Allahabad High Court High Court

Vinod Kumar Chauhan And Others vs State Of U.P.And Another on 13 January, 2010

Allahabad High Court
Vinod Kumar Chauhan And Others vs State Of U.P.And Another on 13 January, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 34171 of 2009

Petitioner :- Vinod Kumar Chauhan And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Sunil Kumar Maurya
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A.
The present 482 Cr.P.C. petition has been filed for quashing the proceedings
of the Criminal Case No. 4297 of 2009, under Sections 498A, 323 I.P.C., and
Section 3/4 of Dowry Prohibition Act, Police Station Rampur, District
Jaunpur, pending before learned Additional Chief Judicial Magistrate, Ist,
District Jaunpur.

The contention of the counsel for the applicants is that no offence against the
applicants is disclosed and the present prosecution has been instituted with a
malafide intention for the purposes of harassment. He pointed out certain
documents and statements in support of his contention. It is further contended
that the applicants no.2 and 4 are ladies, therefore, their bail application be
considered on the same day, if possible, by the Court below.
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 right of discharge
under Section 239 or 227/228 Cr.P.C. as the case may 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 directed that the applicants shall appear and surrender before
the court below within 30 days from today and apply for bail, then the bail
application of the applicants no.2 and 4 who are ladies, be considered and
disposed of on the same day, if possible, by the Court below and for
remaining applicants 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.
Order Date :- 13.1.2010

S.Ali