Allahabad High Court High Court

Shiv Dutt And Another vs State Of U.P. And Another on 21 January, 2010

Allahabad High Court
Shiv Dutt And Another vs State Of U.P. And Another on 21 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1462 of 2010

Petitioner :- Shiv Dutt And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.L. Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicants and the learned A.G.A.
This application has been filed with a prayer quash the order dated 
27.5.2008 passed by learned J.M. Tilhar, Shahjahanpur in complaint 
case No. 6 of 2008 whereby the applicants have been summoned to 
face the trial for the offence under sections 323, 504, 506(2) IPC.
It is contended by the learned counsel for the applicants that in this 
case   nobody   has   sustained   any   injury.   The   complaint   has   been 
lodged against the the applicants on the basis of false and frivolous 
allegation for the purpose of harassment due to ulterior motive, the 
learned   court   concerned   has   taken   cognizance   in   a   mechanical 
manner. The applicants are innocent, they have not committed the 
alleged   offence,   therefore,   the   proceedings   pending   against   the 
applicants may be quashed. 

In reply to the above it is submitted by the learned A.G.A. that the 
court   concerned   has   taken   cognizance   after   considering   the 
complaint and the statement recorded under section 200 and 202 
Cr.P.C., the remedy is available to the applicants by way of moving 
an   application   under   section   245(2)   Cr.P.C.   before   the   court 
concerned.   Considering   the   facts,   circumstance   of   the   case   and 
submission of the learned counsel for the applicants and the learned 
A.G.A. it is directed that in case the applicants move an application 
under section 245(2) Cr.P.C. through their counsel within 30 days 
from today before the court concerned, the same shall be heard and 
disposed of expeditiously in accordance with the provisions of law.
Till the disposal of the above mentioned application bailable warrant/ 
N.B.W.,   if   any,   issued   against   the   applicants   shall   be   kept   in 
abeyance.

With the above direction, this application is finally disposed of.
Order Date :- 21.1.2010
RPD