Court No. - 5 Case :- APPLICATION U/S 482 No. - 20588 of 2010 Petitioner :- Jagatpal Respondent :- State Of U.P. & Another Petitioner Counsel :- Satyam Singh,Ajai Kumar Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,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 proceedings
of Criminal Case No. 773 of 2010 (State Vs. Vikki alias Vikka) arising out of
Case Crime No. 1102 of 2009, under Sections 376, 323, 504, 506 and 212
I.P.C., and Section 3(1)X 3(2) V, VI of SC/ST Act, Police Station Katra,
District Shahjahanpur, pending before learned Additional Chief Judicial
Magistrate, Court No.1, Shahjahanpur.
It is contended by the learned counsel for the applicant that cognizance has
been taken by way of interim order, which is bad in law. Learned counsel for
the applicant has relied upon a judgement of this Court reported as Saurabh
Dewana Vs. State of U.P. 2010 (3) ADJ 622 in support of this contention. The
contention of the counsel for the applicant is that no offence against the
applicant is disclosed and in the present case prosecution has been instituted
with a malafide intention 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
applicant. 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 be 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 proceedings is refused.
However, it is directed that the applicant shall appears and surrenders before
the court below within 30 days from today and applies for bail, his prayer for
bail shall be considered and decided in view of the settled law laid by this
Court in the case of Amrawati and another Vs. State of U.P. reported in 2004
(57) ALR 290 as well as judgement passed by Hon’ble Apex Court reported in
2009 (3) ADJ 322 (SC) Lal Kamlendra Pratap Singh Vs. State of U.P. For a
period of 30 days from today or till the disposal of the application for grant of
bail whichever is earlier, no coercive action shall be taken against the
applicant. However, in case, the applicant does not appear before the Court
below within the aforesaid period, coercive action shall be taken against him.
With the aforesaid directions, this application is finally disposed off.
Order Date :- 16.6.2010
Salim