Allahabad High Court High Court

Beni Ram & Others vs State Of U.P. & Another on 19 January, 2010

Allahabad High Court
Beni Ram & Others vs State Of U.P. & Another on 19 January, 2010
Court No. - 42

Case :- APPLICATION U/S 482 No. - 33046 of 2009

Petitioner :- Beni Ram & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- D.D.Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Chandra,J.

The applicants have filed this application under section 482 of the Code of
Criminal Procedure to quash the Charge sheet dated 8.9.2009 as well as the
proceedings of case No. 6255 of 2009 (State Vs. Beni Ram and others), case
crime no. 1220 of 2009 under Sections 323, 504, 596, I.P.C., Police Station
Izzatnagar, District Bareilly pending in the court of C.J.M. Bareilly.

It has further been prayed that the proceedings of the aforesaid case may be
stayed during the pendency of this application.

The learned counsel for the applicants argued that the Charge sheet has been
submitted without collecting proper evidence and as such is liable to be
quashed. It has further been argued that the lower court has summoned the
applicants in a routine manner and without applying its mind.

The learned AGA on the other hand argued that Charge sheet has been filed
after proper investigation and after collecting sufficient material making out
prima facie case against the applicants.

I have considered over the argument and also perused the papers. In the case
the material collected by the investigating officer is sufficient to make out
prima facie offence against the applicants and since there is sufficient
evidence against the accused applicants I do not find any illegality or
irregularity in the filing of the Charge sheet or in the order of the lower court
by which the applicants have been summoned.

The application is therefore, dismissed.

The applicant Beni Ram is already on bail.

However, the learned lower court is directed that after the applicant Smt.
Sushila surrenders in the court within three weeks from today their bail
application shall be disposed of in the light of the judgement passed by 7
judges Bench of this court in Amarawati and another Vs. State of U.P.,
2005 Cr.L.J. 755 as approved by the Apex Court in Lal Kamlendra
Pratap Singh Vs. State of U.P. In Criminal Appeal No. 538 of 2009
Supreme Court dated 23.3.2009.

Order Date :- 19.1.2010
Naresh