Court No. - 54 Case :- APPLICATION U/S 482 No. - 22570 of 2010 Petitioner :- Gopal And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- A.N.Mishra,Satyendra Kumar Mihsra Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,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 proceeding of complaint case no. 2300
of 2009, under Sections 147, 323, 325, 504, 506 I.P.C., P.S. Phase-2, Noida, district Gautam
Budh Nagar 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.
Since it is a case of grievous injury, I am not inclined to interfere and quash the prosecution of
complaint case 2300 of 2009, under Sections 147, 323, 325, 504, 506 I.P.C.
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 applicants. 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 defense 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 order dated 17.11.2009 is refused.
The criminal miscellaneous application is rejected with a direction that the bail prayer of the
applicants be considered on the same day after hearing the Public Prosecutor.
With the aforesaid directions, this application is dismissed.
Order Date :- 7.7.2010 (F.H.)