Allahabad High Court High Court

Raj Kumar And Another vs State Of U.P. & Another on 16 July, 2010

Allahabad High Court
Raj Kumar And Another vs State Of U.P. & Another on 16 July, 2010
Court No. - 28

Case :- APPLICATION U/S 482 No. - 14548 of 2010

Petitioner :- Raj Kumar And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mohd. Afzal
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

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

The present application has been filed for quashing the proceedings of
complaint case no. 2154 of 2009under Section 406, 452, 323, 504, 506 IPC,
P.S. Hapur Nagar District Ghaziabad pending in the court of A.C.J.M., Hapur,
Ghaziabad as well as summoning order dated 9.12.2009.
It is contended by the learned counsel for the applicants that the present
matter is of purely civil nature and the criminal prosecution of the applicants,
at the behest of opposite party no.2, is nothing but gross misuse of process of
court. It is also contended that no offence against the applicants is disclosed
and the present prosecution has been instituted with malafide intention for the
purposes of harassment. He pointed out certain documents and statements in
support of his contentions.

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
questions of fact, which cannot be adjudicated upon by this Court under
Section 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 Vs.
State of Punjab, AIR 1960 SC 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 a right
of discharge under section 239, 245(2) 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.
The prayer for quashing the proceeding as well as summoning order is
refused.

However, it is provided that if the applicants appear and surrender before the
court below within a period of 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 the Seven Judges’ decision of this Court in the case of Amarawati and
another Vs. State of U.P., reported in 2004(57) ALR-290 and in the recent
decision of the Supreme Court dated 23.3.09 in Criminal Appeal No. 538 of
2009, Lal Kamlendra Pratap Singh v. State of U.P., after hearing the Public
Prosecutor. 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 disposed off.
Order Date :- 16.7.2010
Ashish