Allahabad High Court High Court

Laxmi Kant @ Babloo vs State Of U.P. & Another on 16 June, 2010

Allahabad High Court
Laxmi Kant @ Babloo vs State Of U.P. & Another on 16 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 20569 of 2010

Petitioner :- Laxmi Kant @ Babloo
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.P. Dwivedi,R.K. Tiwari
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 entire
proceeding and N.B.W. dated 2.8.2008 passed by learned Additional Chief
Judicial Magistrate, Room No.7, Allahabad in Criminal Case No. 1138 of
2003 (arising out of Case crime No.371 of 2002), under Section 379 I.P.C.
and Section 4/10 of Forest Act, Police Station Handia District Allahabad.
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 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.

The prayer for quashing the proceedings and N.B.W. order is refused.
However, it is provided that if the applicant appears and surrenders before the
court below within 30 days from today and apply 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
P