Allahabad High Court High Court

Har Mohan Singh vs State Of U.P.And Another on 7 January, 2010

Allahabad High Court
Har Mohan Singh vs State Of U.P.And Another on 7 January, 2010
Court No. - 55

Case :- APPLICATION U/S 482 No. - 158 of 2010

Petitioner :- Har Mohan Singh
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Sanjay Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Heard learned counsel for the applicant and learned A.G.A.

The present 482 Cr.P.C. petition has been filed for quashing the charge sheet
dated 16.4.2009, proceedings of Case No. 2747 of 2009, under Sections 323,
325, 504, 506 IPC and 3 (1) X SC/ST Act, pending in the Court of learned
Chief Judicial Magistrate, Kanpur Dehat and summoning order dated
6.8.2209 passed in the aforesaid case.

The contention of the counsel for the applicant is that no offence against the
applicant is disclosed and the present prosecution has been instituted with a
malafide for the purposes of harassment. He pointed out certain documents
and statements in support of his contention.

From the perusal of the 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 submission made at the bar relates to the disputed question
of fact, which cannot be adjudicated upon by this Court under Section 482
Cr.P.C. At this stage only prima facie case is to be seen in the light of the law
laid down by Supreme Court in cases of R.P. Kapur Vs. State of Punjab,
A.I.R. 1960 S.C. 866, State of Haryana Vs. Bhajan Lal, 1992 SCC (Cr.)
426, State of Bihar Vs. P.P.Sharma, 1992 SCC (Cr.) 192 and lastly Zandu
Pharmaceutical Works Ltd. Vs. Mohd. Saraful Haq and another (Para-10)
2005 SCC (Cr.) 283. The disputed defence of the accused cannot be
considered at this stage. Moreover, the applicant has got a right of discharge
under Section 239 or 227/228, Cr.P.C. as the case may through a proper
application for the said purpose and he is free to take all the submissions in
the said discharge application before the Trial Court.

The prayer for quashing the same is refused.

However, in the recent decision of the Supreme Court dated 23.03.2009 in
Criminal Appeal No. 538 of 2009, Lal Kamlendra Pratap Singh v. State of
U.P.,
which has been directed to be circulated in the High Court and in
subordinate Courts in U.P., it has been observed that in appropriate cases the
Court concerned may consider releasing an accused on interim bail, pending
consideration of his regular bail, and that arrest was not a must in each case
when an First Information Report /Complaint was lodged.

The Full Bench of the Allahabad High Court in Amrawati v. State of U.P.,
2005 Cri. L.J. 755 has been specifically approved in this decision. In this
regard the Full Bench has held in Amarawati:

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 decision of the Supreme Court in Joginder Kumar v.
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.

In the light of the aforesaid observations of the Apex Court in Lal Kamlendra
Pratap Singh v. State of U.P. and the
observations of the Full Bench of this
Court in Amarawati, it is provided that if an application is moved before the
competent Magistrate within 3 weeks, a date may be fixed for appearance of
the applicant in about a week thereafter. The applicant may not be arrested
without permission of the Magistrate between the date of moving of the
application for surrender and the date fixed for his appearance in the Court. In
the meantime the concerned Court may ask the prosecution to obtain
instructions from the Investigating Officer and thereafter dispose of the bail
application at the earliest in accordance with the decision in Amrawati’s case.
It will also be open for the Court concerned to release the applicant on interim
bail in an appropriate case on such terms and conditions that the concerned
Court deems fit and proper till the next date of hearing of the bail application,
if the hearing of the case is adjourned or the Court for any reason is not in a
position to finally dispose of the bail application on that day, or some further
instructions are needed.

It is made clear that the order granting interim bail pending hearing of a
regular bail application may be passed in appropriate cases, but the powers
ought not to be exercised where;

(i) The case involves a grave offence like murder, dacoity, robbery, rape etc.
and it is necessary to arrest the accused and bring his movements under
restraint to infuse confidence among the terror stricken victims and society at
large and for protecting witnesses.

(ii) The case involves an offence under the U.P. Gangsters Act and in similar
statutory provisions.

(iii) The accused is likely to abscond and evade the processes of law.

(iv) The accused is given to violent behaviour and is likely to commit further
offences unless his movements are brought under restraint.

(v) The accused is a habitual offender and unless kept in custody he is likely
to commit similar offences again.

(vi) The offence is in the nature of a scam, or there is an apprehension that
there may be interference with the investigation or for any other reason the
Magistrate/Competent Court feels that it is not a fit case for releasing the
appellant on interim bail pending the hearing of the regular bail.

(vii) An order of interim bail can also not be passed by a Magistrate who is
not empowered to grant regular bail in offences punishable with death or
imprisonment for life or under the other circumstances enumerated in Section
437 Cr.P.C.

(viii) If the Public Prosecutor/ Investigating Officer can satisfy the
Magistrate/Court concerned that there is a bonafide need for custodial
interrogation of the accused regarding various facets of motive, preparation,
commission and aftermath of the crime and the connection of other persons, if
any, in the crime, or for obtaining information leading to discovery of
material facts, it may constitute a valid ground for not granting interim bail,
and the Court in such circumstances may pass orders for custodial
interrogation, or any other appropriate order.

These directions are necessary as the need to grant plenary powers to the
police to investigate and unravel the circumstances of a crime are as important
as the need to protect a respectable person from being unnecessarily sent to
jail or for restraining the police from taking persons in custody for minor
isolated offences where it may strictly not be necessary for the police to arrest
an accused at the stage of investigation.

With these observations the petition is disposed of.

Order Date :- 7.1.2010
AbHishEK