Allahabad High Court High Court

Smt. Sudesh Kumari vs State Of U.P. And Another on 16 July, 2010

Allahabad High Court
Smt. Sudesh Kumari vs State Of U.P. And Another on 16 July, 2010
Court No. - 28

Case :- APPLICATION U/S 482 No. - 13906 of 2010

Petitioner :- Smt. Sudesh Kumari
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Aditya V. Singh Rana
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

List revised none appears to press this petition on behalf of applicant.

Heard learned A.G.A. for the State.

The present application under Section 482 Cr.P.C. has been filed for quashing
the proceedings of Case No. 39 of 2009, under Sections 363, 506 I.P.C., and
Section 3(1)(X) of SC/ST ACt, Police Station Suar, District Rampur, pending
before learned Additional Chief Judicial Magistrate, Court No.2, District
Rampur.

The averments as stated in the present application that no offence against the
applicant is disclosed and the present prosecution has been instituted with a
malafide intention for the purposes of harassment.

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. 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 he is free to take all the submissions in
the said discharge application before the Trial Court.
The prayer for quashing the proceedings is refused.

However, it is provided that if the applicant appears and surrenders before the
court below within 30 days from today and applies 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 :- 16.7.2010
S.Ali