Allahabad High Court High Court

Yameen vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Yameen vs State Of U.P. And Another on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2932 of 2010

Petitioner :- Yameen
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vishwa Pratap Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with prayer to quash the chargesheet in 
case crime No. 412 of 2009 under sections 354, 504, 506 I.P.C., P.S. C.B. 
Ganj, District Bareilly Pending in the court learned A.C.J.M. Bareilly.
From the perusal of the record, it appears that on the basis of material 
collected by the I.O. the prima facie offence is made out. Therefore, there 
is   no   irregularities   or   illegality   in   filing   the   charge­sheet,   the   prayer   for 
quashing the charge­sheet is refused.

However,   considering   the   facts   and   circumstances   of   the   case,   it   is 
directed that in case applicants appear before the courts below within 30 
days from today and apply for bail the same shall be heard and disposed 
of in view of Smt. Amrawati and another Vs. State of U.P. 2005 Cr.L.J. 

755.
The Full Bench of this court has held in the aforementioned case:

1. Even if a cognizable offence is disclosed in the FIR or complaint 
the arrest of the accused is not a must, rather the police officer 
should   be   guided   by  the   the   decision   of   the   Supreme   Court   in 
Joginder   Kumar   Vs.   State   of   U.P.   1994   Cr.L.J.   1981,   before 
deciding whether to make an arrest or not.

2. The High Court should ordinarily not direct any Subordinate Court 
to   decide   the   bail   application   the   same   day,   as   that   would   be 
interfering with the judicial discretion of the court hearing the bail 
application. However, as stated above, when the bail application is 
under section 437 Cr.P.C. ordinarily the Magistrate should himself 
decide the bail application the same day, and if he decides in a 
rare and exceptional case not to decide it on the same day, he 
must   record   his   reasons   in   writing.   As   regards   the   application 
under   section   439   Cr.P.C.   it   is   in   the   discretion   of   the   learned 
Sessions Judge, considering the facts and circumstances whether 
to decide the bail application the same day or not, and it is also in 
his discretion to grant interim bail the same day subject to the final 
decision on the bail application later. 

The   same   has   been   approved   by   the   Hon’ble   Apex   Court   in  Lal 
Kamlendra Pratap Singh Versus State of U.P. on 23.3.2009 in Criminal 
Appeal No. 538 of 2009.

With this direction, this application is finally disposed of.
Order Date :- 2.2.2010
RPD