Allahabad High Court High Court

Hamant Singh And Others vs State Of U.P. And Another on 1 February, 2010

Allahabad High Court
Hamant Singh And Others vs State Of U.P. And Another on 1 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 25758 of 2009

Petitioner :- Hamant Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.C. Yadav
Respondent Counsel :- Govt. Advocate,Manoj Yadava

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants, learned A.G.A. and Sri Manoj 
Yadav, learned counsel for O.P. No. 2.

In pursuance of the order dated 7.10.2009 applicant no. 1 and O.P. 2 are 
present in the court. On a quarry made by the court O.P. No. 2 stated that 
she was subjected to cruelty she does not want to enter into compromise 
with her husband.

This application has been filed with a prayer to quash the proceedings of 
criminal case No. 270 of 2008 under sections 323, 504, 506, 498­A IPC 
and section ¾ D.P. Act, P.S. Nagara, District Ballia pending in the court of 
learned A.C.J.M. Court No. 1, Ballia. 

From the perusal of the impugned order it appears that in this case after 
considering the complaint and statement recorded under section 200 and 
202   Cr.P.C.   which   discloses   the   commission   of   the   offence,   learned 
Magistrate has taken the congnizance and summoned the applicants to 
face   the   trial,   there   is   no   illegality   in   the   prosecution   of   the   applicant. 
Therefore, the prayer for quashing the same is refused. 
The interim order dated 7.10.2009 is hereby vacated.
However, it is directed that in case the applicants appear before the court 
concerned within 30 days from today and apply for bail, 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 :- 1.2.2010
RPD