Allahabad High Court High Court

Mukesh And Another vs State Of U.P. & Another on 15 June, 2010

Allahabad High Court
Mukesh And Another vs State Of U.P. & Another on 15 June, 2010
Court No. - 5
Case :- APPLICATION U/S 482 No. - 19395 of 2010
Petitioner :- Mukesh And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Amit Kumar Chaudhary
Respondent Counsel :- Govt.Advocate
Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel the applicants and learned A.G.A. for the State
respondent.

The present 482 Cr.P.C. application has been filed for quashing the complaint
case no. 485 of 2009 (Amar Singh Vs. Mukesh and others ) under sections
406 and 506 I.P.C. P.S. Kakod District Gautam Budh Nagar and quashing the
summoning order dated 21.10.2008 passed by learned Civil Judge(Jr.
Division)/Judicia Magisrate, Gautam Budh Nagar.

The contention of the 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 applicant has got a right of discharge
under Section 239 or 227/228, or 245 (2) 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 proceeding and summoning order is refused.
However, it is directed that the applicants shall appears and surrenders before
the court below within 30 days from today and applies for bail, their 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
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 off.
Order Date :- 15.6.2010
Aks