Allahabad High Court High Court

Stya Pal And Others vs State Of U.P. And Another on 4 August, 2010

Allahabad High Court
Stya Pal And Others vs State Of U.P. And Another on 4 August, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 987 of 1994

Petitioner :- Stya Pal And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Veer Singh
Respondent Counsel :- A.G.A

Hon'ble Rajesh Dayal Khare,J.

List revised none appears to press this application on behalf of applicants.
Learned A.G.A. is present for State.

Vide order dated 16.03.1994 another Bench of this Court had issued notice to
the opposite party no.2 and stayed the further proceedings of Criminal Case
No. 633 of 1993 under Sections 323, 504 I.P.C., pending before learned IIIrd
Additional Munsif Magistrate, District Bijnaur.

The report of learned Chief Judicial Magistrate, District Bijnaur, dated
04.05.1994, indicates that notice issued to the opposite party no.2 has been
served through his father, but till date no counter affidavit has been filed by
the opposite party no.2.

The present 482 Cr.P.C. application has been filed for quashing the
proceedings of Criminal Case No. 633 of 1993 under Sections 323, 504
I.P.C., pending before learned IIIrd Additional Munsif Magistrate, District
Bijnaur.

It has been averred in the present application under Section 482 Cr.P.C., that
no offence against the applicants 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
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 applicants have got a right of
discharge under Section 239 or 227/228, or 245 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 proceedings is refused.
However, it is provided that if the applicants appear and before the court
below within 30 days from today and apply 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.
Interim order dated 16.03.1994 is hereby vacated.

Learned A.G.A. is directed to communicate the order passed by this Court in
writing within three from today to the learned counsel for the applicant.

Let a certified copy of this order be issued to learned A.G.A. for necessary
compliance.

Order Date :- 4.8.2010
S.Ali