Allahabad High Court High Court

Kailash Kumar, vs Judicial Magistrate, Room … on 11 January, 2010

Allahabad High Court
Kailash Kumar, vs Judicial Magistrate, Room … on 11 January, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 65 of 2010

Petitioner :- Kailash Kumar,
Respondent :- Judicial Magistrate, Room No.-23, Sultanpur & Another
Petitioner Counsel :- Bajrang Bahadur Singh,Vasudeo Maurya
Respondent Counsel :- G.A.

Hon'ble Alok K. Singh,J.

Heard learned counsel for the petitioner and learned A. G. A. who has
put in appearance on behalf of the State.

At this stage there is no need to issue notice to opposite party No. 2,
hence it is dispensed with.

This application under Section 482 Cr.P.C. has been filed for quashing
of the charge sheet no. 47 of 2009, dated 20.06.2009, filed in Case
Crime No. 239 of 2009, under Sections 498-A, 323, 506 I.P.C. and
Section 3/4 D.P.Act Police Station Dhammaur, District Sultanpur,
pending in the Court of Judicial Magistrate Court No. 38, Sultanpur as
Criminal Case No. 4386 of 2009 and the order issuing bailable
warrant against the petitioner.

The allegations are factual in nature and at this stage, there does not
appear to be any good ground for quashing of the charge sheet, which
has been filed on the basis of the accusations made in the F.I.R.,
statement recorded under Section 161 Cr.P.C. and the material collected
during the investigation.

It is contended on behalf of the applicant/petitioner that the offences
are no so grave and it is the outcome of the normal wear and tear of
married life. It is also submitted taht the offences are triable by
magistrate. Nevertheless, the applicant being law abiding citizen intends
to appear before the court below to obtain the bail.
Without entering into the merit of the case, in view of the fact that the
applicant/petitioner being a law abiding citizen intends to appear before
the court below, it is hereby directed that if the applicant appears before
the court below and applies for bail within four weeks from today, the
court(s) below shall dispose of the application expeditiously preferably
on the same day, if possible, in accordance with the observations made
in the case of Smt. Amrawati and another Vs. State of U.P. 2004 CBC
page 705. Thereafter, the trial court may permit the applicant to appear
through counsel and raise his objection, if any, against the initiation of
trial proceedings against him at the stage of framing of charges. This
relief is being granted up to the stage of framing of charges only
provided the applicant after securing bail (1) furnish an undertaking to
the satisfaction of the trial court that his counsel will remain present on
his behalf and will represent him on each and every date, (2) he will not
raise any objection as to the actual presence of the person who is facing
trial, (3) an undertaking will also be given to the effect that he will be
present before the court whenever called upon to do so at any stage.
These directions are being accorded in the light of the observations
made by Hon’ble Apex Court in the case of M/s Bhaskar Industries
Ltd. Vs. Bhiwani Denim and Apparels Limited, reported in 2001 Crl.
Law Journal page 4250.

Till the aforesaid period of four weeks, order regarding bailable/non
bailable warrant, if any, shall be kept in abeyance.
With these observations this application under Section 482 Cr.P.C. is
finally disposed of.

Order Date :- 11.1.2010
ML/-