Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Umesh Sharma And 2 Others vs State Of U.P. And Another
2019 Latest Caselaw 5811 ALL

Citation : 2019 Latest Caselaw 5811 ALL
Judgement Date : 8 July, 2019

Allahabad High Court
Umesh Sharma And 2 Others vs State Of U.P. And Another on 8 July, 2019
Bench: Om Prakash-Vii



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 73
 

 
Case :- APPLICATION U/S 482 No. - 26129 of 2019
 

 
Applicant :- Umesh Sharma And 2 Others
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- Jitendra Kumar Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Om Prakash-VII,J.

The present application under Section 482 Cr.P.C. has been filed by the applicants with the prayer to quash the entire proceedings of complaint case no. 412 of 2016 under Sections 323, 452, 504, 506 IPC, Police Station Babugarh, District - Hapur pending in the Court of Judicial Magistrate-II, Hapur as well as summoning order dated 22.6.2017 passed by the court concerned. Further prayer has been made to stay the further proceedings of the aforesaid case.

Heard learned counsel for the applicants and the learned AGA appearing for the State.

It is submitted by the learned counsel for the applicant that one F.I.R. had already been lodged against the son of opposite party no.2 by the applicants' side. Present complaint has been filed moving application under section 156 (3) Cr.P.C. on the basis of false facts only to save the skin from the consequences of the charge-sheet submitted in the F.I.R. lodged by the applicants' side and also to put pressure upon the applicants. In fact, no such incident took place, as alleged in the complaint. It is further submitted that from the version of the complaint as well as statement of witnesses, offence under the aforesaid Sections is not made out against the applicants. The impugned order suffers from illegality and infirmity.

On the other hand, learned AGA has submitted that applicants have been summoned on the basis of the statements recorded under Sections 200 Cr.P.C. and 202 Cr.P.C.. The impugned order does not suffer from any illegality or infirmity.

Having regard to the facts and circumstances of the case, after perusing the entire record and having considered the submissions made by the learned counsel for the parties, I am of the view that no case is made out to interfere with the impugned order. The impugned order does not suffer from any infirmity or illegality. The Magistrate dealing with complaint at this stage has to see only prima-facie case and it cannot be said that no prima-facie case is made out against the applicants. Further, the plea raised before this Court would require leading of evidence, which can be raised before the court concerned at the appropriate Stage. Hence, the prayer made in the present application is refused.

At this stage, learned counsel for the applicants prays that a direction may be issued to the court below for expeditious disposal of the bail application of the applicants.

Hence, it is directed that in case the applicants surrender before the court below and apply for bail within 30 days from today, the same shall be considered and decided in view of the settled law. For a period of 30 days from today, no coercive action shall be taken against the applicants.

It is made clear that no further time shall be allowed to the applicants for surrender before the court concerned.

With the above observations, the application stands disposed of.

Order Date :- 8.7.2019 / ss

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter