Citation : 2015 Latest Caselaw 546 ALL
Judgement Date : 18 May, 2015
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 38 Case :- APPLICATION U/S 482 No. - 13460 of 2015 Applicant :- Alakh Ram And Another Opposite Party :- State Of U.P. & Another Counsel for Applicant :- Yogendra Mishra,Pankaj Tripathi Counsel for Opposite Party :- Govt. Advocate Hon'ble Yashwant Varma,J.
Heard learned counsel for the applicants and Sri A.G.A. for the State.
This application under Section 482 Cr.P.C. has been filed for quashing the entire proceeding of Criminal Case No.281 of 2015 State Vs. Bihari Lal and Others pending in the Court of Chief Judicial Magistrate, Mahoba, related to charge sheet dated 3.12.2014 in Case Crime No. 3 of 2014, u/s 498-A, 323/504 IPC and 3/4 D.P. Act, P.S. Mahila Thana, District Mahoba.
Learned counsel for the applicants submits that the marriage between the applicant no.1 and opposite party no.2 was solemnized in the year 2010.
After having very carefully examined, the submissions made by the learned counsel for the applicants and perused the material brought on record, I find that so far as applicant no.1 (husband) is concerned, there is no justification for quashing the prosecution of the aforementioned case.
The prayer to that extent on behalf of applicant no.1, namely, is hereby refused.
However, it is directed that in case the applicant no.1 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 judgment passed by Hon'ble Apex Court reported in 2009 (3) ADJ 322 (SC) Lal Kamlendra Pratap Singh Vs. State of U.P.
It is made clear that the applicant no.1 will not be granted any further time by this Court for surrendering before the Court below as directed above.
So far as applicant no. 2 to is concerned, it has been contended by learned counsel for the applicants that he is the family member of applicant no.1 and the allegation levelled against him are wholly vague and no specific allegation has been levelled against him. Learned counsel for the applicants has placed reliance on the judgment of the Apex Court in the case of Geeta Mehrotra vs. State of U.P. and others reported in 2012 (10) ADJ 464.
Notice on behalf of opposite party no. 1 has been accepted by learned A.G.A.
Issue notice to opposite party no.2 returnable within four weeks at the address given in the application.
Opposite party no.2 may file counter affidavit within four weeks. Learned A.G.A. may also file counter affidavit within the same period. Rejoinder affidavit may thereafter be filed within two weeks.
List immediately after expiry of the aforesaid period before the appropriate Bench. This matter shall not be treated as part-heard or tied-up to this Bench.
Till the next date of listing, further proceedings of the aforesaid case shall remain stayed against applicant no. 2.
Order Date :- 18.5.2015/Arun K. Singh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!