Allahabad High Court High Court

Abdul Mannan Son Of Sri Abdul … vs State Of Uttar Pradesh on 6 April, 2007

Allahabad High Court
Abdul Mannan Son Of Sri Abdul … vs State Of Uttar Pradesh on 6 April, 2007
Author: V Prasad
Bench: V Prasad


JUDGMENT

Vinod Prasad, J.

1. Applicant Abdul Mannan, Branch Manager, District Co- Operative Bank, Kasganj Branch, Etah has invoked the inherent powers of this Court ‘ under Section 482 Cr.P.C with the prayer that charge sheet No. 220 dated 31.7.2006 of crime number 163 of 2006 under sections 409, 420, 467, 468, and 218 IPC pending before Additional Chief Judicial Magistrate, Kasganj, Etah as well as process under Section 82 Cr.P.C. issued in pursuance of the said charge sheet by the said Magistrate be quashed and the respondent state be restrained from arresting the applicant in connection with the aforesaid crime number 163 of 2006.

2. The facts giving rise to the present application which are registered here, in brief, are that on 1.5.2006 at 4.30.PM informant Shailendra Kumar Upadhayay cashier along with peon Saraswati Devi was working in District Co-Operative Bank, Kasganj Branch, Kasganj, Etah as Incharge branch Manager as Abdul Manna applicant who was the branch manager and Sri Ram Veer Singh Yadav were on leave. That day at 4.30.PM two people came and showed the passbook of one Ram Nath, which had no address on it to the informant and asked him that Rs. 2000/= were withdrawn from the concerned account but the withdrawal was shown to be Rs. 3000/= and therefore asked the informant to check the same. Informant asked them to come next day on which both the persons made an excused that they had to go out side and the informant must check the account immediately. When the informant and Saraswati Devi went inside record room to take out the vouchers both the culprits barged into the record room, poured red pepper in the eyes of the informant and tied him with rope. On gunpoint they took away the keys of the safe and tried to open it’s double lock. Mean while Saraswati Devi freed herself, ran out side and shouted for help on which the accused took to their heels with the keys of the safe. They could not loot the deposited money and guns kept in the bank. Police got informant freed from the record room. Shailendra Kumar Upadhyay informant described the FIR and lodged it at police station Kasganj District Etah on the same day as crime number 126 of 2006 under Section 393 I PC at 5.10 PM.

3. Police started investigation into the crime recorded statements of “witnesses and after usual investigation found informant Shailendra Kumar Upadhyay guilty and therefore submitted charge sheet No. 220 (Annexure No. 4) against him on 31.7.2006 for offences under sections 409, 420, 467, 468, 218 IPC on which Additional Chief Judicial Magistrate Kasganj, Etah took cognisance of the offences on 1.8.2006. It was mentioned in the charge sheet that the arrest of the applicant Abdul is yet to be effected and hence in his respect supplementary report will be forwarded. As the applicant was evading his arrest police filed an application before the ACJM concerned for issuance of process under Section 82 Cr.P.C. against him on which Magistrate issued proclamation under Section 82 Cr.P.C. on 4.9.2006. Hence this application under Section 482 Cr.P.C. by Abdul Mannan with the prayers mention in the opening part of this judgement.

4. I have heard Sri D.S. Misra, learned Counsel for the applicant in support of this application and the learned AGA in opposition.

5. Sri Misra contended that the applicant has not committed any offence as no money was looted. He further submitted that there is no allegations of any breach of trust, embezzlement, cheating, and forgery and the applicant is unnecessary is being harassed and the charge sheet be quashed. He further submitted that the applicant was on leave on the date of incident and he had gone to Haridwar to get his wife treated in the hospital of saint Ramdeo. He submitted that FIR also mentions that the applicant was on leave on the fateful day. He further submitted that peon Saraswati Devi has stated before the police that it was all conspiracy of Shailendra Kumar Upadhyay. He also submitted the guard Kanahiya Pandey had stated that Shailendra Kumar Upadhyay had sent him with leave application of the applicant to the head office and so his statement also prove that the applicant was not present at the spot and hence he has not committed any offence and therefore the prayed relief be granted and charge sheet be quashed.

6. Learned AGA contrarily submitted that this application is not maintainable as the applicant is still not a charge sheeted accused and he is an absconder and therefore he is not entitle to any relief from this Court and this Criminal Misc. Application lacks merit and should be dismissed.

7. I have considered the submissions of rival sides and have gone through the averments made in the affidavit in support of this application. It is an admitted fact that so far as applicant Abdul Mannan is concerned he has not been charge sheeted as yet. Investigation in his respect is still in the offing. He has not been arrested till date nor he has surrendered in court. No case is pending against him in the court and his matter is still under investigation. On such facts, in view of a full bench decision of this Court rendered in Ram Lal Yadav’s case reported in 1989 A. Cr. R. 117 this criminal Misc. application is not maintainable and on this ground alone it deserves to be dismissed. Further whatever Sri Misra had contended in support of the version of the applicant are all disputed questions of fact which cannot be decided under Section 482 Cr. P.C. Applicant has full opportunity to appear before the Magistrate concern and raise his grievances in the event charge sheet is submitted against him. He is trying to seek relief from the high court when he is evading the subpoena issued by the lower court and proclamation under Section 82 Cr.P.C., which anoints him as a proclaimed offender, AGA has submitted that such a person cannot invoke the inherent power of this Court under Section 482 Cr.P.C. which power is conferred on this Court to do complete justice and to prevent the abuse of the process of the court.

8. Further it is mentioned under Section 482 Cr.P.C. itself that ” Nothing in this Court shall be deemed to limit or effect the inherent powers of High Court to make such orders as may be necessary to give effect to any order under this Code….” These words, clearly indicates that this Court should pass such orders which should give effect to all just, legal and lawful orders passed under Cr.P.C. It is not for this Court to fetch out a defence for accused of cognizable offences. To secure ends of justice it is desirable that this Court does not stall judicial process or interfere into investigation especially in cases of those offenders who are flouting the order of the courts and are escaping from it. The ends of justice requires that the applicant must be directed to co-operate with the investigation by making himself subject to the lawful authority of police and not to run away from it.

9. There is yet another queer aspect of the matter and that is that charge sheet has not been submitted against the applicant as yet. How can the applicant pray to quash such a charge sheet in which he not even an accused? It surpasses all comprehensions that even an alien to a charge sheet can pray for quashing of it. The guilt of the applicant is still to be finalized. To say the least, under such facts, the prayer of the applicant for quashing of the charge sheet itself is an abuse of the process of law.

10. Concludingly from the discussions made above I find this application to be merit less, which is liable to be dismissed.

11. This criminal Misc. Application is dismissed. Interim order dated 17.10.2006 stands vacated.