Allahabad High Court High Court

Ajju Alias Ajay Goyal vs State Of U.P. And Another on 28 January, 2010

Allahabad High Court
Ajju Alias Ajay Goyal vs State Of U.P. And Another on 28 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2339 of 2010

Petitioner :- Ajju Alias Ajay Goyal
Respondent :- State Of U.P. And Another
Petitioner Counsel :- S. N. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This   application   has   been   filed   with   a   prayer   to   quash   the   order 
dated   18.11.2009   passed   by   learned   A.C.J.M./Addl.   Civil   Judge 
(S.D.),   Agra   in   complaint   case   no.   636   of   2009   whereby   the 
applicants have been summoned the applicant to face the trial for 
the offence under sections 420, 406 IPC.

From   the   perusal   of   the   impugned   order   it   appears   that   learned 
Magistrate has taken the cognizance and summoned the applicant 
after   considering   the   complaint   and   statements   recorded   under 
sections 200 and 202 Cr.P.C. which discloses the offence against 
the applicants. There is no illegality or irregularities in the impugned 
order,   therefore,   the   prayer   for   quashing   the   impugned   order   is 
refused.

However, considering the submissions made by learned counsel for 
the applicants, it is directed that in case the applicants shall appear 
before the court concern within 20 days from today, the same shall 
be heard and disposed of in view of  Smt. Amrawati and another Vs. 
State of U.P. 2005 Cr.L.J. 755.

The Full Bench of this court has held in the aforementioned case:

1. Even if a cognizable offence is disclosed in the FIR or complaint 
the arrest of the accused is not a must, rather the police officer 
should   be   guided   by  the   the   decision   of   the   Supreme   Court   in 
Joginder   Kumar   Vs.   State   of   U.P.   1994   Cr.L.J.   1981,   before 
deciding whether to make an arrest or not.

2. The High Court should ordinarily not direct any Subordinate Court 
to   decide   the   bail   application   the   same   day,   as   that   would   be 
interfering with the judicial discretion of the court hearing the bail 
application. However, as stated above, when the bail application is 
under section 437 Cr.P.C. ordinarily the Magistrate should himself 
decide the bail application the same day, and if he decides in a 
rare and exceptional case not to decide it on the same day, he 
must   record   his   reasons   in   writing.   As   regards   the   application 
under   section   439   Cr.P.C.   it   is   in   the   discretion   of   the   learned 
Sessions Judge, considering the facts and circumstances whether 
to decide the bail application the same day or not, and it is also in 
his discretion to grant interim bail the same day subject to the final 
decision on the bail application later. 

The   same   has   been   approved   by   the   Hon’ble   Apex   Court   in  Lal 
Kamlendra Pratap Singh Versus State of U.P. on 23.3.2009 in Criminal 
Appeal No. 538 of 2009.

With this direction, this application is finally disposed of.
Order Date :- 28.1.2010
RPD