Allahabad High Court High Court

Bacha Raj Lonia & Another vs State Of U.P. & Another on 19 January, 2010

Allahabad High Court
Bacha Raj Lonia & Another vs State Of U.P. & Another on 19 January, 2010
Court No. - 13

Case :- U/S 482/378/407 No. - 4846 of 2009

Petitioner :- Bacha Raj Lonia & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rama Kant Dixit
Respondent Counsel :- Govt. Advocate

Hon'ble Yogendra Kumar Sangal,J.

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

A report was lodged against the applicants and a case was registered under
sections 147,148,149,307,504,506 IPC at P.S Ikauna, district Shrawasti.
After investigation, charge sheet was submitted against both the applicants
and present petition is for quashing the charge sheet.

Learned counsel for applicants argued that they were beaten by the informant
of the case crime No. 490 of 2006, injuries were inflicted to them when they
went to lodge the report at the police station, they were detained at the police
station and challaned in tthe present matter.When they released on bail after
moving application under section 156 (3) Cr.P.C they got investigated the
case and police has submitted final report in the matter.Protest petition in the
matter was allowed and accused persons have been summoned in that case
and both the cases are pending in the court concerned.

Learned counsel for applicants argued that present case is counter blast of
their case and they have been falsely implicated in this case.

Learned A.G.A argued that at the most both the cases can be treated as cross
cases and this court cannot give finding of fact that which party was the
aggressor and which party has committed the offence, only in the trial this can
be seen.

Considering the arguments of both the parties and the fact available on record
,I am of the view that no case for quashing the charge sheet is made out.

Accordingly the application is rejected.

Order Date :- 19.1.2010
R.P/