Allahabad High Court High Court

Ashish Srivastava & Others vs State Of U.P., & Another on 2 April, 2010

Allahabad High Court
Ashish Srivastava & Others vs State Of U.P., & Another on 2 April, 2010
Court No. - 18

Case :- U/S 482/378/407 No. - 1359 of 2010

Petitioner :- Ashish Srivastava & Others
Respondent :- State Of U.P., & Another
Petitioner Counsel :- Kapil Dev Srivastava
Respondent Counsel :- G.A.

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

Heard learned counsel for the applicants and the learned A.G.A.
The applicants, through the present application under section 482 Cr.P.C.,
have invoked the inherent jurisdiction of this court with the prayer that the
proceedings of Criminal Case no. 2333/2008 under sections 498A, 323, 504,
506 I.P.C. and 3/ 4 D.P. Act pending in the court of A.C.J.M. Vth,
Lucknow, be quashed.

The contention of the learned counsel for the applicants is that no offence
against the applicants is disclosed and the present prosecution has been
instituted with malafide intentions for the purposes of harassment. He pointed
out certain documents and statements 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 relates 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 applicants have got a right
of discharge under section 239 or 227/228 Cr.P.C., as the case may be,
through a proper application for the said purpose and they are 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 proceeding is refused.

It is also provided that if the applicants appear before concerned court within
seven days from today and move for bail, the prayer of bail application shall
be considered and disposed off expeditiously by the courts below in the light
of the law laid down in Smt. Amrawati Vs. State of U.P. reported in 2004
(57) ALR 390.

With the aforesaid directions, this application is dismissed.

Order Date :- 2.4.2010
Muk