Allahabad High Court High Court

Naresh Dubey vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Naresh Dubey vs State Of U.P. & Another on 2 July, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 22102 of 2010
Petitioner :- Naresh Dubey
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Lal Chandra Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C., has invoked the
inherent jurisdiction of this court with the prayer that the proceeding of Case No. 9258 of 2009,
under Sections 419, 420, 406 I.P.C., P.S. Kotwali, District Mainpuri be quashed.
The contention of the learned counsel for the applicant is that no offence against the applicant is
disclosed and the present prosecution has been instituted with malafide intentions for the
purposes of harassment. He pointed out certain documents and statements in support of his
contentions.

From the perusal of 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 submissions made at the bar
relates to the disputed questions of fact, which cannot be adjudicated upon by this court under
Sections 482 Cr.P.C. At this stage only a prima facie case is to be seen in the light of the law laid
down by the Supreme Court in cases of R.P. Kapur versus State of Punjab, AIR 1960 SC 866,
State of Haryana versus Bhajan Lal, 1992 SCC (Cr) 426, State of Bihar versus P.P. Sharma,
1992 SCC(Cr) 192, and lately Zandu Pharmaceutical Works LTD. versus Mohd. Saraful Haqe
and another (Para 10), 2005 SCC (Cr.)283. The disputed defense 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 they are
free to take all the submissions in the said discharge application before the trial court.
In the event such an application is filed within one month from today, the trial court is directed to
consider and dispose it off within a period of two months from the date of it’s filing.
The prayer for quashing the proceeding is refused.

The criminal miscellaneous application is rejected with a direction that the bail prayer of the
applicant be considered as expeditiously as possible without unreasonable delay after hearing the
Public Prosecutor.

With the aforesaid directions, this application is dismissed.
Order Date :- 2.7.2010
Manoj