Allahabad High Court High Court

Jai Prakash & Others vs State Of U.P. & Another on 27 July, 2010

Allahabad High Court
Jai Prakash & Others vs State Of U.P. & Another on 27 July, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 20348 of 2010

Petitioner :- Jai Prakash & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- G.R.S. Pal
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned AGA for the State-
respondent.

The present 482 Petition has been filed for quashing of the proceedings of
criminal case no. 1395 of 2009 under sections 323, 427 IPC pending before
the Addl. Judicial Magistrate, Badaun.

It is contended that the present criminal proceedings against the applicants is
nothing but the counter blast to the proceedings initiated by the applicants
against the opposite party no.2, which is bad in law.

Further 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 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
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 applicants have got 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 they are 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 provided that if the applicants appear and surrender before the
court below within 30 days from today and apply for bail, then their prayer for
bail shall be considered in view of the settled law laid down by this Court in
the case of Amrawati and another Vs. State of U.P. reported in 2004 (57)
ALR 290. 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 applicants. However in case the applicants do not appear
before the Court below within the aforesaid period, coercive action shall be
taken against them.

With the aforesaid directions, this application is finally disposed of.
Order Date :- 27.7.2010
yachna