the applicant has got a right
of discharge under section 239 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.

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 charge sheet is refused.

It is also directed that if the applicant surrenders before the trial
court within fifteen days from today and moves for bail, the bail
prayer of the applicant shall be considered by the courts below in
the light of the law laid down by the Full Bench of this Court in
Smt. Amrawati Vs. State of U.P. reported in 2004 (57) ALR 390.

With the above observation, the petition is finally disposed of.

Order Date :- 6.8.2010
Muk